High Court Kerala High Court

E.S.Jose vs M/S.Oriental Bank Of Commerce on 16 September, 2010

Kerala High Court
E.S.Jose vs M/S.Oriental Bank Of Commerce on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 246 of 2009(D)


1. E.S.JOSE,S/O.SOLOMON,CHAIRMAN &
                      ...  Petitioner
2. CHERRY BABU, FATHIMA CHURCH LANE,

                        Vs



1. M/S.ORIENTAL BANK OF COMMERCE, BRANCH M.
                       ...       Respondent

2. THE KERALA TIMES, A DAILY WORKING UNDER

3. MS.WINNIE ABRAHAM, SECRETARY, KERALA

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.SUBAL J.PAUL

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :16/09/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                      W.P.(C).No.246 Of 2009
                         ----------------------
            Dated this the 16th day of September, 2010.

                           J U D G M E N T

The petitioners are the additional defendants 3 & 4 in

O.S.No.190 of 2000 on the file of the Sub Court, Ernakulam. Suit

was filed for a prohibitory injunction restraining the defendants

namely, respondents 2 & 3 herein, from alienating the plaint

schedule properties hypothecated in favour of the bank. The

plaintiff bank filed I.A.No.1254 of 2002 under Order VI Rule 17

of the Code of Civil Procedure for amendment of the plaint.

Plaintiff sought to amend the plaint by incorporating a money

claim. Proposed amendment is for inserting necessary averments

for realisation of money due from the defendants. In the relief

portion by way of amendment the plaintiff claimed recovery of

Rs.5,48,918/- from the defendants. By the amendment the

plaintiff further wanted to implead additional defendants 3 & 4,

who according to the plaintiff are the guarantors. The plaintiff

averred that the amendment is necessary for avoiding multiplicity

of suits.

W.P.(C).No.246 Of 2009

::2::

2. The petitioners opposed the prayer. They pleaded that

the suit was for injunction simplicitor and by proposed

amendment the plaintiff wants to convert th suit into a money

suit and that in the nature of the amendment proposed the

nature and character of the suit will be changed. It is also

contended that money claim has already become time barred and

the amendment proposed is for realising time barred debt.

3. The civil court considered the contentions raised by

both sides. The court found that the plaintiff issued notice on

4.3.2000 calling upon the defendants in the suit to pay the debt.

The civil court in paragraph 7 examined the question as to

whether the proposed plaint claim is barred by limitation or not.

The court found that even if the amendment is allowed the claim

will be within the period of limitation of three years, that the

amendment petition was filed on 1.4.02, i.e., within three years

from the date of arising of cause of action of the suit. The civil

court also examined the contention of the writ petitioners as to

whether the proposed amendment will change the character and

nature of the suit. The court observed that from the plaint it can

W.P.(C).No.246 Of 2009

::3::

be seen that the amount is due from the defendants and when

the defendants tried to alienate the property the suit for

injunction is filed expressly reserving the plaintiff’s right to sue

for realisation of the amount from the defendants. The court also

observed that the plaintiff now thought it better to implead the

guarantors and to amend the plaint for recovery of the amount

due from them. The court also noticed that notice was issued to

the present defendants and proposed defendants. the court held

that in view of the contention of the defendants and in order to

determine the real question in controversy between the parties

the plaintiff wants to amend the plaint and incorporate money

claim. By doing so, it cannot be said that the nature and

character of the suit substantially change. The court is of the

view that the proposed amendment is only a different or

additional approach to the same facts and the amendment is

necessary for determination of the real controversy between the

parties. The court also relied on the decision of the Apex Court in

Pankaja v. Yellappa (2004 (3) KLT (SC) SN 50). The Apex

Court observed that even in a case where the amendment would

W.P.(C).No.246 Of 2009

::4::

save the period of limitation in such cases also amendment can

be allowed. In this case, such a situation does not arise. Here

the amendment sought for recovery of money is within the period

of limitation. The amendment is necessitated also for avoiding

multiplicity of suits as well. In these circumstances, the order

passed by he court below allowing the amendment is valid. It is

made clear that the finding regarding the question of limitation is

entered for the consideration of the present application for

amendment. The question as to whether the suit is barred by

limitation or not shall have to be considered in detail at the time

of trial of the suit. So, the question as to whether the suit is

barred by limitation is left open to be decided during the trial of

the suit. The petitioners are not entitled to any relief.

Writ petition is disposed of with the above observation.

HARUN-UL-RASHID,
Judge.

bkn/-