High Court Kerala High Court

Dr.Suresh Babu vs T.K.Chandrasekharan on 13 July, 2010

Kerala High Court
Dr.Suresh Babu vs T.K.Chandrasekharan on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21757 of 2010(O)


1. DR.SURESH BABU, SECRETARY,
                      ...  Petitioner

                        Vs



1. T.K.CHANDRASEKHARAN, S/O.MADHAVAN,
                       ...       Respondent

2. A.N.THOMAS, AGED 50 YEARS,

3. THE INDIAN MEDICAL ASSOCIATION,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/07/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     W.P.C.No.21757 of 2010

                  ---------------------------------------

                 Dated this 13th day of July, 2010

                            JUDGMENT

Defendant No.2 in O.S.No.163 of 2002 of the court of

learned Munsiff, Kannur challenges Ext.P7, order allowing

amendment of plaint (Ext.P1 is the copy of plaint). That suit was

originally filed by one Dr. M Ahamed for a declaration that action

of petitioner/defendant No.2 who was Secretary of Kannur

Branch of Indian Medical Association (for short, “the IMA”) in

declaring election of that branch is ultra vires its bye law and for

a direction to the petitioner to declare and conduct election for

2007-08. Defendants in the suit remained ex parte and thereon

learned Munsiff directed petitioner to conduct election as prayed

for. While so, respondent Nos.1 and 2 got impleaded in the plaint

as additional defendantsNos.3 and 4. Respondent Nos.1 and 2

challenged the election conducted by petitioner in

W.P.C.No.16489 of 2007. By an interim order an Advocate

Commissioner was appointed as the returning officer to conduct

the election. While so, respondent Nos.1 and 2 sought for and

obtained their transposition as plaintiffs claiming that original

plaintiff has abandoned the suit. Petitioner challenged that order

in W.P.C.No.18587 of 2009. He also filed W.P.C.No.18593 of

W.P.C.No.21757 of 2010
: 2 :

2009 challenging the order of learned Munsiff directing the

Advocate Commissioner to publish voters list. This court disposed

of the said writ petitions. That order was challenged by petitioner

before the apex court in Special Leave petition No.28665 and

28666 of 2009. It was urged before the Supreme Court that since

prayer in the suit was for direction to conduct election for 2007-

08, that period is already over and the relief prayed for became

redundant. The Supreme Court while refusing to interfere with

the order of this court above stated, allowed petitioner to raise

redundancy of the suit in the trial court so that trial court could

pass appropriate orders. It is while so that respondent Nos.1 and

2 filed Ext.P5, application – I.A.No. 1008 of 2010 for amendment

of plaint. Amendment was intended at deleting relief (b) which

was for a direction to the petitioner/defendant No.2 to declare

and conduct election for 2007-08 as per the bye law and to

incorporate the relief of direction to defendant No.1/IMA to

conduct election of IMA, kannur branch hereafter as per the bye

law of defendant No.1 without fail. That application

notwithstanding objection raised by petitioner was allowed by the

leanred Munsiff vide Ext.P7, order which is under challenge in

this writ petition. Learned counsel for petitioner contends that

by allowing amendment vide Ext.P7, order petitioner is deprived

W.P.C.No.21757 of 2010
: 3 :

of the opportunity to challenge redundancy of the suit which the

Supreme court had permitted him to urge in the trial court.

According to the learned counsel nature and character of the suit

is also changed by the proposed amendment.

3. It is true that the Supreme Court while disposing of

the special leave petition allowed plea of redundancy of the suit

to be raised in the trial court. But, that did not mean that the

Supreme Court had found the suit to be redundant or foreclosed

any other action in the suit at the instance of respondent Nos.1

and 2. It is only that the petitioner was given an opportunity to

raise that plea in the trial court. That did not prevent the court

below from allowing amendment of plaint if it is otherwise found

necessary. I must also bear in mind that in the plaint, relief

sought for was a direction to the petitioner/defendant No.2 to

declare and conduct fresh election for the year, 2007-08. That

prayer has become redundant. But, that did not mean that

respondent Nos.1 and 2 who are transposed as plaintiffs could

not pursue the suit seeking other appropriate reliefs by way of

amendment. So far as it did not change the character and nature

of the suit and so far as petitioner or defendant No.1 are not

prejudiced. Requesting to delete a redundant relief respondent

Nos.1 and 2 requested for incorporating a relief that defendant

W.P.C.No.21757 of 2010
: 4 :

No.1 shall conduct the election in future in accordance with its

bye law. The Supreme Court has referred to amendment of

plaint to incorporate pre and post suit causes of action in

Alkapuri Coop. Housing Society Ltd Vs. Jayantibhai

Naginbhai (2009(3) SCC 467) and held in paragraph 18 that

an application for amendment of plaint seeking to introduce a

cause of action which has arisen during the pendancy of the suit

has to be seen differently from a cause of action which had arisen

prior to the date of suit. In the present case relief sought to eb

included by amendment is for a direction to conduct the election

in future as per the byelaw. I am not persuaded to think that by

incorporation of the said relief nature and character of the suit is

changed. I am also not persuaded to think that the relief sought

for by amendment in any way prejudiced petitioner or defendant

No.1. Learned Munsiff has exercised the discretion in favour of

allowing amendment so that, the parties are not driven a

separate suit. I find no reason to interfere with the order under

challenge.

Writ petition is dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-