High Court Punjab-Haryana High Court

Jaswant Singh vs Punjab Wakf Board And Others on 4 March, 2009

Punjab-Haryana High Court
Jaswant Singh vs Punjab Wakf Board And Others on 4 March, 2009
Civil Revision No. 4865 of 2007                       -1-

            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                   Civil Revision No. 4865 of 2007
                                   Date of decision:- 04.3.2009.

Jaswant Singh                                         ...Petitioner

                              Versus

Punjab Wakf Board and others                          ...Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present:- Mr. V.K. Kataria, Advocate
for the petitioner.

Mr. Arun Pali, Sr. Advocate with
Mr. Sunil Garg, Advocate
for respondents No.1 to 4.

JASWANT SINGH J.

Petitioner/plaintiff-Jaswant singh has filed this revision petition

under Article 227 of the Constitution of India praying for setting aside the

impugned order dated 10.8.2007 passed by learned Additional District

Judge, Moga whereby the application moved by him under Order 6 Rule 17

CPC for amendment of the plaint has been dismissed.

Briefly, the facts are that the petitioner-plaintiffs have filed a

suit for declaration on 1.10.2003 against the respondent/defendant-Punjab

Wakf Board that they are lessees regarding the land measuring 50 kanals

comprised in Khasra No.97 min (as described in the head note of the plaint)

alongwith consequential relief of permanent injunction, as the defendants

were seeking to forcibly and illegally dispossessed them. It is averred that

subsequently, since the defendants passed an order dated 30.1.2004

cancelling the lease deed of the petitioner-plaintiffs relating to the same
Civil Revision No. 4865 of 2007 -2-

land, the petitioner-plaintiffs were compelled to move the application under

Order 6 Rule 17 CPC fir amendment of the plaint as well as the prayer

clause seeking to challenge the said cancellation. It is averred that the suit

was at the initial stage and the amendment would not change the nature of

the suit nor will it cause any prejudice to the defendants besides being most

essential for the just decision of the case. The application was contested by

the respondents-defendants. It was averred that the cancellation order dated

30.1.2004 provide a different cause of action to the petitioner-plaintiffs and

therefore they were free to file a fresh suit rather than seeking an

amendment of the plaint, as the amendment would relate back to the date of

filing of the suit. The amendment application was dismissed vide impugned

order dated 10.8.2007. Hence, the instant revision petition.

I have heard learned counsel for the parties and perused the

paper book.

It is not in dispute that the order dated 13.1.2004 whereby

respondents-defendants have cancelled the lease relates to the suit land and

is further formal expression of the action, which was challenged in the first

instance by filing the suit on 1.10.2003. It also cannot be disputed that if

the petitioner-plaintiffs were to file a subsequent suit challenging the order

dated 30.1.2004, the plaintiffs and the defendants would lead substantially

the same evidence as the one in the present suit, thus, resulting into wastage

of time and effort of all concerned including the court.

Therefore, in my opinion, to avoid multiplicity of litigation, the

proposed amendment deserves to be allowed as it will not change the nature

of the suit nor will it cause any prejudice to the respondents-defendants,

who shall be free to raise all objections in their written statement.
Civil Revision No. 4865 of 2007 -3-

In view of the aforesaid observations, the revision petition is

allowed and the impugned order dated 10.8.2007 is set aside and the

application moved by the petitioner-plaintiffs under Order 6 Rule 17 CPC

seeking proposed amendment is allowed.

March 04, 2009                               (JASWANT SINGH)
vj                                                JUDGE