High Court Punjab-Haryana High Court

Sagar Singh Slathia vs Surinder Pal Singh on 29 January, 2009

Punjab-Haryana High Court
Sagar Singh Slathia vs Surinder Pal Singh on 29 January, 2009
Civil Revision No.5568 of 1999 (O&M)                                -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                  Civil Revision No.5568 of 1999 (O&M)
                                  Date of decision: 29 .01.2009

Sagar Singh Slathia                                   .............. Petitioner

                                         Vs.

Surinder Pal Singh                                    .............Respondent

Present:   Mr. Anupam Gupta, Advocate
           with Mr. Ashish Rawal, Advocate
           for the petitioner.

           Mr. Arun Jain, Sr. Advocate with
           Mr. Amit Jain, Advocate and
           Mr. Chetan Slathia, Advocate
           for the respondent.

CORAM: HON'BLE MR. JUSTICE K. KANNAN

1.         Whether Reporters of local papers may be allowed to see the
           judgment ? Yes
2.         To be referred to the Reporters or not ? Yes
3.         Whether the judgment should be reported in the Digest ? Yes
                                 -.-

K.KANNAN, J.

I. Scope:-

1. An application for amendment of written statement in a Suit for

Specific Performance was allowed by the Courts below. The plaintiff is the

revision petitioner before this Court.

II. Facts giving rise to controversy:-

2. The Suit for Specific Performance had been filed to enforce an

agreement dated 07.04.1998 under the terms of which the defendant had

agreed to sell the property in Khasra No.845 of an extent of 2 kanals and 19

marlas situated in village Daulatpur, Tehsil Pathankot. The execution of the

agreement is an admitted fact. After the suit was instituted, defendant filed a

written statement on 05.12.1998 and on the same date moved an application

for direction to deposit the balance of sale consideration without prejudice to

the contentions of the written statement. The written statement itself
Civil Revision No.5568 of 1999 (O&M) -2-

conceded the execution of the agreement but after disputing the plaintiff’s

readiness and willingness to perform his part of the contract, the defendant

had stated that if the plaintiff would be prepared to act as per the terms of

document and if the balance of the sale consideration had been paid he would

be prepared to execute the sale deed. The Court, while disposing of the

application filed under Section 151 CPC directed the amount to be deposited

and adjourned the case to 05.02.1999. The plaintiff deposited the amount on

30.01.1999 and when the case was again heard on 05.02.1999 which had been

fixed earlier, the defendant moved the application for amendment. By virtue

of the amendment, the defendant projected a new case that the property had

been mistakenly described as situated in Khasra No.845, when what was

contemplated to be sold was only the property in Khasra No.844. He also took

up a plea that he was not exclusively the owner of the property but there were

other persons also who owned the same. It was his further contention that

while the agreement had described the property in Khasra No.845 to be land,

as the matter of fact, there was a building constructed in the property where he

had been living with his family. In effect, he was trying to resile from the

earlier contention in the written statement and in the petition filed under

Section 151 offering to act as per the terms of the agreement if the amount

was deposited by the plaintiff.

III. Disposition in Court below:-

3. The trial Court, on consideration of all the relevant facts and the

decisions cited by the counsel of both sides observed that the issue regarding

non-enforceability of the agreement and the so-called mistake as having crept

into, with reference of the property, allowed the application stating that it

would be always possible to explain whether the contentions of the defendant

attempted to be introduced by the amendment of the pleadings was correct and

not, only at the time of a full-fledged trial.

Civil Revision No.5568 of 1999 (O&M) -3-

IV. Contentions urged by counsel and purport of legal
submissions:-

4. Learned counsel for the revision petitioner urges essentially that the

agreement was very specific in terms and admitted of no ambiguity. The

defendant himself had not pleaded that there was any difficulty about

ascertaining the property and after having conceded the receipt of money for

execution of sale deed, a plea which demolished the earlier admission could

be permitted so as to defeat a valuable right accrued to the plaintiff to secure

the relief on the basis of such admission.

5. The learned counsel on both sides have relied upon decisions of the

Hon’ble Supreme Court and other Courts in support of their respective

contentions. The learned counsel appearing for the revision petitioner urges

before me that the decision of the privy council in Ma Shive Miya Vs. Maung

Mo Hnaung AIR 1922 Privy Council 249 set the law in its perspective that an

amendment could not be permitted to introduce a new case and take away the

fact of admission. A three bench of Hon’ble Supreme Court has settled the

law emphatically in Modi Spinning & Weeving Mills Co. Ltd. Vs. Radha

Ram & Co. AIR 1977 SC 680 in its references in paragraphs 8 to 10 that an

amendment of the written statement shall not be allowed, when the effect

would be to displace the plaintiff’s suit and deprive him of a valuable right

already accrued to him. A decision that side-stepped the long queue of

authorities in Akshaya Restaurant Vs. P. Anjanappa 1995 Supp (2) SCC 303

by a statement that an admission could be explained and permitted at any stage

was stated as per incuriam in a still later decision in Heera Lal Vs. Kalyan

Mal 1998(1) SCC 278 . An equally emphatic proposition relating to the

impermissibility of an amendment that would annul an admission was set out

in the decision in B. K. Narayana Pillai Vs. Paraneswaram (2000) 1 SCC

712 at 717.

6. Learned Senior Counsel for the respondent points out to the
Civil Revision No.5568 of 1999 (O&M) -4-

decision of Hon’ble Supreme Court in Usha Balashaheb Swami Vs. Kiran

Appaso Swami 2007 (1) RCR 458; (2007) 5 SCC 602 which summarised the

law relating to amendment of pleading thus:-

“Civil Procedure Code, Order 6 Rule 17-Amendment of pleadings-
Law summed up:-

(1) Court is conferred with power, at any stage of the
proceedings, to allow alteration and amendments of the
pleadings if it is of the view that such amendments may be
necessary for determining the real question in controversy
between the parties.

(2) Amendment can be allowed even after trial has commenced
if Court comes to conclusion that in spite of due diligence,
the party could not have raised the matter before the
commencement of trial.

(3) Courts should be liberal in granting the prayer for
amendment of pleadings unless serious injustice or
irreparable loss is caused to the other side or on the ground
that the prayer for amendment was not a bona fide one.

(4) Prayer for amendment of the plaint and a prayer for
amendment of the written statement stand on different
footings-Even an admission in the pleadings can be
explained and inconsistent pleas can be taken in amendment
petition even after taking a definite stand in the written
statement.

(5) In the case of amendment of a written statement, the courts
are more liberal in allowing an amendment than that of a
plaint as the question of prejudice would be far less in the
former than in the latter case.

7. The Hon’ble Supreme Court has also referred to the decision of

Privy Council referred to by the learned counsel for the petitioner in AIR

1922 PC 249 (supra) and its own decision reported in 1998 (1) SCC 278. A

more apposite point explaining the contention of the respondent, according to

the respondent’s counsel, is the decision of the Hon’ble Supreme Court in

Puran Ram Vs. Bhaguram and Anr. 2008(2) RCR(Civil) 499 where, while

dealing with a case of plaintiff seeking to amend the pleadings in relation to

description of the property, the Hon’ble Supreme Court allowed such an

amendment against the recital in the document. In Basavan Jaggu Dhobi Vs.

Sukhnand Ramdas Chaudhary 1995 Supp (3) SCC 179, the Hon’ble Apex
Civil Revision No.5568 of 1999 (O&M) -5-

Court adverted to amendment of pleadings through a written statement that

took an inconsistent view to the original pleading and holding that it was

always possible for a defendant to take inconsistent pleas, said that the

defendant could not be barred by bringing an amendment for taking a plea

contrary to that originally taken. The Hon’ble Supreme Court had in an earlier

decision in Panchdeo Narain Srivastava Vs. Km. Jyoti Sahay and another

AIR 1983 SC 462 adversely commented about the interference of the High

Court in revision to an order of the trial Court allowing an application for

amendment where the order impugned had permitted an amendment to be

brought seeking withdrawal of admission already made in the pleadings. The

other decisions that have permitted the pleadings to be amended that either

withdrew an admission or explained the admission have been reported in Bant

Singh Vs. Kuldeep Singh and another 1995 PLJ 13; Pavithran Vs.

Narayanan 1997 (4) RCR (Civil) 445; Jagroop Singh and another Vs.

Bhjna 1994 PLJ 616 and Gujjar Singh Vs. Gulzar Singh and others Vol.C-

(1991-2) PLR 266, all of which have permitted amendments to either explain

an admission or withdraw admission made in the in the earlier proceedings.

8. To my mind, the conspectus of decisions bring out following

propositions:-

(i) Amendment of pleadings could be introduced under the

circumstances which showed that there had been an

accidental mistake or error that required to be rectified

by appropriate altered pleadings or to bring to fore the

changed circumstances or position of law.

(ii) The attempt of the Court shall always be to secure the

truth and to advance the cause of justice. If any mistake

had arisen in the pleadings, parties should be allowed to

amend the pleadings.

Civil Revision No.5568 of 1999 (O&M) -6-

(iii) Admissions are the best form of evidence which a party

can rely against the other, but such admissions could

always be explained whether the admission was made

under the circumstances that either vitiated the

admission or explained the admission.

(iv) The amendment of pleadings are brought out only to

eliminate surprise at the trial for allowing the parties to

make the correct statements of facts, so that no fact

which is inconsistent with pleading is ever brought

before the Court through documents or evidence.

(v) The pleadings form the bedrock of the legal edifice

brought to Court for adjudication and if there has been

any inadvertent error, it shall be not allowed to come in

way to fetter the rights of parties interminably.

9. To the credit of the counsel for the revision petitioner, it must be

stated that the counsel also brought to my attention a decision in Baldev

Singh Vs. Manmohan Singh 2006 (4) SCC 498 which spelt out a new

paradigm in that it declared that while considering applications for

amendment of pleadings, the Court shall be more lenient in the matter of a

written statement filed by a defendant than a plaintiff’s plaint. The learned

counsel said that this decision ought not to be taken as stating any law which

was wholly different from the general march of law that has taken place

relating to admissions and spelt out forcefully in the decision of AIR 1922 PC

249 (supra) and two decisions in AIR 1977 SC 680 and 1998 (1) SCC 278

(supra) that admissions made once cannot be whittled down by inconsistent

pleadings introduced through amendments.

V. To permit amendment or not, the test

10. The question whether an amendment could be made or not, could
Civil Revision No.5568 of 1999 (O&M) -7-

be tested on the touchstone of what will emerge if the amendment is not

allowed. We have at hand a case where the defendant expressed that he is

willing to execute a sale deed, if the plaintiff deposited the money within the

time. The plaintiff had also complied with the directions of the Court. There

was hardly an issue for adjudication and the plaintiff would have secured the

relief coach and four on the admission made by the defendant. The plaintiff

would have secured a decree for a land in Khasra No.845 and while putting it

in execution may have been confronted with the building thereon. It might

have been possible for the decree to be stalled in execution or the plaintiff

could have still shown that what he had agreed to purchase was only the land

in Khasra No.845 and if there was building he was entitled to have the

building removed and delivered. If the amendment were to be allowed and

issues had to be framed, the relevant issue would be whether the parties were

ad idem regarding the sale of a property which was a land or whether they

thought of executing the sale in respect of land with building but without

reference to the building. It would be left to the Court to still consider

whether a decree could be granted by exercising its discretionary jurisdiction

spelt out under Section 20 of the Specific Relief Act or not.

11. An adjudication which would finally decide the rights of paties by

allowing the parties to go to trial with a whole set of facts in their command

would be most ideal for, our common experience in India has been that the

litigation commences not at the time of institution of the suit but really

assumes potency only after the decree is obtained and when it is put in

execution. An amendment of pleadings that throws out the grave portents of

fresh defence at the stage of execution is verily a possibility that we will have

to stave off.

12. If, in this case, the property had been described as land and

building and the agreement had related to the building also, there could have
Civil Revision No.5568 of 1999 (O&M) -8-

been no scope for amendment. If again the property in Khasra No.845 had

been admitted to be merely a land and not building, the question of

introducing an amendment would not have arisen. The contention of the

defendant about the existence in Khasra No.845 of not merely a land but also

building brings a wholesome defence. Perhaps, it might still be contended by

the plaintiff that there is no building at all. Under the circumstances, what

was intended to be sold is a core controversy and that could not have been

undertaken, unless all the facts relating to the property in the manner in which

the parties respectively understood.

VI. Conclusion:-

13. I have, after a careful consideration of the reasoning adopted by the

trial Court, come to the conclusion that in the given circumstances, the order

of the Courts below was correct. However, the deposit of money in Court is

no longer necessary. After all, the defendant does not admit his liability to

execute the sale deed, as of present. The plaintiff shall be permitted to

withdraw the amount directed earlier to be deposited by him. The order of the

Court below is hereby confirmed subject to the right of taking back the

amount deposited by him for the present. After the amendment is carried out

in the pleadings, the plaintiff shall be permitted to file a reply to bring out the

aspects as contended by him. There could be no fetter on the right of the

plaintiff to even show that the inconsistent pleadings that had been introduced

by the defendant was a deflection from truth. After the reply to the written

statement is permitted to be filed to the plaintiff, the Court shall frame the

necessary issues and take up for adjudication as expeditiously as possible.

14. With the observations made above, the civil revision petition is

disposed of. No costs.

(K. KANNAN)
JUDGE
January 29 , 2009
Pankaj*