High Court Patna High Court - Orders

Smt. Chunam Mani vs State Bank Of Bikaner & Jaipur on 18 October, 2011

Patna High Court – Orders
Smt. Chunam Mani vs State Bank Of Bikaner & Jaipur on 18 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            C.R. No.62 of 2008
                   Smt. Chunam Mani, W/o Sri Raghuvans Mani, resident
                   of Pandooi Kothi, Boring Road, PS Buddha
                   Colony,District & Town - Patna
                                     ........ Defendant - Petitioner
                                                Versus
                   State Bank Of Bikaner & Jaipur having its head office at
                   Jaipur, represented through its Branch Manager/Officer
                   at Frazer Road, Patna, PS Kotwali, Town & District -
                   Patna             ..........Plaintiff - Opposite Party
                                                   -----------

07- 18.10.2011 Heard Dr. Anshuman for the petitioner. The

defendant of Money Suit no.151 of 2003 has preferred this

application under section 115 of the Code of Civil

Procedure challenging the validity of the order dated

4.10.2007, whereby the defendant’s application for

amendment of the plaint has been rejected.

2. We have perused the materials on record and

considered the submission of the learned counsel for the

petitioner. Notice had been issued to the opposite party

herein but they have chosen not to appear before us inspite

of valid service of notice. The defendant (petitioner before

us) filed an application for amendment of the plaint in terms

of Order I, Rule 10, Code of Civil Procedure. The same has

been rejected by the impugned order. Law is well settled

that it is entirely for the plaintiff to determine the frame of

his suit and cannot be amended at the instance of the other

side. If the frame of the suit is ultimately found to be
2

deficient, the law shall take its own course to the extent of

dismissal of the suit in full or in part. It further appears to us

that the defendant by the application for amendment of the

plaint is trying to inject her own case into the plaint which is

impermissible in law. If the defendant has a separate case,

then it is open to her to institute an independent suit in

accordance with law.

3. This civil revision application is dismissed.

mrl                               ( S K Katriar, J. )