High Court Punjab-Haryana High Court

Pseb vs Jagmohan Kaur on 10 February, 2009

Punjab-Haryana High Court
Pseb vs Jagmohan Kaur on 10 February, 2009
CR No.708 of 2009                                  1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      CR No.708 of 2009
                                      Date of decision: 10.2.2009

PSEB                                               ......Petitioner

                                Versus

Jagmohan Kaur d/o
Late Sh. Ranjit Singh                              ......Respondent

CORAM:-     HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                         * * *

Present:    None.

                         * * *

Rakesh Kumar Garg, J.

This is defendant’s revision petition challenging the order

dated 8.10.2008 passed by the Additional Civil Judge, (Jr. Division) Patiala,

whereby application for amendment in the written statement filed by the

defendant-petitioner has been dismissed.

As per the averments made in this petition, father of the

respondent retired on attaining the age of superannuation on 30.9.1994

from the service of the petitioner-Board. However, disciplinary proceedings

were pending against him at that time. He died on 24.11.2001.

Respondent filed a suit for declaration that she being the legal heir of Ranjit

Singh is entitled to receive the pensionary benefits and arrears with interest

and that she is also entitled to full family pension. The written statement

was filed on behalf of the defendant to the effect that a charge-sheet dated

19.8.1994 issued against the petitioner for the shortage of material for

which the inquiry was conducted as per rules and Ranjit Singh was found

guilty of the allegations mentioned in the charge-sheet. After giving him an

opportunity of hearing, it was ordered that Ranjit Singh was liable for a

sum of Rs.3,37,642/- vide office order No.107 dated 20.2.1999 and an
CR No.708 of 2009 2

amount of Rs.1,73,214/- was recovered from him while the remaining sum

of Rs.1,64,428/- is still outstanding.

It has been further averred that there was another charge-

sheet i.e. Charge-sheet No.1063 dated 12.8.1998 issued against Ranjit

Singh which could not be mentioned inadvertently in the written statement.

In that charge-sheet, Ranjit Singh was held guilty and the Chief Engineer

(South) vide punishment order dated 20.8.1999 ordered a recovery of

Rs.2,05,153/-. The petitioner-Board moved an application for amendment

in the written statement for adding the aforesaid fact of charge-sheet

No.1063 dated 12.8.1998 and the order of recovery dated 20.8.1999. Vide

impugned order, the aforesaid application of the Board has been rejected.

Challenging the aforesaid order dated 8.10.2008, the learned

counsel for the petitioner has vehemently argued that amendment sought

was necessary for settlement of the controversy in the suit. The

respondent was claiming pensionary benefits of her deceased father

whereas the disciplinary proceedings were decided after the retirement of

Ranjit Singh and the order of recovery was made on 20.8.1999. As such,

these facts are very much relevant for the decision of the case and the

proposed amendment will not change the nature of the defence.

I have heard learned counsel for the petitioner. However, I find

no merit in this revision petition.

Admittedly, the suit was instituted on 13.1.2006. Written

statement was filed by the petitioner on 30.3.2006. The evidence of the

plaintiff was concluded on 30.11.2006 and thereafter, since 20.12.2006, the

case is going on for defendant’s evidence. It may also be mentioned here

that on merits, this application has been contested by the plaintiff-

respondent denying that orders dated 20.2.1999 and 20.8.1999 for

recovery of Rs.3,37,642/- and Rs.2,05,153/- respectively were passed
CR No.708 of 2009 3

against the deceased. It was further stated that Ranjit Singh retired from

the service of defendant on superannuation on 30.9.1994 and as such no

disciplinary proceedings could be initiated against him. It is also the case

of the plaintiff-respondent that after considering the case of Ranjit Singh for

release of pensionary benefits, the defendant-Board has sanctioned the

same in favour of the plaintiff though released partial benefit and as such,

defendant-Board has no right to seek amendment at this stage.

On consideration of facts of the present application, I find that

the defendant-Board has failed to disclose as to how the amendment

sought is necessary for the settlement of the controversy in the suit.

Moreover, the order sought to be added by way of amendment is much

earlier to the filing of the written statement by the defendant-Board. Even

the order is alleged to have been passed by the authorities of the

defendant-Board. The defendant-Board has not pleaded in the application

for amendment that the said order was not in its knowledge or could not be

found by exercise of due diligence at the time of filing of the written

statement. No reason has been given as to why the said order was not

pleaded at the time of filing of the written statement. The written statement

cannot be allowed to be amended to incorporate the fact which was within

the knowledge of a party when the suit was filed or in any case when

written statement was filed or could be found with due diligence after the

commencement of the trial. In this regard, reliance can be placed on the

observations of this Court in Bahadur Singh and others v. Avtar Singh

2007(3) Civil Court Cases 417. It may also be noticed that in the present

case, evidence of the plaintiff has already been concluded and the case is

fixed for evidence of the defendant-Board since 8.1.2007. No witness was

examined by the defendant-Board. Thus, the trial has already commenced

in the suit. This Court in Bahadur Singh’s case (supra) has held that
CR No.708 of 2009 4

amendment cannot be allowed after commencement of the trial.

For the reasons recorded above, I find no merit in this petition.

Dismissed.

February 10, 2009                        (RAKESH KUMAR GARG)
ps                                              JUDGE