IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.5977 of 2005(O&M)
Date of Decision 25.11.2009
Baljinder Singh
...... Petitioner
VERSUS
Meeto wife of Mukand Singh
...... Respondent
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.S.C.Chhabra, Advocate,
for the petitioner.
Mr.R.V.S.Chug, Advocate,
for the respondent.
*****
A.N.JINDAL, J(ORAL):
Aggrieved against the order dated 24.10.2005 passed by
District Judge, Mansa, allowing an application for amendment of the plaint
at the appellate stage, this petition has been preferred.
Earlier the decree suffered by Meeto in favour of Baljinder
Singh was passed by the Civil Judge (Junior Division), Mansa vide order
dated 21.02.1992. Thereafter, the petitioner applied for correction of the
judgment and decree which was accepted on the admission made by Meeto-
respondent on 15.05.1993. The suit for declaration challenging the decree
as well as the mutation dated 27.07.1994 was filed by the respondent on
15.04.1996 which was dismissed by the lower Court on 07.05.2003. The
appeal against the said judgment is pending before the appellate Court.
During the pendency of appeal, Meeto-respondent moved an application for
amendment of the plaint for adding the relief qua the order dated
15.05.1993 which was accepted.
Civil Revision No.5977 of 2005(O&M) -2-
Arguments heard. It is the judgment and decree which could
only be challenged on correction of the said decree, the order of correction
emerges in the judgment and decree itself and there was no requirement of
challenging the order of correction. However, while challenging the
judgment and decree, the plaintiff cannot be debarred to urge and prove that
the correction was also got made in her absence. There was no difficulty for
her to prove that these documents were forged and fabricated in order to
assert and strengthen her plea that the judgment and decree under challenge
was bad. The Appellate Court while allowing the amendment at the
appellate stage should have continuously and carefully proceeded to allow
such amendment when the rights of the parties stood already adjudicated
upon. The suit was preferred way back in the year 1996. Now after 13
years, the plaintiff-respondent has moved the application for amendment.
Anyway, since the order of correction having been emerged in the original
judgment and decree would follow the fate of the judgment and decree.
Thus, this petition is accepted; the impugned order is set aside
and the respondent is not debarred from proving that the correction was also
got made in her absence.
(A.N.Jindal)
Judge
25.11.2009
mamta-II