Allahabad High Court High Court

Saheb Singh @ Ankur vs Sultan Singh And Others on 29 July, 2010

Allahabad High Court
Saheb Singh @ Ankur vs Sultan Singh And Others on 29 July, 2010
Court No. - 4

Case :- WRIT - C No. - 44029 of 2010

Petitioner :- Saheb Singh @ Ankur
Respondent :- Sultan Singh And Others
Petitioner Counsel :- Ajay Kumar Srivastava

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

Suit  was  filed  by the  plaintiff­petitioner  for cancellation  of the sale 

deed said to have been executed by the respondent no. 1 in favour of 

respondents no. 2 & 3 and for permanent injunction to restrain them 

from interfering in the peaceful possession. Plaintiff­petitioner being a 

minor, the suit was filed through his next friend Smt. Prakashi Devi 

who was described as natural mother of the minor plaintiff. When the 

suit was at the stage of hearing before the trial court, an application 

under   Order   VI   Rule   17  C.P.C.   was   filed   on   behalf   behalf   of   the 

plaintiff seeking amendment that instead of natural mother she may 

be described as former mother as the plaintiff was given in adoption 

to somebody else. 

Trial   court   and   revisional   court   have   rejected   the   amendment 

application   on   two   grounds   :   firstly,   by   means   of   proposed 

amendment,   the   admission   made   by   the   plaintiff­petitioner   was 

withdrawn and secondly, in view of provision of Order VI Rule 17, 

once the trial has commenced the amendment was not liable to be 

allowed because it cannot be said that the facts sought to be brought 

on record by way of amendment were not within the knowledge of the 

plaintiff­petitioner. 

In view of above, no illegality has been committed by the two courts 

below   in   rejecting   the   amendment   application   and   the   impugned 

orders do not suffer from any infirmity.

The writ petition being devoid of merits stands dismissed in limine.
Order Date :- 29.7.2010
nd