High Court Kerala High Court

Kerala State Co-Operative … vs R. Vasu on 28 November, 2007

Kerala High Court
Kerala State Co-Operative … vs R. Vasu on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35204 of 2007(N)


1. KERALA STATE CO-OPERATIVE CONSUMER
                      ...  Petitioner

                        Vs



1. R. VASU, S/O. RAMAN,
                       ...       Respondent

                For Petitioner  :SMT.A.SALINI LAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/11/2007

 O R D E R
                         M.N. KRISHNAN, J.
                ------------------------------------------
                   W.P.(C)NO.35204 of 2007 - N
                ------------------------------------------
           Dated this the 28th day of November, 2007.

                              JUDGMENT

This writ petition is preferred against the order of the

Subordinate Judge’s Court, Mavelikara in I.A.No.1634/2007 in

O.S.No.221/2000. The plaintiff in the suit, during the fag end of

the trial, moved an application for amendment, whereby he

wanted to incorporate pleadings regarding damages for use and

occupation from the defendant. The principal contention of the

defendant is that it has not taken the alleged room on rent and

therefore, the question of eviction or payment does not arise. The

suit is of the year 2000 and according to the plaintiff, he got the

property only on 15..3.2002 and, therefore, he is entitled for

damages for use and occupation at the rate of Rs.9,432/=. On the

other hand, the defendant would contend that they have not been

in possession of the premises at all and the key has been offered to

be handed over even before institution of the suit and therefore,

the question of payment of damages for use and occupation does not

arise. Merits and demerits of the contention of that nature is not

WPC.NO.35204/07 .

2

expected to be considered by this Court at the stage of allowing or

dismissing the amendment application The learned counsel would

submit that amendment sought for has been made after the trial

was started and, therefore, under the provisions of the Civil

Procedure Code unless there are warranting reasons, the court

cannot entertain it. When an application for amendment is filed, the

court has to satisfy that it is made bonafide and it is really

necessary for resolving controversy between the parties and for

avoiding multiplicity of proceedings. So far as this case is

concerned there is a total denial and therefore pleadings depend

upon the finding whether it is a tenant or not and secondly if it is

found that it is occupied as a tenant whether there had been

deliberate delay in handing over the key, which has resulted in

any damages to the plaintiff. These are all matters which the court

has to consider. Actually it is a matter which requires consideration

for the reason that claim for damages for use and occupation is

co-related in a suit for eviction and the party shall not be driven

to another suit, so that multiplicity of proceedings can be averted.

It is true that there is delay in filing the amendment application. But,

I have stated earlier that as it is really necessary for resolving

controversy between the parties and as there are bonafides in the

WPC.NO.35204/07 .

3

application and as it will not change the character of the suit and

take away any valid plea of the defendant, I find that the court

below was perfectly justified in allowing the application for

amendment. Therefore, I am not inclined to interfere with the said

order. Needless to say that the court has to permit the defendant

to file additional written statement and if necessary, frame

additional issues and permit both the parties to adduce evidence in

support of the same on that issue and thereafter dispose of the entire

matter in accordance with law.

The writ petition is disposed of accordingly.

M.N. KRISHNAN, JUDGE.



  cl

WPC.NO.35204/07         .
                   4