High Court Kerala High Court

Saraswathy @ Sarasu Aravindan vs Ramu Prabhakaran on 22 July, 2010

Kerala High Court
Saraswathy @ Sarasu Aravindan vs Ramu Prabhakaran on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22882 of 2010(O)


1. SARASWATHY @ SARASU ARAVINDAN,
                      ...  Petitioner
2. SHEEBA, W/O.BINU, AGED 30,
3. BINU, S/O.MOHANAN, AGED 33,

                        Vs



1. RAMU PRABHAKARAN, AGED 53,
                       ...       Respondent

2. SATHYADEVI, W/O.ARAVINDAN, AGED 60,

3. CHANDRAMATHY MADHAVAN, W/O.MADHAVAN,

4. LALITHA, W/O.STALIN, AGED 56,

                For Petitioner  :SRI.K.C.CHARLES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/07/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                    W.P(C) No.22882 of 2010
            ====================================
             Dated this the 22nd   day of July, 2010


                         J U D G M E N T

Writ Petition is preferred by defendant Nos.2, 4 and 5 in

O.S. No.814 of 2007 of the court of learned Principal Sub Judge,

Ernakulam challenging a single line order (Ext.P5) by which

learned Principal Sub Judge has allowed an application for

amendment of plaint a second time notwithstanding that the

application was opposed by petitioners. The suit is for partition of

ten cents which originally belonged to Dayalu, mother of

petitioners and respondents. Respondent Nos.1 to 4 claimed

partition of the said property. Petitioners contended that Dayalu

had gifted three cents and a building in favour of petitioner Nos.2

and 3 as per gift deed of the year 2005 and another one cent in

favour of petitioner No.1 as per an another gift deed of the same

year and those gift deeds having been accepted by petitioners,

property referred to therein is not available for partition. While so

respondents filed Ext.P2, application for amendment to incorporate

a contention that Dayalu had no right or authority to execute the

gift deeds since she acquired property on behalf of her husband

and children. That application was allowed. Not satisfied with

W.P(C) No.22882 of 2010
-: 2 :-

that respondents came up with Ext.P3, application for

amendment of plaint. There, plea sought to be incorporated by

amendment is that the gift deeds were got executed by the

beneficiaries thereunder by undue influence and other vitiating

circumstances and hence the gift deeds are not valid. Application

was opposed by petitioners. Learned Sub Judge has passed the

following order,

“Heard both sides. I.A allowed. Carry out

amendment within 14 days. I.A closed.”

2. Learned counsel for petitioners contends that the

impugned order is not a speaking order and at any rate on the

facts also court below was not justified in allowing amendment.

3. I agree with learned counsel that learned Sub Judge

ought to have passed a reasoned order. Necessity to pass

speaking orders has been highlighted by superior courts on

various occasions, the last being CCT v. Shukla & Brothers

([2010] 4 SCC 785) where it is stated that reasons are the soul of

orders and non-recording of reasons could lead to dual infirmities,

firstly which may cause prejudice to the affected party and

secondly, more particularly hamper proper administration of

justice. The impugned order does not conform to the

requirements of the decision supra. But now the question for

W.P(C) No.22882 of 2010
-: 3 :-

decision is whether for the said reason alone I should interfere

with the order and remit the case to the court below for fresh

consideration considering the facts and circumstances of the case.

4. According to the petitioners in spite of petitioners

referring to the impugned gift deeds in the reply notice

respondents did not make any mention about that in the plaint.

Even later by Ext.P2, application what was incorporated by

amendment is that Dayalu had no right or authority to execute

the gift deeds which meant that respondents admitted execution

of gift deeds. Admission of execution must be admission as a

valid document. Admission must be of due execution and

attestation (See S.R.Srinivasa & Others v.

S.Padmavathamma – [2010] 5 SCC 274). In Ext.P3, application

amendment sought is to the effect that gift deeds are invalid for

vitiating circumstances stated therein. It is not as if respondents

are not entitled to take up alternative plea regarding execution of

gift deeds and its validity. Concededly trial of the case has not

commenced and as learned counsel would put it, application was

preferred on the date of trial. All amendments which are

necessary to decide the controversy are to be allowed unless it

resulted in prejudice to opposite party which cannot be

compensated in terms of money. Having regard to all these

W.P(C) No.22882 of 2010
-: 4 :-

aspects I am not persuaded to think that respondents had no

right to seek amendment as per Ext.P3 and the application ought

to have been disallowed. After all petitioners will get an

opportunity to file additional writ statement. In these

circumstances notwithstanding that the order passed by learned

Sub Judge is not a speaking order I do not consider it necessary to

set aside the impugned order and remit it to the court below

which will only be an empty formality.

Writ petition fails and it is dismissed. Petitioners shall be

given opportunity to file additional written statement in answer to

the amended plaint.

THOMAS P. JOSEPH, JUDGE.

vsv