High Court Kerala High Court

M.T.Thomas vs Kerala State on 18 January, 2007

Kerala High Court
M.T.Thomas vs Kerala State on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32524 of 2006(V)


1. M.T.THOMAS, AGED 75 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE,
                       ...       Respondent

2. ASSISTANT ENGINEER,

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/01/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.

       ...........................................

                   W.P.(C)No.32524 OF 2006

      ............................................

         DATED THIS THE 18th DAY OF JANUARY, 2007



                             JUDGMENT

Petitioner is the plaintiff in O.S.123 of 1988 on

the file of Munsiff Court, Ettumanoor. Respondents are

defendants. Suit was filed for declaration of title and

possession. The suit was originally decreed exparte.

The exparte decree was set aside by the District Court

in CMA 67 of 2003, when the order dismissing the

application filed under Rule 13 of Order IX was

challenged before the District Court. After the exparte

decree was set aside, plaintiff filed I.A.1348 of 2006,

an application under Order VI Rule 17 of Code of Civil

Procedure and I.A.1349 of 2006, an application to

implead third parties as additional defendants. Under

Ext.P9 order, the application for amendment was

dismissed. As per Ext.P10 order, the application to

implead third party was dismissed. This petition is

filed under Article 227 of Constitution of India

challenging Exts.P9 and P10 orders.

2. Learned counsel appearing for the petitioner

and learned Government Pleader were heard. The

WP(C)32524/2006 2

amendment sought for under I.A 1348 of 2006 is to

incorporate an additional plea in the plaint to the

effect that even if plaintiff has no title, he has

perfected title by adverse possession. Learned Munsiff,

under Ext.P9, dismissed the application holding that

after the exparte decree was set aside, as per the

order in CMA 67 of 2003, the case was posted for

several days and the application was filed belatedly

and the documents in the suits were destroyed earlier

and they are to be reconstructed and in such

circumstances, the amendment application cannot be

allowed. As rightly pointed out by learned counsel

appearing for the petitioner, by the amendment, the

nature or character of the suit is not changed. The

case of the petitioner is that he has title to the

property under the document set up in the plaint. There

is a discrepancy in the survey number. The amendment

sought for is only to the effect that even if

petitioner has no title as per the title deed, he has

perfected the title by adverse possession. By such

amendment, no prejudice will be caused to the

respondent. In such circumstances, Ext.P9 order is

WP(C)32524/2006 3

quashed. I.A.1348 of 2006 stands allowed and

petitioner is permitted to amend the plaint.

Respondents are entitled to file an additional written

statement. Though Ext.P10 order was challenged, I do

not find any infirmity warranting interference in that

order. The proposed defendants are not necessary

parties to the suit. Therefore the dismissal of the

application to implead them is neither illegal nor

improper. Petitioner is at liberty to institute a

separate suit as against the proposed defendants, if so

advised. The challenge against Ext.P9 order is

therefore rejected.

Writ petition is disposed accordingly.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-