High Court Kerala High Court

Eranjikkal Muhammed Haji vs Abdulla on 20 August, 2007

Kerala High Court
Eranjikkal Muhammed Haji vs Abdulla on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33769 of 2005(T)


1. ERANJIKKAL MUHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. ABDULLA, S/O. LATE CHENARI CHAKKI
                       ...       Respondent

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  :SRI.M.GOPIKRISHNAN NAMBIAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/08/2007

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.33769 of 2005
               - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 20th August, 2007

                                JUDGMENT

Ext.P7 order by which the application filed by the defendants for

amendment of the written statement was dismissed is under

challenge in this Writ Petition under Article 227 of the Constitution.

The suit was one for prohibitory injunction restraining the defendants

from obstructing the B Schedule pathway. The bone of contention

between the parties is the right of way over plaint B schedule

pathway. According to the petitioner, after the petitioner and another

witness was examined, it was noticed that mistakenly the right over

plaint B schedule pathway is described as ‘easement by prescription’

in the written statement. The petitioner therefore filed I.A.No.1507 of

2005 to amend the written statement. The amendment sought for

was to substitute the claim of easement by prescription by a claim of

right of public way. The learned Munsiff has assigned two reasons for

dismissing the application. The first one is that the trial of the suit has

already commenced and no reasons are stated by the petitioner as to

why the amendment could not be applied for earlier. The above

reason cannot hold good in view of the principles laid down by me in

Neelakandan Nair v. Parameswara Kurup (2003(2) KLT 943)

W.P.C.No.33769/05 – 2 –

since it is clear that it is not the amended C.P.C. which governs the

pleadings in this case. But the other reason stated by the learned

Munsiff in my opinion is good. According to the petitioner, it was on

account of the mistake committed by the clerk of the counsel that the

plea of easement by prescription was originally taken. The learned

Munsiff rightly found that in view of the specific pleadings taken in the

original written statement regarding the nature of the right of way

claimed as one for way easement by prescription, the case that the

original pleadings are the result of mistake committed by the clerk

cannot be accepted. There is yet another reason also as to why the

impugned order is supportable. P.W.1 the principal witness and the

Commissioner, P.W.2 had already been examined. The evidence

adduced by them perhaps is of such a nature as to demolish the

petitioner’s case of easement by prescription. The petitioner would

have realised that substantiating the case of easement by

prescription will be almost an impossible exercise. The idea in filing

the amendment application seems to be to have the pleadings

amended so that the effect of evidence already adduced in the suit

and the presently pleaded case can be got over. I do not think that

W.P.C.No.33769/05 – 3 –

amendment of pleadings can be allowed to such an extent since the

same will amount to causing irreparable prejudice to the adversary in

the litigation.

The challenge against Ext.P7 fails. The Writ Petition will stand

dismissed. Since the suit was already published in the special list, the

learned Munsiff is directed to re-list the suit for trial and dispose of

the same in accordance with law.

srd                                 PIUS C.KURIAKOSE, JUDGE