GA No. 3218 of 2009
CS No. 163 of 2005
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
DEBDAS SARKAR
Versus
THE STATE BANK OF INDIA & ORS.
AND
INDRANIL CHAKRABORTY
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 18th May, 2011.
Appearance:
Mrs. R. Roy, Adv.
Ms. R. Palit, Adv.
Mr. F. Ahmed, Adv.
..For the petitioner
Mr. Jayanta Bhattacharya, Adv.
..For the Bank
The Court : The plaintiff seeks to delete the names of the bank
personnel defendants and sue them by their posts. In addition, the
plaintiff seeks to amend the plaint to incorporate certain subsequent
events.
The principal objection on behalf of the defendant bank is that
the nature and character of the suit is being sought to be changed.
The defendant bank says that a certificate has been issued by the
appropriate Debts Recovery Tribunal and it is the certificate claim
2
which is sought to be set off by way of the additional claims that have
been attempted to be incorporated in the proposed amended plaint.
It does not appear that the nature and character of the suit has
been sought to be changed. Some additional claims may have been
made, but the mere making such additional claims would not
prejudice the defendants since the defendants would have a right to
deal with the same in the written statements or additional written
statements to be filed thereto. The other apprehension of the
defendant bank, that the amended plaint could be cited before the
officers under the Recovery of Debts Due to Banks and Financial
Institutions Act, 1993, is unfounded. There is no interlocutory order
till date in support of the additional allegations proposed to be
incorporated in the plaint. The apprehension expressed on the part of
the decree-holder cannot be appreciated, particularly, since without
there being a specific interlocutory order interdicting the proceedings
before the officers authorised under the 1993 Act, there is no
impediment for such officers to carry on with the matters that may be
before them.
GA No.3218 of 2009 is allowed by permitting the amendments
as proposed to be carried out. This order is without prejudice to the
rights of the defendants, particularly, their right to contend before any
3
other authority that the mere incorporation of certain allegations in
the plaint would not amount to proceedings elsewhere being stultified.
There will be an order in terms of prayer (a) of the notice of
motion dated November 27, 2009. The amendment and the re-
verification should be completed within a period of four weeks after the
reopening of the Court following the summer vacation. Copies of the
amended plaint should be served on the defendants within ten weeks
from date and the defendants should file their written statements or
additional written statements, as the case may be, within six weeks
from the date of receipt of the amended plaint.
There will be no order as to costs.
Urgent certified photocopies of this order, if applied for, be
supplied to the parties subject to compliance with all requisite
formalities.
(SANJIB BANERJEE, J.)
kc.
A.R(C.R)