High Court Punjab-Haryana High Court

Pardeep Kumar Seth vs Dr.Nishu Kharbanda And Others on 14 December, 2009

Punjab-Haryana High Court
Pardeep Kumar Seth vs Dr.Nishu Kharbanda And Others on 14 December, 2009
C.R. No. 4478 of 2009                                              [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                C.R. No. 4478 of 2009

                                Date of Decision: December 14, 2009



Pardeep Kumar Seth

                                     .....Petitioner

            Vs.

Dr.Nishu Kharbanda and others

                                     .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

Present:-   Mr. Sanjay Vij, Advocate
            for the petitioner.

                  -.-



M.M.S. BEDI, J. (ORAL)

Vide impugned order dated April 30, 2009, an application filed

by plaintiff- respondent for amendment of the plaint has been allowed

taking into consideration the stage of the case. By way of amendment, the

plaintiff-respondent has been permitted to incorporate the following

additional plea, alongwith supplementary additions:-

“iv) That the plaintiff wants to add para No.3-A in her

plaint which reads as: “That the defendant No.1
C.R. No. 4478 of 2009 [2]

grandfather, namely, Late Shri Thakar Dass s/o Jia

Lal had purchased the plot owned and possessed

by defendant No.1 from its original owners S/Shri

Shiv Parshad etc. vide registered Sale deed 338

dated 11.12.1951. The said plot measures 40 sq.

yards i.e. east-west 9 gatha each and north-south 6

gatha each total measuring 2 biswa 14 biswansi of

Hidyatpur Chawni, Gurgaon and the mutation of

sale in favour of Shri Thakar Dass S/o Late Jia Lal

was sanctioned on 19.3.1952 bearing No.455 and

a Titamma was also carved out. While sanctioning

the mutation the plot so purchased by late Thakar

Dass was given the number as 711/35/2 while the

gali of eastern side was given the number as

710/35/1 and the remaining land of Khasra No.35

of Hidyatpur Chawni was given the number as

35/2. After the death of Shri Thakar Dass and his

son Shri J.N. Seth the property was inherited by

defendant No.1.”

The trial Court formed an opinion that the abovesaid

amendment, if allowed, will not change the nature and character of the suit

and that the facts which are sought to be brought on record are necessary to

determine the real controversy between the parties.

C.R. No. 4478 of 2009 [3]

Counsel for the petitioner has submitted that the amendment

has been sought by the plaintiff- respondent with an oblique motive to grab

the property of defendant and that the plea which is sought to be

incorporated by way of amendment was already known to the plaintiff.

After hearing counsel for the defendant- petitioner, I am of the

opinion that mere allowing the amendment will not tentamount to admitting

the facts pleaded in the plaint. The amendment, in case allowed, would help

the Court to ultimately determine the real controversy existing between the

parties once for all. Besides this, the amendment has been allowed before

the framing of the issues i.e. prior to the commencement of the trial.

The defendant- petitioner will have sufficient opportunity

during the course of trial to substantiate his plea that a wrong amendment

has been incorporated contrary to the actual facts existing on the record.

No ground is made out for interference in the order allowing

the amendment of plaint- respondent.

Dismissed.

December 14, 2009                                   (M.M.S.BEDI)
 sanjay                                               JUDGE