High Court Patna High Court - Orders

Goutam Tiwari vs Shashi Bhushan Mahto & Ors on 21 October, 2011

Patna High Court – Orders
Goutam Tiwari vs Shashi Bhushan Mahto & Ors on 21 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           C.R. No.724 of 2008
                   Goutam Tiwari son of Late Shiv Prasaad Tiwari, resident
                   of Village Baldiha, Pargana - Goa, Police Station
                   Amnour, District Saran.... Plaintiff/Petitioner
                                              Versus
                   1. Shashi Bhushan Mahto
                   2. Ravi Bhushan Mahto
                   Both sons of late Asharfi Mahto
                   3. Poonam Devi
                   4. Sima Devi
                   5. Malti Devi
                   All daughters of late Asharfi Mahto
                   6. Roop Jharia Kwer wife of late Indrashan Mahto
                   7. Uma Shankar Mahto son of Late Indrashan Mahto
                   8. Sushila Devi daughter of late Indirashan Mahto
                   9. Jhari Devi daughter of late Indrashan Mahto
                   10. Awadhesh Tiwari
                   11. Lalji Tiwari
                   12. Gopal Ji Tiwari
                   All sons of late Raja Ram Tiwari
                   13. Urmali Devi
                   14. Sunaina Devi
                   15. Sushila Devi
                   All daughters of late Raja Ram Tiwari
                                      .... Defendants 1st Party
                   16. Rabindra Tiwari son of late Dhanikh Tiwari
                                      .... Defendant 2nd party
                   17. Daya Nand Tiwari son of Late Shiv Prasad Tiwari
                                      .... Defendant 3rd party
                   18. Nagnarayan Tiwari son of late Shiv Prasaad Tiwari
                                               ...... Plaintiff
                   All residents of village Baldiha, Pargana -Goa, Police
                   Station Amnour,District Saran
                                               ..... Opposite Parties
                                                    -----------

03- 21/10/2011 Heard Mr. Vinod Kumar Sinha for the petitioner. The

plaintiff is the petitioner in this application under Section 115 of the

Code of Civil Procedure, and is directed against the order dated

18.2.2008, passed by the learned Munsif III, Chapra, in Title Suit

No.34/94, whereby the plaintiff’s application for amendment of the

plaint has been rejected. The plaintiff prayed in the amendment

application to incorporate certain Pendente Lite developments in the
2

plaint, namely, the defendants have destroyed some of the items which

has caused loss to the tune of Rs.8000/- to the plaintiff.

2. We have perused the materials on record and

considered the submission of the learned counsel for the plaintiff

(petitioner herein). It appears that the plaintiff had earlier filed

identical application for amendment of pleadings on 5.12.2005, which

was not pressed for a long time, and was ultimately rejected by order

dated 16.7.2007. In the meantime, the suit progressed, the plaintiff

examined his witnesses and closed his evidence. The plaintiff

thereafter repeated the same application at a stage when the

defendants were about to commence their evidence. In such a

situation, we are of the view that the learned trial court has rightly

rejected the application for amendment of the plaint. It is obviously a

delaying tactics coupled with gross negligence attributable to the

plaintiff.

3. This civil revision application is rejected.

mrl                                  ( S K Katriar, J. )