High Court Patna High Court - Orders

Rampati Devi &Amp; Ors vs Dr.Harish Chandra Prasad on 3 December, 2010

Patna High Court – Orders
Rampati Devi &Amp; Ors vs Dr.Harish Chandra Prasad on 3 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        MJC No.271 of 1997
                  1. Dinanath Prasad,
                  2. Shankar Prasad,
                  3. Nand Kishore Prasad,
                  4. Sheo Prasad Sah,
                               All sons of late Seth Sah,
                  5. Mostt. Seema Devi wife of late Lal Babu Sah,
                  6. Smt. Daya bati Devi daughter of late Seth Sah,
                  7. Mostt. Shampti Devi wife of late Jagarnath Prasad,
                  8. Ganga Prasad,
                  9. Jitu Kumar,
                  10. Raju Kumar,
                  11. Bijay Kumar,
                              All sons of late Jagarnath Prasad,
                  12. Bindi,
                  13. Sabita,
                  14. Gita,
                               All daughters of late Jagarnath Prasad,
                               All residents of village Sadiquepore, Patna City,
                               Police Station Alamganj, District Patna       ..
                                                          ...      Petitioners
                                                  Versus
                         DR.HARISH CHANDRA PRASAD son of late Anganu
                         Sao, resident of village Sadiquepore, Patna City, Police
                         Station Alamganj, District Patna     .. ..Opposite Party

                       For the Petitioners: Mr. Naresh Chandra Verma, Advocate
                                              -----------

12 03.12.2010 Heard learned counsel for the petitioners. In spite

of notice the opposite party has chosen not to appear.

This application under Section 151 of the Code of

Civil Procedure (hereinafter referred to as “the Code”) has

been filed on behalf of the petitioners, who are heirs of

Jagarnath Prasad and Seth Sao, the two respondents of First

Appeal No. 715 of 1968. That first appeal was preferred by
2

one Harish Chandra Prasad, the original opposite party, who

is dead and has been substituted by his heirs and was

directed against the judgment and decree dated 10.09.1968

passed by 2nd Additional District Judge, Patna in Title Suit

No. 22/4 of 1963, whereby the learned trial court granted

probate of the will of Raghunandlan Khalifa dated

15.06.1938 in favour of the two plaintiffs, namely,

Jagarnath Prasad and Seth Sao, the predecessors-in-interest

of the petitioners.

The first appeal bearing F.A. No. 715 of 1968 was

dismissed with costs on 26th February, 1985. According to

the petitioners, the judgment and decree of this Court

affirming that of the trial court has attained finality and the

matter was not taken to the Supreme Court.

The prayer of the petitioners is to consider and

allow a prayer for amendment in the plaint as well as in the

decree of the trial court, which stands affirmed by this

Court, in the light of facts already stated in an application

under Order VI Rule 17 of the Code filed in F.A. No. 715 of

1968, which was considered on 20th of January, 1972 and

was ordered to be placed at the time of final hearing of the

appeal itself. Photo copies of the certified copies of the
3

application for amendment of the plaint and of the order of

this Court dated 20th January, 1972 have been annexed as

Annexures 1 and 2 to this MJC application. The simple case

of the petitioners is that the will, which has been probated,

contains description of the properties and shows holding no.

79A, but due to clerical mistake in the plaint the holding

number was mentioned as 79 instead of 79A. The error has,

therefore, found place in the decree of the court below also.

The ordersheet of this case shows that on

27.04.2010 a submission was made that the original will is

lying in safe custody of this Court on account of being

summoned in F.A. No. 715/68. This Court directed the

Registrar General to search out the will for being placed

before this Court. The said will along with two other

documents kept in an envelope has been produced by the

Registry. On perusal of the will dated 15.06.1938, it is

found that the holding number of the property is mentioned

as 79A, as pleaded by the petitioners.

In spite of notice nobody has appeared on behalf

of the opposite party to oppose this application. Hence, in

view of the facts noticed above, we find that the alleged

error in the plaint, prima facie, appears to be a simple
4

clerical mistake, which should ordinarily be permitted to be

removed and once such an amendment is permitted, the

decree of the court below containing holding number should

also be corrected accordingly.

The record of the first appeal discloses that the

original lower court records containing the plaint and

decree, etc. have already been sent down to the court below

through memo no. 1824 dated 11.07.1985. So far as the

judgment and decree of this Court are concerned, there is no

reference of he details of the property mentioned in the will

and hence, they do not require any correction in the records

of F.A. No. 715 of 1968. But since the judgment and decree

of the court below will be deemed to have been merged in

the judgment and decree of this Court, hence, in the interest

of justice, we remand the matter to the learned trial court to

take up the prayer made in this MJC application and pass

necessary orders for correction of the plaint and decree in

accordance with law on the basis of all the relevant

materials including the original will.

Let the original will along with the documents

kept in a separate envelope be sent down to the court below

by special messenger, for which the cost will be deposited
5

by the petitioners within a week. The original documents

should be sent down in sealed cover.

This application is disposed of accordingly.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
SC