Rajasthan High Court – Jodhpur
Shyam Lal & Ors vs Smt. Champa Bai & Ors on 3 December, 2009
CW 2294/08-Shri Shyam Lal & Ors. Vs. Smt. Champa Bai & Ors. Judgment dt.03.12.2009
1/3
S.B. CIVIL WRIT PETITION NO.2294/2008
Shri Shyam Lal & Ors. Vs. Smt. Champa Bai & Ors.
Date of judgment : 03rd Dec., 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. H.R. Soni for the petitioner.
Mr. Sunil Bhandari for Mr. M.R. Singhvi for the respondents.
-------
1. Heard learned counsel.
2. This writ petition appears to have been filed aggrieved of
the order dated 10.7.2007 whereby the learned trial court rejected the
application of the plaintiff under Order 6 Rule 17 C.P.C. for
amendment in the suit for partition.
3. The learned trial court has, in detail, narrated that the
earlier suit for partition itself was decreed on 31.1.1950, about 60
years back from now and after final decree, the sale of portion which
fell in the share of present respondent, LRs of Jasraj and was sold and
to implead the purchasers of said sold portion, the present petitioners
filed the application under Order 6 Rule 17 C.P.C. which was rejected
CW 2294/08-Shri Shyam Lal & Ors. Vs. Smt. Champa Bai & Ors. Judgment dt.03.12.2009
2/3
by the learned trial court referring to the entire history of the case.
4. The learned trial court has also observed that earlier also
such amendment application dated 14.7.1992 was rejected by the
learned trial court on 20.8.1992 against which a revision petition
namely S.B. Civil Revision Petition No.540/1992 was filed in this
Court and that was also dismissed as withdrawn. However, the
petitioners again filed amendment application under Order 6 Rule 17
C.P.C. which has been rejected by the learned trial court by the
impugned order dated 10.7.2007.
5. Having heard learned counsel for the respondents and in
the facts and circumstances of the case, this Court is of the opinion
that the impugned order of the learned trial court dated 10.7.2007
cannot be said to be suffering from any error of law. The petitioner-
plaintiffs appear to be in habit of dragging the litigation over decades
and a fresh suit was filed seeking partition of the property of which
final decree has been passed way back in the year 1950 and upheld
upto the stage of second appeal by this Court and such fresh suit was
filed on 11.6.1992 in which the amendment was sought in the year
CW 2294/08-Shri Shyam Lal & Ors. Vs. Smt. Champa Bai & Ors. Judgment dt.03.12.2009
3/3
1995 by moving the present application under Order 6 Rule 17 C.P.C.
which took 12 years to be rejected by the learned trial court. Against
the impugned order dated 10.7.2007, this writ petition filed in the
year 2008 and which has now come up for hearing before this Court
today. This length of litigation for a small issue like amendment
application shows the misery of the litigants by the length of process
itself. Such orders under Order 6 Rule 17 C.P.C. are challenged
under Article 227 of the Constitution of India just for the sake of it
without any valid reason.
6. In the considered opinion of this Court, the present writ
petition is thoroughly misconceived and deserves to be dismissed.
Accordingly, the same is dismissed. Cost is however made easy.
[ DR. VINEET KOTHARI ], J.
iten No.27
babulal