C.R. No. 5162 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 5162 of 2009
Date of Decision: September 9, 2009
Jangsher Singh
.....Petitioner
Vs.
Rohtash Singh and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. R.S. Mamli, Advocate
for the petitioner.
-.-
M.M.S. BEDI, J. (ORAL)
The plaintiff is aggrieved by the order dated August 10, 2009
dismissing his application for amendment of the plaint after the defendant-
Rohtash Singh has led his evidence.
Counsel for the petitioner submits that one of the reasons for
dismissing the application, given by the trial Court is that the amendment
cannot be permitted at belated stage and that it will cause delay in
adjudication of the matter.
C.R. No. 5162 of 2009 [2]
I have heard counsel for the petitioner and considered the facts
and circumstances of the case. The plaintiff in his suit for possession has
challenged a decree dated July 19, 1994 in a case-Rohtash Singh Vs. Ram
Devi, inter-alia on the ground that the decree had not been registered and
that no transfer legally be made. He has also taken up the plea in the plaint
that fraud has been played with Ram Devi as well as with the Court. The
plaintiff has sought the amendment of the plaint after the defendant-Rohtash
Singh in his cross-examination had made some statement pertaining to bank
accounts of Ram Devi.
Plaintiff claims that the thumb impression of Ram Devi affixed
in the court before passing of the decree do not tally with the thumb
impression of Ram Devi retained in the Bank record of Punjab and Sind
Bank. He wants to take up a plea that defendant No.1 had got executed the
decree by producing some other lady in place of Ram Devi.
After hearing counsel for the petitioner and going through the
pleadings and the impugned order in reference to the amended provisions of
Order 6 Rule 17 CPC, I am of the opinion that the amendment has been
sought long time after the commencement of the suit and that the plea of
fraud having been played on the Court has already been taken by the
plaintiff. It will always be open to the plaintiff to satisfy the trial Court
regarding Ram Devi having not been produced in the Court without seeking
the amendment of the plaint. The trial Court has rightly dismissed the
application for amendment on the ground that the amendment is not
permitted at belated stage.
C.R. No. 5162 of 2009 [3]
In view of the above observation, no ground is made out for
interference.
Dismissed.
September 9, 2009 (M.M.S.BEDI) sanjay JUDGE