High Court Kerala High Court

Chandralekha vs Kerala Water Authority on 13 November, 2008

Kerala High Court
Chandralekha vs Kerala Water Authority on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5759 of 2008(I)


1. CHANDRALEKHA, W/O.MADHUSOODANAN NAIR,
                      ...  Petitioner
2. MADHUSOODANAN NAIR,

                        Vs



1. KERALA WATER AUTHORITY, REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.ASP.KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/11/2008

 O R D E R
                      THOMAS P.JOSEPH, J.
           = = = = = = = = = = = = = = = = = = = = = = = =
                     W.P(C) No. 5759 of 2008
           = = = = = = = = = = = = = == = = = = = = = = = = =
         Dated this the    13th      day of November,     2008

                           J U D G M E N T

———————-

Order dated 2.1.2008 in I.A. No.5242 of 2007 in O.S.

No.1388 of 2006 of the Additional Munsiff’s Court (Rent Control

Court), Thiruvananthapuram refusing amendment to the plaint

schedule is under challenge in this proceeding under Article

227 of the Constitution.

2. Heard both sides.

3. Exhibit P1 is the copy of plaint. Petitioners laid the

suit against the respondent seeking decree for prohibitory

injunction against interfering with their possession and

enjoyment of the schedule property described in the plaint

schedule as 4.200 cents in Sy.No.3283 lying within the

boundaries mentioned therein. Petitioners claimed that first

petitioner acquired title and possession of that property as per

Exhibit P2, settlement deed dated 15.4.2005 executed by

Madhusoodanan Nair, her husband (second petitioner). It is also

contended that petitioners are running hotel business in a 50

year old building in the said property. Respondent filed Exhibit

P5 written statement contending that the property over which

W.P(C) No.5759 of 2008

-: 2 :-

petitioners claim title and possession is comprised in Sy.No.3597.

Petitioners have no right over the property comprised in Sy.No.3283.

According to the respondent, the building where petitioners are

running the hotel is situated in Sy.No.3597. Attempt of the petitioners

is to grab puramboke land. Respondent made a counter claim in

Exhibit P5 written statement seeking mandatory injunction to direct

the petitioners to demolish the unauthorised construction in the

schedule property. Petitioners answered that counter claim by

Exhibit P6, written statement wherein they claimed that the assignor

of second petitioner (who executed settlement deed in favour of first

petitioner), Gowri Appan got title over the property comprised in

Sy.Nos.3283 and 3597 as per partition deed No.3153 of 1973 and that

Gowri Appan assigned the property to the second petitioner but

wrongly describing it as comprised in Sy.No.3283 instead of 3597. It

is to amend the schedule of property in the plaint accordingly that

petitioners filed I.A. No.5242 of 2007. That application was opposed

by the respondent contending that if allowed, it would change the

character of the suit. Learned Additional Munsiff observed that though

petitioners claim that Gowri Appan had executed correction deed as

document No.4435 of 2006 clarifying the mistake in the survey

W.P(C) No.5759 of 2008

-: 3 :-

number as above stated and that mistake in the plaint schedule

happened to be carried from the mistake that occurred in Exhibit P2

(which stands corrected by document No.4435 of 2006) but the

petitioners did not reveal the date on which Gowri Appan executed

correction deed No.4435 of 2006. Learned Additional Munsiff

observed that it is revealed that petitioners have no right over the

schedule property. It is also observed that if the amendment sought

for is allowed it will change the character of the suit and will cause

prejudice to the respondent. It is accordingly that application was

dismissed.

4. Learned counsel for the petitioners contended that the

description of the property and survey number in the plaint schedule

is a mistake which was carried into the plaint from Exhibit P2 which

stands corrected by Exhibit P4, correction deed No.4435 of 2006.

Learned counsel for the respondent contended that the attempt of the

petitioners is to establish right over the property to which petitioners

are not entitled.

5. I have gone through I.A. No.5242 of 2007. It is seen that

amendment sought for is regarding the description and survey

number of the property over which petitioners laid hands in the suit.

W.P(C) No.5759 of 2008

-: 4 :-

Further amendment sought for is regarding the oldness of the

building. In the plaint schedule the oldness of the building is stated as

50 years whereas in the amendment sought for it is stated as 80

years. No amendment is sought regarding the boundary of the

property scheduled in the plaint. Description in Exhibit P2 shows that

it is exactly in tune with what is stated in the plaint schedule. Exhibit

P4 is the correction deed No.4435 of 2006 executed by Gowri Appan,

assignor of second petitioner. In that correction deed it is stated that

Gowri Appan got title over B schedule in partition deed No.3153 of

1973, he transferred that property to the second petitioner as per

document No.3707 of 2001 and that second petitioner settled that

property in favour of first petitioner as per Exhibit P2, settlement deed

No.2112 of 2005 but there happened to be mistake in the sale deed

No.3707 of 2001 and consequently in Exhibit P2, settlement deed

No.2112 of 2005 regarding survey number and description which he

corrected as per Exhibit P4.

6. Point for consideration is whether amendment can be

permitted. General principle regarding amendment is that all

amendments which are necessary to settle the dispute between the

parties are to be allowed provided it does not change the character of

W.P(C) No.5759 of 2008

-: 5 :-

the suit and does not cause prejudice to the opposite party. In this

case, stating the survey number which according to the petitioners is

the correct one, they have answered the counter claim as seen from

Exhibit P6. While considering the counter claim made by the

respondent, trial court is required to consider the contention raised by

the petitioners that the schedule property is comprised in Sy.No.3597

(not in Sy.No.3283 as stated in the plaint schedule). Trial court

cannot refuse to consider that contention in Exhibit P6 merely for the

reason that in the plaint schedule a different survey number or

description is given. The claim made by the petitioners regarding

4.200 cents in Sy.No.3597 and tracing their right through sale deed

No.3707 of 2001 and partition deed No.3251 of 1973 is to be

adjudicated at least in the counter claim contained in Exhibit P5 in the

light of the contentions raised in Exhibit P6. Hence it cannot be said

that respondent will be prejudiced by allowing the amendment. After

all, court is not required to consider the merit of the matter required to

be introduced by amendment. What is to be considered is whether the

application is bona fide. Since the mistake in survey number

originated from Exhibit P2 which stands corrected by Exhibit P4 it

cannot be said that there was lack of bona fides on the part of the

W.P(C) No.5759 of 2008

-: 6 :-

petitioners. After amendment of the plaint schedule it is open to the

respondent to plead by way of additional written statement if any and

prove that petitioners have no right over the property described in the

amended plaint schedule and that document of title relied by the

petitioners did not confer title on them over the said property. It is

seen from the order under challenge that learned Munsiff has not

considered these aspects of the matter. In the facts and

circumstances, I am inclined to think that learned Munsiff should have

allowed the amendment as prayed for.

Writ Petition therefore, is allowed. I.A. No.5242 of 2007 shall

stand allowed. Petitioners shall carry out the amendment within

fourteen days from this day or within such time as may be extended

by the court below for valid reasons. After the amendment is carried

out, court below shall give the respondent opportunity to file additional

written statement, if any.

THOMAS P.JOSEPH, JUDGE.

vsv