High Court Kerala High Court

Sree Ganesh Chitts & Bankers vs M/S. Light Point on 9 July, 2008

Kerala High Court
Sree Ganesh Chitts & Bankers vs M/S. Light Point on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9020 of 2008(W)


1. SREE GANESH CHITTS & BANKERS,
                      ...  Petitioner

                        Vs



1. M/S. LIGHT POINT,SAVITHRI BUILDINGS
                       ...       Respondent

2. MRS MAHIJA PRAMOD, W/O. PRAMOD KUMAR

3. P.A.PRAMOD KUMAR, S/O.BHASKARAN,

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.K.PRAVEEN KUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/07/2008

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.

                         -------------------------------

                          W.P.(C) No.9020 of 2008

                         -------------------------------

                       Dated this the 9th July, 2008.

                              J U D G M E N T

Plaintiff in O.S.No.191 of 2005, on the file of Sub

Court, Kozhikode, is the petitioner. Defendants are respondents. The

suit is for realisation of the amount due from the defendants under two

promissory notes. In the written statement, defendants admitted

receipt of the amount, but contended that suit is barred by limitation.

Petitioner filed Ext.P3 petition for permission to amend the plaint. The

amendment sought for is to introduce a plea that when the suit was to

be instituted, defendants 2 and 3 were out of India, and therefore, suit

cannot be instituted within the period of limitation. Under Ext.P4

order, learned Sub Judge dismissed the application holding that if the

petition is allowed, it would take away the defence available to the

defendants, and, would prejudice them, and hence cannot be allowed.

This petition is filed under Article 227 of the Constitution of India

challenging Ext.P4 order.

W.P.(C) No.9020/2008

2

2. The learned counsel appearing for the petitioner was

heard. Notice served to respondents were not served and petitioner

was directed to serve notice on the counsel appearing for respondents

before the trial court. Petitioner produced a receipt showing service of

notice on the counsel appearing for respondents before the trial court.

Hence service is recorded sufficient.

3. The learned counsel appearing for the petitioner

argued that in the plaint itself, fact that defendants 2 and 3 were not

in India was pleaded and by the proposed amendment, that fact is

further clarified and in such circumstances, learned Sub Judge was not

justified in rejecting the application. It was also pointed out that by

amendment, plaintiff is entitled to introduce a plea which is even

barred by limitation, and question whether suit is barred or not is

ultimately to be decided in the suit and on the ground that plea is

barred, amendment petition cannot be rejected. There is force in the

submission.

Even if the plea sought to be introduced by the

amendment to the plaint is barred by limitation, the amendment

sought for cannot be rejected on that ground. Instead the question

W.P.(C) No.9020/2008

3

whether the plea is barred or not is to be decided in the suit, as the

defendants are entitled to raise the plea of bar of limitation by filing

additional written statement. By the amendment, petitioner has only

sought to introduce a plea, which even otherwise was there in the

plaint that defendants 2 and 3 were not in India at the time when the

suit was to be instituted. No serious prejudice will be caused if the

amendment is allowed. In such circumstances, Ext.P4 order is

quashed. Ext.P3 petition (I.A.No.424/2008) stands allowed.

Respondents-defendants are entitled to file additional written

statements raising all available plea, including the one of bar of

limitation.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.