Punjab-Haryana High Court
Union Of India And Others vs Ashwani Kumar on 25 May, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R. No. 1172 of 2003
Date of decision : May 25, 2009
Union of India and others
Petitioners
Versus
Ashwani Kumar
Respondent
CORAM : HON'BLE MR. JUSTICE A.N. JINDAL
Present: None
A.N. JINDAL, J. (ORAL)
After examining all pros and cons of the case, this
application under Order VI Rule 17 read with Section 151 CPC was
allowed. No doubt the respondents could claim the amendment of
the plaint, earlier, yet the same can not be declined merely on the
ground of delay. The alternative relief has been sought by way of
amendment.
No grounds to interfere with the judicial discretion
exercised by the trial Court in order to provide complete justice to the
parties.
Dismissed.
(A.N.JINDAL)
25.05.2009 JUDGE
reena