High Court Kerala High Court

Padmanabha Kurup vs Puthuveettil Devaswom on 23 July, 2009

Kerala High Court
Padmanabha Kurup vs Puthuveettil Devaswom on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34499 of 2008(F)



1. PADMANABHA KURUP
                      ...  Petitioner

                        Vs

1. PUTHUVEETTIL DEVASWOM
                       ...       Respondent

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  :SMT.C.G.BINDU

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/07/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.34499 of 2008 - F
                      ---------------------------------
                 Dated this the 23rd day of July, 2009

                              J U D G M E N T

This writ petition is filed seeking the following reliefs:

“i) To call for the records in O.S.No.238/2001 on the

file of the Additional Munsiff Court, Alappuzha.

ii) To issue a writ or direction setting aside the

Exhibit P6 order, dated 03.09.2008 and allow Exhibit

P4 petition.”

2. Petitioner is the plaintiff in O.S.No.238/2001 on the

file of the Additional Munsiff Court, Alappuzha and the

respondents are the defendants. Suit is one for declaration of

title, recovery of possession and injunction. After the evidence

was recorded the petitioner moved an application for amendment

of the plaint under Order VI Rule 17 CPC which was objected to

by the defendants. In the plaint allegations, the case of the

plaintiff was that out of 50 cents obtained by plaintiff 25 cents

had been sold to one Vasudevan and in respect of the remaining

25 cents incorporating it as A schedule, item No.1, he claimed

reliefs in the suit. There is a second item also in the suit which is

W.P.(C).No.34499 of 2008 – F

2

not emerging for consideration in the present petition. The

amendment application moved setting forth a case that the

averment made in the plaint as to conveying of 25 cents out of

the 50 cents to the above said Vasudevan was a mistake and

actually the property conveyed to him was different. That

mistake crept in the plaint on account of inadvertence on the part

of the counsel who drafted the plaint was the case of the plaintiff.

The amendment sought for was seriously opposed by the

defendant contending that it is devoid of any merit and intended

to prolong and protract the litigation. The learned Munsiff, after

hearing both sides, disallowed the amendment application.

Ext.P6 is the copy of that order. Impeaching the propriety and

correctness of Ext.P6 order, petitioner has filed this writ petition

invoking the supervisory jurisdiction vested with this Court under

Article 227 of the Constitution of India. During the pendency of

the petition, the petitioner passed away and his legal heirs have

been impleaded as additional petitioners 2 to 4 in the petition.

3. I heard the counsel on both sides.

W.P.(C).No.34499 of 2008 – F

3

4. Having regard to the submissions made and the facts

and circumstances presented with reference to Ext.P6 order and

other materials tendered in the petition, I find the proposed

amendment as rightly contended by the defendants if allowed

would enable the plaintiff to advance a new case which in all

likelihood would cause prejudice to the defendnats and further

prolong the litigation. So much so, the disallowing of the

amendment by the court below under Ext.P6 order cannot be

termed as improper. Learned counsel for the petitioner

submitted that since the suit is likely to fail on account of

nonallowing of the amendment application especially, when the

relief for recovery of possession is sought for, the plaintiff may be

permitted to withdraw the suit with liberty to file a fresh suit.

The question of granting permission to file a fresh suit has to be

considered by the court below, if a proper application thereof is

moved by the plaintiff as provided under Order XXIII Rule 1 CPC.

I find considerable force in the submission made by the learned

counsel for the petitioner that a formal defect which had crept in

the plaint would stand in the way of the plaintiff in getting the

W.P.(C).No.34499 of 2008 – F

4

relief sought for in the suit. Court below will take note of it while

considering the application, if any, moved by the petitioner for

seeking withdrawal of the suit with liberty to file fresh suit. Of

course, the court can also consider the question of awarding cost

to the opposite party, if at all, permission is granted to institute a

fresh suit.

Subject to the above observations, this writ petition is

closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-