Bombay High Court High Court

Gaimukh Deosthan. A Private Trust vs Yogesh on 14 July, 2011

Bombay High Court
Gaimukh Deosthan. A Private Trust vs Yogesh on 14 July, 2011
Bench: R. M. Savant
     1407wp3182.11.odt                                                                                1/6




                                                                                          
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              NAGPUR BENCH, NAGPUR




                                                                
                                 WRIT PETITION NO.3182/2011

     PETITIONERS :-                 Gaimukh Deosthan.  A Private Trust,
                                    Through its Occupants/Manager,




                                                               
                                    1. Shri Manoharprasad Raghuvirprasad Pande,
                                       aged about 76 years, 
                                       Occupation : Agriculturist,




                                               
                                       Resident of Pandey Layout, 
                                       Nagpur. 
                          ig        2. Shri Mukeshprasad S/o Ishwariprasad Pande,
                                       Aged about 52 years,
                                       Occupation: Agriculturist,
                        
                                       R/o. Sanjeevan Apartment,
                                       Shankarnagar, Nagpur. 

                                               ...VERSUS... 
      


     RESPONDENT :-                  1. Yogesh S/o Ishwarprasad Pande,
                                       Aged about 58 years,
   



                                       Occupation: Business,

                                    2. Mrs. Meena W/o Yogesh Pande,
                                       Aged about 55 years,





                                       Occupation: Household, 

                                    3. Akshay S/o Yogesh Pande,
                                       Aged 31 years,
                                       Occupation: Business,





                                         All resident of Buty Chawl,
                                         Sitabuldi, Nagpur. 

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

Shri P. V. Vaidya, learned counsel for the petitioners.
Shri Ramesh Darda, learned counsel for the respondents.

—————————————————————————————————–

::: Downloaded on – 09/06/2013 17:30:26 :::

      1407wp3182.11.odt                                                                        2/6




                                                                                  
                                              CORAM : R. M. SAVANT J.
                                              DATED  : 14.07.2011 




                                                          
     O R A L    J U D G M E N T




                                                         
     1)      Rule with the consent of the parties made returnable forthwith and 

     heard. 




                                           
     2)      This petition filed under Articles 226 and 227 of the Constitution of 
                       

India takes exception to the order dated 19/03/2011 passed by the

learned 2nd Joint Civil Judge, Senior Division, Nagpur, by which order the

application for amendment of the plaint filed by the petitioners came to

be rejected.

3) The facts involved in the above petition in brief can be stated thus –

The petitioner-Trust was created by one Ganpatrao Pande. The

petitioner-Trust was having its properties at several places the said

properties included the property known as Ganesh Bhuvan, Civil Lines,

Nagpur. It is the case of the petitioners that the respondents herein are

not at all concerned with the said property, Ganesh Bhuvan. It is further

the case of the petitioners that the respondents entered into the said

premises of Ganesh Bhuvan and took forcible possession of an area of

3000 sq.ft. on 05/05/2004. This resulted in, the plaintiffs-petitioners

filed Special Civil Suit No.777/2004 under Section 6 of the Specific Relief

::: Downloaded on – 09/06/2013 17:30:26 :::
1407wp3182.11.odt 3/6

Act. It is the case of the plaintiffs that though the suit has been filed

under Section 6 of the Specific Relief Act, through inadvertence the prayer

for restoration of possession and removal of illegal construction and

encroachment remained to be made. It is further the case of the plaintiffs

that the defendants considering that it was a suit under Section 6 of the

Specific Relief Act and therefore, being also one for possession, filed the

written statement accordingly. In the said suit the plaintiffs filed affidavit

on evidence and further examination-in-chief on behalf of the plaintiffs

was also recorded. It appears that the respondents herein moved an

application for dismissal of the suit on the ground that there was no

prayer for possession in the suit and, therefore, the suit filed under

Section 6 of the Specific Relief Act was not maintainable. The petitioners

thereafter on 16th October, 2010 moved an application for amendment of

the plaint.

4) As indicated above, the trial Court has rejected the said application

by the impugned order dated 19/03/2011. The sum and substance of the

reasons cited by the trial Court is that in moving the said application for

amendment, there was considerable delay and since the suit is fixed for

hearing, the said amendment could not be allowed. The trial Court also

held that the amendment now sought to be introduced could not be said

to be on the basis of subsequent events which had taken place.

::: Downloaded on – 09/06/2013 17:30:26 :::

      1407wp3182.11.odt                                                                            4/6




                                                                                      
     5)      Heard the learned counsel for the parties. 

Learned counsel for the petitioners Shri Vaidya contended that it is

through sheer inadvertence that the prayer for possession remained to be

incorporated in the plaint, though the suit is one filed under Section 6 of

the Specific Relief Act. It is further sought to be contended by Shri

Vaidya that since the defendants are aware that the suit is one filed under

Section 6 of the Specific Relief Act, the incorporation of a prayer for

possession would cause them no prejudice and would make no material

difference as they have already filed their written statement dealing with

the said aspect.

Per contra, the order passed by the trial Court is supported by

Shri Darda, the learned counsel for the respondent Nos.1 to 3 on the

ground that the prayer for possession, if now allowed to be introduced,

would be barred by limitation and, therefore, the prayer, which is barred

by limitation, cannot be permitted.

It is further submitted by Shri Darda that in an Appeal from Order,

this Court by order dated 6th April, 2010 has protected the possession of

the respondents herein in respect of an area of 7000 sq.ft. and lastly Shri

Darda contended that the issue of limitation which the respondents want

to urge in respect of the suit, as originally filed by the petitioners, would

be taken away.

::: Downloaded on – 09/06/2013 17:30:26 :::

      1407wp3182.11.odt                                                                               5/6




                                                                                        
     CONSIDERATION :

     6)       It is required to be noted that the suit filed by the petitioners is on 




                                                               

the basis of a forcible possession allegedly taken by the respondents on

05/05/2004. The suit, therefore, being one under Section 6 of the

Specific Relief Act, it is intrinsic to such a suit that the possession be

restored to the plaintiff, if he succeeds in proving that there was a forcible

dispossession. Therefore, the contention of the learned counsel for the

petitioners Shri Vaidya, viz. it is crucial inadvertence that the said prayer

for possession was not made, though the suit is one filed under Section 6

of the Specific Relief Act, therefore, deserves acceptance. In so far as the

contentions of the learned counsel for the respondents are concerned, it

would always be open for the respondents to urge the issue of limitation

and merely because the amendment application is allowed, the said right

of the respondents cannot be said to be taken away. It is well settled by

the catena of judgments of this Court and the Apex Court that the Court

should be liberal in allowing the amendment, more so when they would

result in a just decision of a case.

7) In my view, the application for amendment so as to introduce a

prayer for possession is necessary for a just decision in the said suit. As

otherwise if the said prayer is not introduced, it would not finally and

effectively determine the controversy between the parties. In that view of

::: Downloaded on – 09/06/2013 17:30:26 :::
1407wp3182.11.odt 6/6

the matter, the above petition is required to be allowed and accordingly

allowed. Resultantly the impugned order dated 19/03/2011 is set aside

and the amendment application Exhibit-83 is allowed.

8) The respondents would be at liberty to file additional written

statement, if so advised consequent to the amendment.

9) Rule is accordingly made absolute in the aforesaid terms with

parties to bear their respective costs.

JUDGE

KHUNTE

::: Downloaded on – 09/06/2013 17:30:26 :::