High Court Kerala High Court

Radhakrishnan vs Balachandran Nair on 19 February, 2009

Kerala High Court
Radhakrishnan vs Balachandran Nair on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5581 of 2009(O)


1. RADHAKRISHNAN, S/O.SREEDHARAN PILLAI,
                      ...  Petitioner
2. SISUPALAN, AGED 41,RESIDING AT KUNNUVILA

                        Vs



1. BALACHANDRAN NAIR,S/O.KRISHNA PILLAI,
                       ...       Respondent

2. K.SUDARSANAN NAIR,S/O.KRISHNA PILLAI,

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/02/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                     W.P.(C).No.5581 of 2009
                  ---------------------------------------------
             Dated this the 19th day of February, 2009



                              JUDGMENT

The petitioners, who are defendants in O.S.No.144/07 on

the file of the court of the Munsiff of Varkala, challenge the

order dated 5th January 2009 in I.A.No. 1067/08 by which the

court below allowed the application for amendment of the plaint

filed by the respondents/plaintiffs.

2. The suit was filed by the respondents for a perpetual

prohibitory injunction restraining the defendant Nos.1 and 2

from making unlawful entry into the plaint schedule property,

from constructing road or pathway through it or causing to do

any act which will cause obstruction to the peaceful

possession and enjoyment of the plaintiffs and the third

defendant over the property. The plaintiffs filed I.A.No.1067/08

for amendment of the plaint to incorporate a prayer for

mandatory injunction directing the defendants to restore the lie

of the plaint schedule property to its original position. In the

affidavit in support of the application for amendment, the second

WPC No.5581 /2009 2

plaintiff stated that an order of temporary injunction was

granted against the defendants and the defendants encroached

upon the plaint schedule property and cut open a road through

the property in violation of the order of interim injunction. In

the application for amendment, the plaintiffs stated that they are

relinquishing their right to realise damages from the defendants

for the sake of shortening the contentions in the litigation.

3. Defendant Nos.1 and 2 opposed the application for

amendment of plaint. They contended that the averments made

in the application are not true. They stated that they do not have

any property in the neighbourhood. The second defendant is

residing 12 kms. away from the property. They never trespassed

upon the plaint schedule property. They also raised a contention

that a pathway was in existence through the plaint schedule

property even earlier. No change was made to the pathway. The

widening of the pathway was made with the co-operation of the

inhabitants of the colony. No act was done by the defendants in

violation of the order of temporary injunction. The court below,

by the order impugned, allowed the application for amendment.

4. The learned counsel for the petitioners submitted that

WPC No.5581 /2009 3

the court below was not justified in allowing the amendment, in

the facts and circumstances of the case. He submitted that the

Commissioner’s report would indicate that the averments made

in the affidavit in support of the application for amendment of

plaint are incorrect and untrue and therefore, the court below

should have dismissed the application. It is well settled that

truth or falsity of the allegations made in the application for

amendment is not a matter to be decided by the court at the time

of deciding the question whether the amendment of plaint should

be allowed. The suit was originally filed for permanent

prohibitory injunction. The case of the plaintiffs is that after the

filing of the suit, certain offending acts were done by the

defendants 1 and 2. The reliefs sought for by way of amendment

is for mandatory injunction to undo the offending acts.

5. The question whether the plaintiffs are entitled to the

reliefs as prayed for or whether the case put forward by them is

true or not, are all matters to be considered at the time of trial.

The court below need not consider the merits of the case at the

time of considering the application for amendment. I do not

think that the court below has committed any illegality or

WPC No.5581 /2009 4

irregularity in allowing the application. There is no error of

jurisdiction, either.

The Writ Petition lacks merits and it is accordingly

dismissed.

K.T.SANKARAN,
JUDGE
csl