High Court Kerala High Court

Lt.Coln. Charle John Peters vs Seraphine Peters on 23 November, 2010

Kerala High Court
Lt.Coln. Charle John Peters vs Seraphine Peters on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 835 of 2010(O)


1. LT.COLN. CHARLE JOHN PETERS,
                      ...  Petitioner

                        Vs



1. SERAPHINE PETERS,
                       ...       Respondent

2. DOROTHY PETERS, W/O. TOM D'CRUZ,

3. JESEENTA PETERS, W/O. ALLESH VARGHESE,

4. DEEPTHI PETERS,

5. MARY LOUIS, W/O. LATE CHRISTIPHER,

6. CHRISLYIN PETER (MINOR), S/O. LATE

7. CHRISTINA PETERS, AGED 11 YEARS,

8. JERALD PETERS,

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/11/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             O.P.(C) No.835 of 2010
                           --------------------------------------
                   Dated this the 23rd day of November, 2010.

                                     JUDGMENT

Respondents filed a suit for partition. Petitioner/defendant No.1 resisted

the suit contending that respondents have no right to seek partition of the

property. Later, he filed additional written statement setting up a Will which if

accepted would disentitle respondents from claiming right over the property and

filed an application to receive the additional written statement. That application

was dismissed by the learned Additional Sub Judge-I, Thiruvananthapuram (in

O.S.No.542 of 2004) observing that if petitioner wanted to incorporate additional

facts he could have filed application for amendment of the written statement

under Order VI Rule 17 of the Code of Civil Procedure (for short, “the Code”).

Petitioner challenges Ext.P5, order dismissing the application to receive

additional written statement.

2. Except in answer to a counter claim or set off subsequent

pleadings under Order VIII Rule 9 of the Code can be filed only with the leave of

the court. In such subsequent pleadings, petitioner cannot set up a plea which is

inconsistent with the contention that is already taken in the original written

statement. In the original written statement there was no contention raised by

the petitioner that in view of the Will respondents have no right over the

OP(C) No.835/2010

2

property. If that be so the proper remedy of the petitioner was to seek

amendment of original written statement. In that view learned Sub Judge is

correct in passing Ext.P5, order.

3. Learned counsel requested that petitioner may be permitted to

seek amendment of the written statement. I make it clear that if petitioner is

otherwise entitled and circumstances warranted, it is open to the petitioner to file

such application as provided under law and any such application if filed shall be

dealt with by the learned Sub Judge as per law.

Petition is dismissed with the above observation.

THOMAS P.JOSEPH,
Judge.

cks