High Court Madhya Pradesh High Court

Durg Brass Metal Works And Ors. vs Dinesh Kumar Khare And Anr. on 7 November, 1994

Madhya Pradesh High Court
Durg Brass Metal Works And Ors. vs Dinesh Kumar Khare And Anr. on 7 November, 1994
Equivalent citations: 1997 (1) MPLJ 558
Author: D Chouhan
Bench: D Chouhan


ORDER

D.P.S. Chouhan, J.

1. In the matter of procedure governed under Order 37 of the Code of Civil Procedure, the defendants applied for amendment of their application before grant of leave to defend this suit. The same was rejected by the 3rd Additional District Judge, Durg in Civil Suit No. 51-B/89. The amendment was rejected on the ground that there is no provision for making amendment in the application.

2. Order 37, Civil Procedure Code, deals with the summary procedure and the procedure for the appearance of the defendant is given in Rule 3. Sub-clause (5) of Rule 3, Civil Procedure Code is extracted as below:-

“(5) The defendant may, at any time within ten days from the service of such summons for judgment, by affidavit or otherwise disclosing such facts as may be deemed sufficient to entitle him to defend, apply on such summons for leave to defend such suit, and leave to defend may be granted to him unconditionally or upon such terms as may appear to the Court or Judge to be just.”

It permits the defendant within ten days from the service of such summons for judgment, by affidavit or otherwise disclosing such facts as may be deemed sufficient to entitle him to defend, apply on such summons for leave to defend such suit and thereupon the leave to defend may be granted either unconditionally or upon such terms as may appear to the Court or Judge to be just.

3. In summary proceedings, the application for leave to defend is in the nature of written statement. Rule 7 of Order 37, Civil Procedure Code provides for save as provided by this Order, the procedure in suits hereunder shall be the same as the procedure in suits instituted in the ordinary manner. Under Order 6, Rule 17, the Court may at any stage of the proceedings allow either party to alter or amend his pleadings in such manner and on such terms as may be just. Here, as per the statement made by the learned counsel for the applicants, the stage was pre leave stage and according to him, he was entitled to amend his application which was by way of defence. The Court below has erred in rejecting the prayer.

4. Learned counsel for the applicants relied on a case of the Calcutta High Court reported in Britania Industries Ltd. v. Punjab National Bank, AIR 1986 Cal 296. This case deals with the power of the Court under Order 6, Rule 17, Civil Procedure Code.

5. So far as the power of the Court is concerned, the power is specified in the Code of Civil Procedure itself. Nothing hinges out on this decision.

6. In view of the provisions of Rule 7 of Order 37, the same procedure as relating to suit shall apply to the trial of the summary proceedings and accordingly before grant of leave under sub-clause (5) of Rule 3 of Order 37, if party wants to amend his application, the principles of Order 6 or principles of Order 6, Rule 17 would apply.

7. In view of above, the revision application is accordingly allowed and the order under revision is set aside. The Court below is directed to consider the application of the applicants on merits.