High Court Punjab-Haryana High Court

Jagdish Kaur And Others vs Sukhwinder Kaur & Others on 27 October, 2009

Punjab-Haryana High Court
Jagdish Kaur And Others vs Sukhwinder Kaur & Others on 27 October, 2009
C.R No. 2636 of 2007 (O&M)                                 ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       C.M No.25094 CII of 2009 and
                                       C.R No. 2636 of 2007 (O&M)
                                       Date of decision : October 27, 2009

Jagdish Kaur and others,

                                             ...... Petitioner (s)

                           v.

Sukhwinder Kaur & others,
                                             ...... Respondent(s)

                                ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Arun Jain, Sr. Advocate with
Mr. Amit Jain, Advocate
for the petitioners.

Mr. G.S.Nagra, Advocate
for respondents No.2 to 4, 12 & 13.

Mr. Sudhir Pruthi, Advocate
for respondent No.6.

Mr.Roopak Bansal, Advocate
for respondents No.12 & 13.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

C.M No.25094 CII of 2009

C.M is allowed and Annexure R-1 is taken on record.

C.R No.2636 of 2007

This petition has been filed against the order dated 25.4.2007

declining the application for amendment in the plaint.

C.R No. 2636 of 2007 (O&M) ::2::

The main plea taken by the trial Court is that the application

has been filed at a very belated stage (at the conclusion of the trial) and that

by doing so, the petitioners are seeking to withdraw an admission which

would cause prejudice to the respondents.

Counsel for the petitioners has argued that in fact a female

predecessor-in-interest of the petitioners had executed a sale deed which

was challenged and the said suit was partly decreed by holding that qua

some land the sale would not have any effect on the rights of the reversioner

who would be able to claim retransfer of the land after the death of the said

female predecessor. The exact words which were used in the decree are to

the following effect :-

“….in the result I would accept the appeal and vary the

decree of lower court to this extent that the sale shall not

affect the rights of the plaintiffs except to the extent of

Rs.927/-. In other respects the decree is maintained.

Equitable order as to the cost of the appeal is that the

party shall bear their own. Plaintiffs pleaders fee

Rs.32/-“.

As per the learned counsel that share of land was not liable for

reversion but the remaining was liable for reversion. However, the decree

was couched in negative terminology. By mistake in the instant suit, it was

originally prayed as follows :-

” It is, therefore, respectfully prayed that a decree for

declaration to the effect that the plaintiffs are owners of

agricultural land measuring 64 kanals 19 marlas

comprised in …………, situated in village Rajpura Tehsil
C.R No. 2636 of 2007 (O&M) ::3::

Phillaur District Jalandhar, and for mandatory injunction

directing defendants No.2 to 13 to hand over vacant

possession of agricultural land measuring 64 kanals 19

marlas, comprised in ………., situated in village Rajpura

Tehsil Phillaur, District Jalandhar as entered in the

jamabandi for the year 1994-95 after receiving a sum of

Rs.927/-………”

Counsel for the petitioners has further argued that mention of

the words “Rs.927/-” is an obvious mistake. The petitioners are agitating

their rights which had been conferred upon them by the earlier decree and

by the change of the amount no essential difference arises in the relief

sought.

Counsel for respondents have defended the order of the trial

Court.

As mentioned above, the two points taken by the trial Court are

delay and the alleged prejudice caused by the withdrawal of an alleged

admission. It is no doubt true that delay in filing an application for

amendment cannot be ignored. However, while allowing the same, the

effect on the suit would have to be kept in mind. Of-course, if by

amendment an admission is sought to be withdrawn it would be a serious

matter. The present case is not one where the admission has ever been

sought to be withdrawn. A perusal of the entire plaint does reveal that the

petitioners are only seeking to enforce whatever rights were granted to them

by the earlier decree. There is no question of any admission having been

withdrawn. Needless to say harsh and pedantic view with regard to

pleadings should be avoided.

C.R No. 2636 of 2007 (O&M) ::4::

Counsel for the petitioners has further argued that now no

evidence is required to be led. I put it to counsel for the respondents that if

as a consequence of the amendment being allowed, they would be

constrained to lead any further evidence. Learned counsel are unable to

give satisfactory reply that in the eventuality of the amendment being

allowed, the respondents would have to lead any further evidence. Thus, in

my opinion, no material prejudice is going to be caused to the respondents

since, apart from the mistake in figures, both sides were fully aware of the

issues involved in the case.

In the circumstances, this revision petition is allowed, the

impugned order dated 25.4.2007 is set aside, and the application for

amendment in the plaint is allowed. Parties, through their counsel, are

directed to appear before the trial Court on 26.11.2009.

Record of the trial Court be sent back immediately.

As the main petition has since been allowed, all the pending

civil miscellaneous applications, if any, also stand disposed of.

October 27, 2009                      ( AJAY TEWARI )
kk                                        JUDGE