Allahabad High Court High Court

Rakesh Pal Singh vs Charan Singh And Others on 2 April, 2010

Allahabad High Court
Rakesh Pal Singh vs Charan Singh And Others on 2 April, 2010
Court No. - 4

Case :- WRIT - C No. - 17660 of 2010

Petitioner :- Rakesh Pal Singh
Respondent :- Charan Singh And Others

Petitioner Counsel :- Bharat Prataap Singh
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Suit was filed  by  the plaintiff­petitioner  for  specific performance of  contract. 

During   the   pendency   of   the   proceedings,   an   application   was   filed   with   the 

prayer to summon the account maintained by the defendant in State Bank of 

India. The application was rejected by the trial court on the ground that there 

was no averment in the plaint that the amount said to have been received as 

earnest money was deposited in the account and the said bank account has 

been   closed.   Thereafter   the   plaintiff­petitioner   moved   an   application   for 

amendment to bring on record the fact that the amount of earnest money by 

the   defendant­respondent   was   deposited   in   his  account   in   the   State   Bank. 

Trial court rejected the amendment application. The plaintiff­petitioner went up 

in revision. During the course of argument, a statement was made on behalf of 

the plaintiff­petitioner before the revisional court that in case the amendment 

application   is   allowed,   he   shall   not   seek   to   lead   any   evidence.   On   this 

statement,   the   counsel   appearing   for   the   defendant­respondent   conceded 

before   the   revisional   court   for   the   amendment   application   to   be   allowed. 

Revisional   court   vide   order   dated   19.03.2007   allowed   the   revision   and 

permitted   amendment   in   the   plaint.   As   soon   as   the   amendment   was 

incorporated, the plaintiff­petitioner took a somersault and made an application 

dated 12.07.2007 that details of the savings bank account maintained by the 

defendant in State Bank of India may be summoned. The trial court rejected 

the application on two grounds. Firstly, an earlier application with the same 

prayer has already been rejected and secondly, that plaintiff­petitioner cannot 

be permitted to lead evidence in view of the statement made by him before the 

revisional court.

A litigant cannot be permitted to make some statement whenever it suits him 

and then take U­turn and resile therefrom, when it suits him otherwise.

In view of above, since the plaintiff­petitioner has himself made a statement 

before   the   revisional   court   that   he   will   not   lead   any   evidence   after   the 

amendment application is allowed, the application for summoning the record 

from the Bank in the form of evidence has rightly been rejected by the trial 

court. 

The writ petition being devoid of merits, stands dismissed in limine.

02.04.2010
VKS/ WP 17660/10