IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6422 of 2009(O)
1. ABDUL KARIM, S/O.LATE LEVA SAHIB,
... Petitioner
Vs
1. DHANALAKSHMI AMMAL, W/O.LATE RAMU GOWDER
... Respondent
2. SIVALINGAPPA GOWDER,S/O ANANTHARAMA
For Petitioner :SRI.A.R.GANGADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/02/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.6422 of 2009
---------------------------------------------
Dated this the 27th day of February, 2009
JUDGMENT
The petitioner is the first defendant in O.S.No.96/08 on the
file of the court of the Principal Munsiff of Palakkad. The first
respondent/plaintiff filed I.A.No.3408/08 for amendment of
plaint. The application was allowed by the court below as per
Ext.P7 order dated 12th January 2009. Ext.P7 order is under
challenge in this Writ Petition.
2. By the amendment sought to be introduced, the
survey number of item No.4 of the plaint schedule is sought to be
changed and the resurvey number is sought to be introduced.
There is no change in respect of the boundaries of the property
or the description of the property or the measurement of the
property. There was no delay in filing the application for
amendment. The court below held that by allowing the
amendment, the nature and character of the suit would not be
changed. The court below noticed that by allowing the
amendment, no prejudice would be caused to the defendants.
3. The learned counsel for the petitioner pointed out that
WPC No.6422/2009 2
in the title deed of the plaintiff, which is marked as Ext.P2 in the
Writ Petition, the survey number noted is 806/B and that survey
number was shown in the plaint. He also pointed out that the
first defendant has obtained purchase certificate from the Land
Tribunal in respect of survey No.806/13. Now, by the
amendment, the plaintiff seeks to amend the survey number of
item No.4 from 806/B to 806/13. The counsel submits that the
first defendant would be seriously affected if his property is
included in the suit, by the amendment.
4. These are all matters for consideration by the court on
the merits of the case at the time of disposal of the suit. At the
time of considering the question whether the amendment of
plaint should be allowed, the truth or falsity of the averments or
the sustainability of the plea need not be considered. The court
below was justified in allowing the amendment. I do not think
that the court below committed any error of jurisdiction in
allowing the amendment.
The Writ Petition lacks merit and it is accordingly
dismissed.
K.T.SANKARAN,
JUDGE
csl