High Court Madras High Court

M/S.Remson Industries vs M/S.Usha Agencies on 20 July, 2006

Madras High Court
M/S.Remson Industries vs M/S.Usha Agencies on 20 July, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 20/07/2006 

Coram 

The Hon'ble Mr.JUSTICE S.RAJESWARAN       

C.R.P. PD No.728 of 2004 

M/s.Remson Industries 
Ltd rep.
by its Managing Director
Mr.Kejriwal, having its Registered
office at No.88 B, Government
Industrial Estate, Kandivili West
Bombay 400 067.  
                                .. Petitioner

-Vs-

M/s.Usha Agencies  
a Hindu Joint Family
Concern, represented by its Joint Family
Members, Indra, Usha Ramamoorthy    
and Lakshmi Ramamoorthy    
having their Head Office at
No.76 Ramamoorthy Colony   
Peravellore
Chennai 600 082 
                                .. Respondent


        Revision Petition filed against the  order  dated  8.1.2004,  made  in
I.A.No.423/2003 in  O.S.No.10506/1996,  passed  by  the XII Asst.  Judge, City
Civil Court, Chennai.

!For Petitioner         :  Mr.K.G.Vasudevan
^For Respondents        :  No Appearance

:ORDER  

The defendant in O.S.No.10506/1996 is the revision petitioner.

2. O.S.No.10506/1996 was filed by the plaintiff/partnership firm,
represented by its partner R.Indra for a judgment and decree directing the
defendant/petitioner herein to pay a sum of Rs.1,22,234.11 being the agency
commission due to the plaintiff firm.

3. The plaintiff filed an Application in I.A.No.423/2003 under Order
6 Rule 17 of the Code of Civil Procedure praying to amend the name of the
plaintiff as a Hindu joint family concern instead represented by its partner
R.Indra and also for consequential amendments. The trial court by an order
dated 8.1.2004 allowed I.A.No.423/2003 and aggrieved by the said order, the
above Civil Revision Petition Petition has been filed by the defendant in the
suit.

4. Heard the learned counsel for the revision petitioner and there is
no representation on behalf of the respondent despite the notice having been
received by them.

5. The suit was filed by the partnership firm represented by its
partner R.Indra. It is specifically stated in the plaint that the partnership
firm was registered under the Indian Partnership Act, 1932 having their Head
Office at Chennai and branch office at Vellore. The photo copy of the deed of
partnership dated 17.5.1983 was found place in the list of documents filed on
behalf of the plaintiff under Order 7 Rule 14(1) C.P.C. After merely seven
years, I.A.No.423/2003 was filed by R.Indra claiming herself as one of the
joint family members of the plaintiff joint family concern for amendment of
the plaint to delete the words “represented by its partner R.Indira” in the
name of the plaintiff and instead to substitute the words “a Hindu joint
family concern represented by its joint family members, R.Indira, Usha
Ramamoorthy and Lakshmi Ramamoorthy” and for consequential amendments.

6. I have gone through the copy of the affidavit and petition filed
in I.A.No.423/2003 which are available in the typed set of papers filed by the
revision petitioner. In the cause title of the petition and affidavit in
I.A.No.423/2003 even before the amendment would be ordered by the trial court,
the intended amendment was already carried out by the plaintiff. Further the
suit was filed by the partnership firm represented by its partner R.Indra,
whereas I.A.No.423/2003 was filed by a joint family concern represented b y
three of its joint family members. It is also not explained as to how the
partnership concern which came into existence on 17.5.1983 could suddenly
become a Hindu joint family concern. By granting the amendment, the suit
itself was now filed by joint family concern whereas originally it was filed
by a partnership firm. Thus the nature of the suit was changed by allowing
amendment petition.

7. I find some force in the submission of the learned counsel for the
revision petitioner that such an amendment which alters the suit itself ought
not to have been granted by the trial court. A reading of the order of the
trial court makes it clear that the trial court has not properly considered
the facts and issues pending before it and granted the amendment by
misdirecting itself without considering the legal aspects.

8. Hence the order of the trial court has to be set aside and
consequently the same is set aside.

9. In the result, the Civil Revision Petition is allowed. No costs.
C.M.P.No.7086/2004 is closed and V.C.M.P.No.10600/2005 is dismissed.

sks

To

The Registrar,
City Civil Court,
Chennai.104.