High Court Punjab-Haryana High Court

Gurmukh Singh vs Gram Panchayat on 17 December, 2009

Punjab-Haryana High Court
Gurmukh Singh vs Gram Panchayat on 17 December, 2009
C.R. No.6335 of 2008                                    -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                               C.R. No.6335 of 2008
                               Date of decision:17.12.2009

Gurmukh Singh                                    .......Petitioner


                        versus



Gram Panchayat, Kachhwa                          ....Respondent
Coram:-     HON'BLE MR. JUSTICE L. N. MITTAL.

Present:    Mr. J. S. Saneta, Advocate for the petitioner.

Mr. Nonish Kumar, ADvocate for the respondent.

L. N. MITTAL, J (ORAL)

Plaintiff Gurmukh Singh has filed this revision petition

under Article 227 of the Constitution of India assailing order dated

20.10.2008 (Annexure P-6) passed by learned Additional Civil Judge

(Senior Division), Karnal thereby dismissing the plaintiff’s application

for amendment of plaint.

The plaintiff filed suit against respondent-Gram

Panchayat for permanent injunction seeking to restrain the defendant

from digging out/constructing Nala (drain) in suit plot of the plaintiff.

By way of amendment application, the plaintiff wanted to

plead that during the pendency of the suit and in spite of temporary

injunction order, Sarpanch of defendant-Gram Panchayat along with

her husband and two members of Panchayat forcibly dug out and

constructed Nala/drain in the suit plot and also illegally and forcibly

damaged one room on eastern side of the plot. The plaintiff allegedly
C.R. No.6335 of 2008 -2-

made complaints to the police, but his signatures were obtained on

blank papers in police station and also in the office of Block

Development Officer. The plaintiff, therefore, wanted to also seek

relief of mandatory injunction directing the defendant to remove the

construction of Nala/drain and to restore the room of the plaintiff.

Stand of the defendant in the written statement was that

on 13.05.2000, on demarcation of Phirni of the village, it was found

that some villagers including the plaintiff had encroached upon land

of Gram Panchayat. For the benefit of public at large, the Gram

Panchayat wanted to construct Nala over the disputed site to solve

the problem of drainage of dirty and rainy water. Nala in the suit land

was constructed by the respondent much prior to the filing of the suit

and with the consent of the plaintiff.

In reply to amendment application, stand taken in the

written statement was reiterated. Allegations of the plaintiffs were

controverted. It was also alleged that the suit has become

infructuous.

Learned trial Court vide impugned order dismissed the

plaintiff’s application observing that if amendment sought by the

plaintiff was allowed, it would change the very nature of the suit

because suit was pending since the year 2006 and encroachment

had been removed way back before filing of suit. It was also

observed that as per demarcation report, encroachment by the

plaintiff on panchayat land is proved. It was also observed that

plaintiff’s version that Sarpanch of the Gram Panchayat illegally

encroached on the plaintiff’s land and raised construction of drain is
C.R. No.6335 of 2008 -3-

not correct.

I have heard learned counsel for the parties and perused

the case file.

Learned counsel for the petitioner vehemently contended

that the petitioner had to seek amendment of plaint in view of

subsequent events which took place during the pendency of the suit.

On the other hand, learned counsel for respondent vehemently

contended that trial Court has recorded a finding that the plaintiff had

encroached upon the land of the defendant and drain had been

constructed prior to the filing of the suit.

I have carefully considered the rival contentions. The

approach of the trial Court in passing the impugned order is

completely illegal and unsustainable. Without recording evidence, no

finding could be recorded merely on the basis of demarcation report

that the plaintiff had encroached upon the land of Gram Panchayat

nor any finding could be recorded that the Nali stood constructed

prior to the filing of the suit. On the other hand, after proposed

amendment is allowed and evidence is led by the parties, only then

the trial Court can arrive at a conclusion as to whether the Nali was

constructed prior or subsequent to the filing of the suit. The

proposed amendment is sought on the basis of subsequent events

which allegedly took place during the pendency of the suit. Mere

allowing of proposed amendment in the plaint would not mean that

the plaintiff’s version has been accepted or held proved. It would

only enable the plaintiff to lead evidence in support of the said

version. Even after amendment is allowed, the plaintiff has to prove
C.R. No.6335 of 2008 -4-

the averments which he wants to make by way of amendment.

In view of the aforesaid, the instant revision petition is

allowed and impugned order dated 20.10.2008 (Annexure P-6)

passed by learned Additional Civil Judge (Senior Division), Karnal is

set aside and plaintiff’s application for amendment of plaint is

allowed, subject to payment of Rs.2000/- as costs precedent.

( L. N. MITTAL )
JUDGE

17.12.2009.

A.Kaundal