High Court Jharkhand High Court

Bharat Petroleum Corporation L vs M/S Janardan Prasad Agrawal & on 28 April, 2011

Jharkhand High Court
Bharat Petroleum Corporation L vs M/S Janardan Prasad Agrawal & on 28 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                W.P. (C) No. 2560 of 2009

 Bharat Petroleum Corporation Limited, Ranchi                ...... Petitioner
                               Versus 
 M/s Janardan Prasad Agrawal, Hazaribagh & ors.              ...... Respondents
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                              ­­­­­­­­­
For the Petitioner                    :  Mr. V. Shivnath, Sr. Advocate
                                         Mr. Mrinal Kanti Roy, Advocate
For Respondent No. 2                  :  Mr. D.K. Chakraverty, Advocate
                              ­­­­­­­­­
                th
 07/Dated: 28    April, 2011
                                  

1.

  The   present   writ   petition   has   been   preferred   by   the   original   plaintiff   in 
Money Suit No. 10 of 1997 against an order passed by learned Sub Judge­IV, 
Hazaribagh dated 7th February, 2009, whereby, the trial court has dismissed the 
application   of   amendment   in   the   plaint   preferred   by   the   present   petitioner 
(original plaintiff).

2. Having heard learned counsel for both the sides and looking to the facts and 
circumstances of the case, I hereby quash and set aside the order passed by 
learned Sub Judge­IV, Hazaribagh dated 7th February, 2009 in Money Suit No. 
10 of 1997 for the following facts and reasons:

(i) The petitioner is an original plaintiff, who has instituted Money Suit No. 
10 of 1997.

(ii)   It   appears   that   the   written   statement   was   filed   by   the   respondents 
(original defendants), wherein, in paragraph 15 it has been stated that the 
original   defendant   no.   1   is   not   a   partnership   firm,   but,   it   is   a   sole 
proprietorship firm. Considering these statements in the written statement 
filed on behalf of the defendants, an amendment application in the plaint 
was moved by the original plaintiff. The said application was preferred on 
10th  July,   2005.   Proposed   amendment   sought   for   by   the   original   plaintiff 
reads as under:

“Proposed Amendment

1. That in the description of defendant in the cause title page of the 
plaint, after the name of defendant No. 1 as “M/s Janardhan Prasad  
Agrawal”   and   before   the   word   ‘firm   carried   out’   the   word   “A 
partnership”   be   deleted   and   in   its   place   the   following   words   be  
inserted­ “proprietorship” and in the same manner the word “in co­
partnership” be deleted and further in the third line “and Sri Chandra  
Sekhar Prasad” be deleted

2.  That in the same page, the name and address of defendant No. 3  
from the cause title page of the plaint be deleted.

3.   That   in   para   2   of   the   plaint,   in   the   second   line   the   word  
“partnership” be deleted and in its place’ proprietorship’ be inserted. In  
the same line,  the  words  “in co­partnership by”  be  deleted and in its  
         ­2­
place ‘by its proprietor’ be inserted. In the third line of para 2 of the  
plaint the word “and 3” be deleted.

4. That in the 5,6,7 and 8th line of para 2 of the plaint the following  
sentence be deleted after full stop (.) “The defendants No. 2 and 3 are  
Partners of the defendant No. 1 firm residing at the address mentioned  
in the tile above.”

       Thus, the aforesaid amendment was sought for by the original plaintiff 
on the basis of the written statement filed by the defendants.

(iii) The trial court has lost sight of the fact that the aforesaid amendment 
ought to have been allowed. Otherwise, if the suit is allowed and decree is to 
be executed, it will create lot of difficulties for the execution of the decree.

(iv) Learned counsel appearing for respondent no. 2 vehemently opposed 
this writ petition and submitted that no error has been committed by the 
trial court in dismissing the amendment application preferred by the original 
plaintiff.   Learned   counsel   for   respondent   no.   2   further   submitted   that 
original   defendant   no.   1   is   not   a   sole   proprietorship   firm,   but,   it   is   a 
partnership firm. This contention is not accepted by this Court mainly for the 
reason that looking to paragraph 15 of the written statement filed by original 
defendants, it appears that correctly the amendment application in the plaint 
has been moved by the original plaintiff.

(v) Even the evidences of the plaintiff has not started. Looking to the stage of 
the trial, the amendment application ought to have been allowed by the trial 
court. 

(vi)   Looking   to   the   nature   of   the   amendment,   it   cannot   be   said   that   by 
allowing the amendment application the nature of the suit will be changed. 

3.  As a cumulative effect of the aforesaid facts and reasons, I hereby quash and 
set   aside   the   order   passed   by   learned   Sub   Judge­IV,   Hazaribagh   dated   7th 
February, 2009 in Money Suit No. 10 of 1997. Amendment application dated 
10th July, 2005 preferred by the original plaintiff, which is at Annexure­1 to the 
memo of the present petition is, hereby, allowed. Looking to the time consumed 
after filing of the Money Suit, I hereby direct the trial court to expedite the 
hearing of Money Suit No. 10 of 1997 so that it can be disposed of on or before 
30th December, 2011.

4.  The writ petition is allowed and disposed of.

                         (D.N. Patel, J.)
Ajay/