IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 269 of 2010(O)
1. M/S.T.P.BRICKS AND POTTERIES,
... Petitioner
Vs
1. NELLOLI SAINABA BEEVI,
... Respondent
2. ALIKKAM VEETTIL SHAHUL HAMEED,
3. PUTHIYA PURAYIL HAFEESA,
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :11/10/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
O.P.(C) No.269 of 2010
--------------------------------------
Dated this the 11th day of October, 2010.
JUDGMENT
Plaintiff in O.S.No.56 of 2007 of the court of learned Principal Munsiff-II,
Kozhikode is the petitioner before me challenging Ext.P5, order dismissing
I.A.No.2782 of 2009 and refusing to permit petitioners amend the plaint to
incorporate a prayer for recovery of possession. Suit as originally filed was for a
decree for prohibitory injunction against trespass. Respondents/defendants filed
written statement on 02.06.2007 contending that petitioners have no right or
possession over the suit property and that a major portion of the suit property
belongs to and is in their possession. Even before that on 15.02.2007 and
07.04.2007 Advocate Commissioner had inspected the property and submitted
a report to the effect that portions of the suit property are in the possession of
respondents. Case was posted on 02.07.2009 for trial. On the previous day
petitioner filed I.A.No.2782 of 2009 for amendment of plaint to incorporate a
prayer for recovery of possession alleging that respondents trespassed into the
property (described as C schedule in the application for amendment) at a time
when petitioner (partnership firm) was remaining closed. That petition was
allowed by the learned Munsiff. Against that order, respondents filed W.P.(C)
No.23211 of 2009. That petition was allowed as per judgment dated 15.06.2010
directing learned Munsiff to consider the application afresh after giving
petitioner opportunity to file additional affidavit if any to comply with the proviso
to Order VI Rule 17 of the Code of Civil Procedure (for short, “the Code”).
Accordingly petitioner has filed additional affidavit stating that petitioner could
OP(C) No.269/2010
2
not file application for amendment of plaint earlier since the person who
represented petitioner was out of station for some time and due to financial
difficulties petitioner could not function for some time. Petitioner learnt about the
matter only when it contacted its counsel. Respondents countered the
additional affidavit stating that the person who represented petitioner was in
station and had taken part in other proceedings. To prove that, they produced
Exts.B1 to B5. Learned Munsiff considered evidence and came to conclusion
that petitioner was not diligent in conducting the case and dismissed the
application. That order is under challenge. Learned counsel contends that by
the amendment nature and character of the suit will not be changed and
notwithstanding the lapse of time, to avoid multiplicity of suits court below ought
to have allowed the request. Learned counsel placed reliance on the decision of
the Supreme Court in Usha Devi v. Rijwan Ahamd[(2008) 3 SCC 717].
2. No doubt the purpose of allowing amendment is to avoid multiplicity
of suits and as far as possible it is to be granted also. In the case on hand
respondents filed written statement on 02.06.2007 claiming possession of the
property and even before that, Advocate Commissioner had inspected the
property on 15.02.2007 and 07.04.2007 and reported about possession of
respondents. Case was listed on 02.07.2009 and on the previous day
I.A.No.2782 of 2009 was filed with a prayer for recovery of possession alleging
that respondents trespassed into the suit property. The explanation offered by
petitioner for not filing the application in time is found to be not true by Exts.B1
to B5 which show that even during the relevant time the representative of
OP(C) No.269/2010
3
petitioner was available at the spot. Moreover in this case the amendment
sought relates to a thing prior to the institution of suit. Even according to the
petitioner, trespass was prior to the suit. The Supreme Court in Alkapuri
Cooperative Housing Society Limited v. Jayantibhai Naginbhai
(Deceased) through LRs. [(2009) 3 SCC 467] has held that
incorporating post suit cause of action is different from pre-suit causes of action.
In that case the decision of the High Court reversing the order of the trial court
was found to be unsustainable. The trial court in this case has exercised the
discretion against petitioner. Prayer for recovery of possession sought to be
raised by way of amendment may also involve limitation. No factual basis to
overcome bar of limitation is laid in the plaint. In the circumstances I do not find
reason to interfere with the order of learned Munsiff. It is open to the petitioner
to pursue its remedy if any, for recovery of possession otherwise as provided
under law.
Petition is dismissed with the above observation.
THOMAS P.JOSEPH,
Judge.
cks