High Court Kerala High Court

Rosamma vs Kunjunjamma on 23 March, 2010

Kerala High Court
Rosamma vs Kunjunjamma on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32927 of 2009(O)


1. ROSAMMA, W/O.MATHEW,
                      ...  Petitioner

                        Vs



1. KUNJUNJAMMA, W/O.LATE GEORGE JOSEPH,
                       ...       Respondent

2. SIMI, D/O.LATE GEORGE JOSEPH,

3. SIJI, D/O.LATE GEORGE JOSEPH,

4. SINI, D/O.LATE GEORGE JOSEPH,

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.TOM JOSE (PADINJAREKARA)

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :23/03/2010

 O R D E R
                         P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C). No. 32927 of 2009
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of March, 2010.

                                JUDGMENT

Aggrieved by the order dated 12.11.2009 in

I.A. 1798 of 2009 in O.S. No.227 of 1994, by which the

trial court allowed an amendment of the written

statement, the plaintiff in O.S. 227 of 1994 before the

Sub Court, Pala has come up in appeal.

2. The petitioner instituted O.S. 227 of 1994,

which is a suit for declaration and recovery of possession

on the strength of title, mesne profits and also for

injunction. The respondents are defendants 2 to 5. The

first defendant, who was the brother of the petitioner

died during the pendency of the suit. The respondents

are his legal heirs.

WPC. 32927/2009. 2

3. According to the petitioner, the plaint schedule

property originally belonged to Ouseph, father of the plaintiff

and the first defendant. He is alleged to have executed a

will in June, 1979 and the plaint schedule properties, which

consisted of two items are included in schedule E to the will.

Ouseph died in 1991. Before his death he had assigned item

No.1 of the plaint schedule property to the plaintiff. At the

time of death of Ouseph, it was not available for bequeath.

As per the terms of the will, item No.2 to the plaint schedule

was to devolve on the mother of the plaintiff and the first

defendant, namely Aley. Only after the life time of the

mother, property was to devolve on the legatees. It is the

case of the petitioners that Aley was given right to alienate

the property during her lifetime. Consequent on the death

of Ouseph, Aley took possession as per the terms of the will.

She is said to have assigned item No.2 to the petitioner.

Thereby, petitioner became the absolute owner of both

items 1 and 2 to the plaint. It is claimed that defendants 2

to 4 were allowed to reside in the house by the plaintiff.

WPC. 32927/2009. 3

After the death of his mother, he wanted them to vacate.

They did not do so. That necessitated the suit.

4. Defendants 2 to 5 contested the suit. They

assailed the assignment of item No.1 in favour of the

plaintiff. As regards item No.2, their contention was that the

right of the mother was confined to life estate and therefore

she could not assign the property to the plaintiff. They

therefore contended that the claim of the plaintiff that he

had absolute rights over plaint items 1 and 2 cannot be

accepted.

5. It appears that parallel letters of administration

proceedings were initiated before the District Court,

Kottayam with respect to the will. Based on the findings in

the L.A.O.P., the trial court found that the assignments in

favour of the plaintiff are valid, and the suit was decreed.

6. The matter was carried in appeal as A.S. 52 of

1999 by the defendants. That was taken up along with the

appeal from L.A.O.P., MFA 1276 of 1997. On a consideration

of the materials before it, this court came to the conclusion

WPC. 32927/2009. 4

that the trial court was not justified in coming to the finding

as it did solely based on the findings in L.A.O.P. proceedings.

This court was of the opinion that an independent evaluation

of the evidence and an independent enquiry ought to have

been conducted by the court below while deciding the issues

involved in the suit and remanded the case. Ext.P1 is the

said judgment.

7. After remand, it is said that the suit came up

for trial and the period fixed by this court had already

expired. It was included in the list for trial on 16.11.2009.

On 9.11.2009 the defendants said to have filed an

amendment application of the written statement

incorporating new pleas including one of non-joinder of

necessary parties as per I.A. 1798 of 2009. Copy of the said

petition is produced as Ext.P2. That was opposed by the

petitioner. But overruling the objections of the petitioner,

the amendment application was allowed and the order is

produced as Ext.P3. The said order is under challenge.

WPC. 32927/2009. 5

8. Learned counsel appearing for the petitioner

pointed out that the court below was not justified in allowing

the amendment and it fell outside the scope of the remand

order by this court. It was also pointed out that the court

below has omitted to note the proviso to Order VI Rule 17 of

the Code. The further contention was that the court below

ought to have noticed that new matters are sought to be

brought in by way of amendment, which is impermissible in

law. An amendment is sought for incorporating a plea of

non-joinder of necessary parties, which was to be taken at

the earliest stage. This according to learned counsel is not

warranted in law.

9. Learned counsel appearing for the respondents

on the other hand pointed out that the amendments are only

clarifications or explanations or giving of particulars of the

pleas already available in the written statement and that

does not constitute any new plea. The amendment sought

for are with reference to the will which was already

available in the first instance. Further amendment was

WPC. 32927/2009. 6

sought for on the basis of Ext.A4 document, which was

produced by the plaintiff herself. Therefore it was

contended that the socalled amendment cannot be said to

have taken by surprise nor she is justified in saying that she

is prejudiced by the order allowing amendment of the

written statement.

10. Copy of the amendment application made

available to this court shows that the amendment sought for

were with reference to Ext.A4 produced by the plaintiff

herself. It is true that this court had fixed a time limit for

disposal of the suit. The amendments sought for under the

documents said to have been executed by the father of the

petitioner in favour of the petitioner is not valid in law.

Annexure A4 letter shows the real state of affairs, and that

shows the state of health of the assignor at the time of

executing the document. Then the said amendment sought

for is with reference to the assignment made by the mother.

Yet another amendment is to the effect that improvements

WPC. 32927/2009. 7

have been made in the property by the first defendant. Of

course there is also a plea of non-joinder of necessary

parties.

11. Before going further into the issues, it may be

useful to refer to the order of remand made by this court.

The relevant paragraph is paragraph 31. The following

paragraph is also relevant in this context:

“Since the matter is remitted to the

court below, and the judgment and decree is set

aside, the court below will consider the question

afresh, including the question of mesne profits.”

12. Order VI rule 17 of the CPC reads as follows:

“17. Amendment of pleadings.- The Court

may at any stage of the proceedings allow either

party to alter or amend his pleadings in such

manner and on such terms as may be just, and all

such amendments shall be made as may be

necessary for the purpose of determining the real

questions in controversy between the parties:

WPC. 32927/2009. 8

Provided that no application for amendment

shall be allowed after the trial has commenced,

unless the Court comes to the conclusion that in

spite of due diligence, the party could not have

raised the matter before the commencement of

trial.”

The contention taken is that there is no finding by the court

that the pleadings now taken by the defendants in the

written statement could not have been raised by them even

after due diligence at the earlier stage. According to learned

counsel the amendment of the written statement is a matter

of course and circumscribed by the Code. After the recent

amendment of the CPC, the provisions have become very

stringent. According to learned counsel the court below has

not properly applied the proviso to the issue on hand.

13. In reply, the learned counsel for the

respondents pointed out that no new grounds are sought to

be introduced in the written statement and the nature of

the amendments which are sought for are only explanatory

WPC. 32927/2009. 9

in nature. None of the amendments sought for introduced a

new plea or defence and therefore the petitioner cannot

have any grievance.

14. The principles regarding the amendment of

pleadings are well settled. By now it is well established that

if the court concerned finds that the amendment is

necessary to avoid multiplicity of suit or for effective

adjudication of the suit and the issues involved in the suit,

even though the amendment sought for is belated, that

should be allowed. It has also been held that any injury

that may be caused can be compensated by awarding costs.

15. In the case on hand there is nothing to show

that except the amendment sought for with reference to the

non-joinder of necessary parties, the other amendments

introduced any new pleading. True, there is a claim that

improvements in the property have been made by the first

respondent. But one has to notice that the claim of the first

respondent is that he is in possession of the property and

the document executed in favour of the plaintiff by her

WPC. 32927/2009. 10

parents are invalid in law. It could not be said that any new

material is introduced. It is only explanatory in nature as

rightly pointed out by the learned counsel for the

respondents.

16. But the matter stands on a different footing as

far as the plea of non-joinder is concerned. That was a plea

which was available to the first defendant at the first stage

and there were no reasons given as to why he has not taken

that plea at the initial stage. If the finding goes in favour of

the first defendant, that will cause considerable prejudice to

the plaintiff in maintaining the suit.

17. In the decision reported in Ragu Thilak D.

John v. S. Rayappan ((2001) 2 SCC 472) it was held as

follows:

“In view of the subsequent developments,

the appellant filed an application under Order 6

Rule 17 for the amendment of the plaint for

adding paras 8(a) to 8(f) in his plaint. The trial

court rejected his prayer and the revision petition

filed against that order was dismissed by the High

WPC. 32927/2009. 11

Court vide order impugned in this appeal, mainly

on the ground that the amendment, if allowed,

would result in introducing a new case and cause

of action. It was further held that as the appellant

was seeking recovery of damages, the

amendment could not be allowed as it would

allegedly change the nature of the suit. It was

also observed that the amendment sought was

barred by limitation.

After referring to the judgments in Charan

Das v. Amir Khan, L.J. Leach &Co. Ltd. v. Jardine

Skinner & Co., Ganga Bai v. Vijay Kumar, Ganesh

Trading Co. v. Moji Ram and various other

authorities, this Court in B.K. Narayana Pillai v.

Parameswaran Pillai held:

“3. The purpose and objection of Order6 rule 17 CPC

is to allow either party to alter or amend his pleadings in

such manner and on such terms as may be just. The

power to allow the amendment is wide and can be

exercised at any stage of the proceedings in the interests

of justice on the basis of guidelines laid down by various

High Courts and this Court. It is true that the amendment

cannot be claimed as a matter of right and under all

circumstances. But it is equally true that the courts while

deciding such prayers should not adopt a hypertechnical

approach. Liberal approach should be the general rule

particularly in cases where the other side can be

WPC. 32927/2009. 12

compensated with the costs. Technicalities of law should

not be permitted to hamper the courts in the

administration of justice between the parties.

Amendments are allowed in the pleadings to avoid

uncalled-for multiplicity of litigation.”

18. In the decision reported in Baldev Singh v.

Manohar Singh (2006(3) KLT 953(SC))the approach that

the courts should make in deciding an application for

amendment was emphasized. In that decision the court held

as follows:

“Keeping this principle in mind, let us

now consider the provisions relating to

amendment of pleadings. O.6 R.17 of the ode of

Civil Procedure deals with amendment of

pleadings which provides that the Court may at

any stage of the proceedings allow either party to

alter or amend his pleadings in such manner and

on such terms as may be just, and all such

amendments shall be made as may be necessary

for the purpose of determining the real questions

in controversy between the parties. A bare

perusal of this provision, it is pellucid that O.6

WPC. 32927/2009. 13

R.17 of the ode of Civil Procedure consists of two

parts. The first part is that the Court may at any

stage of the proceedings allow either party to

amend his pleadings and the second part is that

such amendment shall be made for the purpose of

determining the real controversies raised between

the parties. Therefore, in view of the provisions

made under O.6 R.17 of the CPC it cannot be

doubted that wide power and unfettered

discretion has been conferred on the Court to

allow amendment of the pleadings to a party in

such manner and on such terms as it appears to

the Court just and proper. While dealing with the

prayer for amendment , it would also be

necessary to keep in mind that the Court shall

allow amendment of pleadings if it finds that delay

in disposal of Suit can be avoided and that the suit

can be disposed of expeditiously. But the Code of

Civil Procedure (Amendment) Act, 2002 a proviso

has been added to Order 6 Rule 17 which restricts

the Courts from permitting an amendment to be

allowed in the pleadings either of the parties, if at

the time of filing an application for amendment,

the trial has already commenced. However, Court

may allow amendment if it is satisfied that in spite

WPC. 32927/2009. 14

of due diligence, the party could not have raised

the matter before the commencement of trial. ”

19. In the decision reported in B.K. Narayana

Pillai v. Parameswaran Pillai ((2000) 1 SCC 712) it was

held as follows:

“The mere fact that the appellant had filed

the application after a prolonged delay could not

be made a ground for rejecting his prayer

particularly when the respondent-plaintiff could be

compensated by costs. the finding of the High

Court that the proposed amendment virtually

amounted to withdrawal of any admission made

by the appellant and that such withdrawal was

likely to cause irretrievable prejudice to the

respondent is erroneous.

The purpose and object of Order 6 Rule

17CPC is to allow either party to alter or amend

his pleadings in such manner and on such terms

as may be just. The power to allow the

amendment is wide and can be exercised at any

stage of the proceedings in the interests of justice

on the basis of guidelines laid down by various

High Courts and the Supreme Court. It is true that

WPC. 32927/2009. 15

the amendment cannot be claimed as a matter of

right and under all circumstances. But it is

equally true that the courts while deciding such

prayers should not adopt a hypertechnical

approach. Liberal approach should be the general

rule particularly in cases where the other side can

be compensated with the costs. Technicalities of

law should not be permitted to hamper the courts

in the administration of justice between the

parties. Amendments are allowed in the pleadings

to avoid uncalled-for multiplicity of litigation.

The principles applicable to the amendments

of the plaint are equally applicable to the

amendments of the written statements. The

courts are more generous in allowing the

amendment of the written statement as the

question of prejudice is less likely to operate in

that event. The defendant has a right to take

alternative plea in defence which, however, is

subject to an exception that by the proposed

amendment the other side should not be

subjected to injustice and that any admission

made in favour of the plaintiff is not withdrawn.

All amendments of the pleadings should be

allowed which are necessary for determination of

WPC. 32927/2009. 16

the real controversies in the suit provided the

proposed amendment does not alter or substitute

a new cause of action on the basis of which the

original lis was raised or defence taken.

Inconsistent and contradictory allegations in

negation to the admitted position of facts or

mutually destructive allegations of facts should

not be allowed to be incorporated by means of

amendment to the pleadings.”

19. In the light of the principles above mentioned,

the amendment now sought for by the defence do not

militate against any of the principles so laid down by the

apex court. No prejudice whatsoever is caused to the

plaintiff by the amendment sought to be incorporated by the

defendants except the one relating to non-joinder. That as

already stated stands on a different footing.

WPC. 32927/2009. 17

In the result, this petition is partly allowed and

that portion of the order in I.A.1798 of 2009, which permits

amendment of the written statement incorporating the plea

of non-joinder of necessary parties is quashed and the rest

of the order is maintained.

P. BHAVADASAN,
JUDGE

sb.