High Court Punjab-Haryana High Court

Paramjit Singh vs Bimla Devi And Others on 17 April, 2009

Punjab-Haryana High Court
Paramjit Singh vs Bimla Devi And Others on 17 April, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                            CHANDIGARH

                                     Civil Revision No.3674 of 2008
                                     Date of decision:17.04.2009

Paramjit Singh                                    ...Petitioner

                               versus

Bimla Devi and others                             ...Respondents


CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:    Mr. Nakul Sharma, Advocate for the petitioner.

                                ---

1. Whether reporters of local papers may be allowed to see the
judgment ? Yes.

2. To be referred to the reporters or not ? Yes.

3. Whether the judgment should be reported in the digest ? Yes.

K.KANNAN, J.(Oral)

1. The revision is against an order dismissing an

application for amendment of written statement. The tenant had

originally filed a written statement admitting his status as a tenant but

later sought an amendment of the pleadings contending that the original

owner of the property from whom he took possession had executed a

Will in his favour and that by virtue of the Will, he had himself become

the owner of the property. The Court below dismissed the application.

2. While the Courts shall normally be lenient in

consideration of matters of amendment to the written statement, Courts

shall also see the degree of inconsistency that is sought to be introduced

by the amended pleadings. A person who had admitted his status as

a tenant cannot by virtue of an amendment make a denial of such status
Civil Revision No.3674 of 2008 -2-

and set up title in himself. It will amount to deflecting the whole scope

of proceedings and an amendment that abnegates an admission already

made in the course of proceedings cannot be allowed except under extra

ordinary circumstances. The Court below has approached the issue in

the right perspective and I do not find any extraordinary circumstance

that should occasion a different approach, than how the matter has been

dealt with by the Rent Controller. The revision petition is, therefore,

dismissed.




                                                    (K.KANNAN)
17.04.2009                                             JUDGE
sanjeev