High Court Kerala High Court

Indira Prasad vs Lalitha Haridas on 1 February, 2011

Kerala High Court
Indira Prasad vs Lalitha Haridas on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 318 of 2011(O)


1. INDIRA PRASAD, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. LALITHA HARIDAS, AGED 45 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/02/2011

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                    O.P.(C). NO. 318 OF 2011 O
             ------------------------------------------------------
             Dated this the 1st day of February, 2011

                                JUDGMENT

The defendant in O.S.No.401 of 2009 on the file of the Court

of the Principal Subordinate Judge, Irinjalakuda challenges the order

dated 10.12.2010 in I.A.No.3614 of 2010, by which, the court below

allowed the application filed by the respondent/plaintiff for

amendment of the plaint.

2. The suit was filed by the respondent/plaintiff for realisation

of Rupees Five lakhs with interest. The plaintiff and the defendant

are sisters. According to the plaintiff, a cheque dated 25.6.2009 was

issued by the defendant in discharge of the liability to the tune of

Rupees Five lakhs. The cheque was dishonoured on the ground that

the account was closed. In paragraph 6 of the plaint, it is stated that

cause of action arose on 25.6.2009, the date on which the defendant

signed and issued the cheque.

3. The defendant denied the transaction. According to her,

the cheque is not a genuine one. A criminal case was initiated

O.P.(C) NO.318 OF 2011 O

:: 2 ::

against the plaintiff and her husband for theft, misappropriation of

funds and for criminal breach of trust. The case of the defendant is

that she is residing with her husband in United States of America.

Various amounts were sent by her to the plaintiff. The plaintiff

misappropriated those funds and siphoned off the funds for her

benefit. The cheque in question was not issued by the defendant.

On 25.6.2009, the defendant was not in India. It is also stated in the

written statement that with effect from 16.10.2006, the defendant

changed her name and signature, by issuing appropriate notification

in the gazette. The signature in the cheque was the old signature

and that itself shows that the cheque was not issued by the

defendant. The written statement was filed on 6.10.2009.

4. On 4.10.2010, the plaintiff filed I.A.No.3614 of 2010 for

amendment of the plaint. The amendment sought for is to

incorporate in page 2 of the plaint that the cheque was issued on

12.6.2008. An amendment was also sought to be introduced in the

cause of action to show that the cheque was issued on 12.6.2008.

In the affidavit accompanying the application, it is stated that the

cheque was issued by the defendant on 12.6.2008. Going by the

O.P.(C) NO.318 OF 2011 O

:: 3 ::

averments in the plaint, it is seen that the cheque is dated 25.6.2009.

That is not sought to be changed. The court below, by the order

impugned, allowed the application for amendment. It was held that

registration of a crime against the plaintiff is not a sufficient ground

for disallowing the application for amendment. It was also held that

the amendment will not alter the nature and character of the suit.

5. Sri.Ranjith Thamban, the learned Senior Counsel

appearing for the petitioner, submitted that the admission made in

the plaint is sought to be withdrawn by the proposed amendment. It

is also submitted that the application for amendment was filed after

one year of the date of filing of the written statement. A date is

deliberately and conveniently found out by the plaintiff and it is

sought to be incorporated as the date on which the cheque was

issued.

6. It is true that in paragraph 6 of the plaint, it is stated that the

cause of action arose on 25.6.2009. In paragraphs 2 and 3 of the

plaint, the statement is that the cheque is dated 25.6.2009. The date

of issue of the cheque is not mentioned in paragraphs 2 and 3. The

O.P.(C) NO.318 OF 2011 O

:: 4 ::

only statement which is found in the plaint as to the date on which

the cheque was issued is in paragraph 6. In the affidavit

accompanying the application for amendment of the plaint, it is

stated that a mistake crept in, which requires to be corrected.

7. The court below held that the defendant would be entitled

to file an additional written statement and that all the contentions

could be taken in the additional written statement. It is made clear

that the defendant would be entitled to raise all the contentions

including the contention that an admission is sought to be withdrawn

by amendment of the plaint. The question whether there was

admission also will be considered at the time of trial. Reserving the

right of the defendant to file additional written statement, the court

below allowed the application. I do not find any ground to interfere

with the well considered order passed by the court below. There is

no error of jurisdiction or failure of justice.

The Original Petition is, accordingly, dismissed.

(K.T.SANKARAN)
Judge
ahz/