High Court Kerala High Court

Majitha Beevi vs Abdul Vahab on 6 November, 2007

Kerala High Court
Majitha Beevi vs Abdul Vahab on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32868 of 2007(K)


1. MAJITHA BEEVI, D/O.LATE ASUMA BEEVI,
                      ...  Petitioner
2. SANOOJA BEEVI, D/O.LATE ASUMA BEEVI,

                        Vs



1. ABDUL VAHAB, S/O.LATE ABDUL RAHUMAN,
                       ...       Respondent

2. AMJATH (MINOR), AGED 15, S/O.ABDUL

3. SADDAM (MINOR), AGED 13,

                For Petitioner  :   B.SATHIQ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/11/2007

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                     W.P.(C). NO. 32868 OF 2007
                             ---------------------
              Dated this the 6th day of November, 2007

                            J U D G M E N T

This writ petition is filed against the order in I.A. 7850/07 in

O.S. 1545/05. The said application was one for amendment of the

plaint. The prayer incorporated in the suit was for a mandatory

injunction. After the evidence was closed and arguments were

heard, the respondents moved an application for amendment to add

a prayer for recovery of possession of the property.

2. The main grievance of the petitioners are that they were

not given any opportunity to file counter in the application and the

court allowed the amendment application against the provisions of

Order VI Rule 17 of the Civil Procedure Code. Under Order VI Rule

17 after the amendment in 2002, one is precluded from filing the

amendment after the trial has commenced. But there are exceptional

circumstances where amendment can be allowed, thereafter for

which reasons have to be recorded.

3. I do not find any such application of mind by the court in

this order and the court simply allowed the amendment application

WPC NO 32868/07 Page numbers

stating that it will not change the character of the suit. Since the

court has not given an opportunity to the writ petitioners to file their

counter and as I find there is absence of total application of mind by

the court to the relevant provisions of the CPC, I set aside the order

passed by the court and remit back the application for fresh

consideration of the court below. The writ petitioners are permitted to

file their counter and the court after applying its mind to the relevant

provisions of Order VI Rule 17 and on hearing the plaintiffs as well,

dispose of the matter in accordance with law. Since I am disposing

of the matter at the admission stage itself, the court shall give a

notice to the plaintiffs and also fix a hearing date and then dispose of

the matter in accordance with law.

The writ petition is disposed of as above.





                                               M.N.KRISHNAN, JUDGE
vps

WPC NO 32868/07    Page numbers