Rajasthan High Court – Jodhpur
Smt. Zareena Praveen vs Lrs. Mustak Ahmed & Ors on 26 October, 2009
S.B.CIVIL WRIT PETITION NO.10109/2009
Smt. Zareena Praveen vs. Lrs of Mustak Ahmed
DATE OF ORDER : 26/10/2009
1/2
S.B.CIVIL WRIT PETITION NO.10109/2009
(Smt. Zareena Praveen vs. LRs of Mustak Ahmed)
DATE OF ORDER : 26/10/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.C.P.Soni, for the petitioner.
1. This petition is directed against the order dated 7/9/2009,
whereby, the learned trial court has rejected the application under
Order 6 Rule 17 CPC of the plaintiff-petitioner seeking amendment in
the plaint in the present partition suit filed in 1982. The plaintiff
claimed that since one of the shareholders Mustak Ahmed has left for
Pakistan, therefore, he was not entitled to any share in the property
and, therefore, to bring on record this fact, amendment in the plaint
was required to be made.
2. Learned trial court has referred to order dated 31/8/2006, which
was passed on an application under Order 1 Rule 10 CPC filed by
plaintiff seeking deletion of the same Mustak Ahmed from the array
of defendants and while rejecting the said application, the trial court
observed that entitlement of share of said Mustak Ahmed on the basis
of the fact of leaving for Pakistan would depend on the evidence on
S.B.CIVIL WRIT PETITION NO.10109/2009
Smt. Zareena Praveen vs. Lrs of Mustak Ahmed
DATE OF ORDER : 26/10/2009
2/2
record and it is a matter of argument. The learned trial court in that
order has also noticed that said Mustak Ahmed was not a citizen of
Pakistan but citizen of India and infact died in Makrana,within the
State of Rajasthan.
3. Be that as it may, since it is a mixed question of fact and law
and suit is at the stage of final arguments, if the learned trial court in
its discretion has found fit not to permit any amendment in the
pleadings in this regard, this Court is not inclined to interfere in the
said order causing further delay in the conclusion of trial.
4. Consequently, this writ petition being devoid of merit is
dismissed. Copy of this order be sent to opposite side and trial court.
(DR.VINEET KOTHARI), J.
item no.17
baweja/-