High Court Kerala High Court

Saji Joseph vs Komalavally on 19 June, 2007

Kerala High Court
Saji Joseph vs Komalavally on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16617 of 2004(C)


1. SAJI JOSEPH, MALIYEKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. KOMALAVALLY, PADIYAPPALLIL HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.BECHU KURIAN THOMAS

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/06/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.

                     ----------------------------------

                       W.P.(C) NO. 16617 of 2004

                     ----------------------------------

              Dated this the 19th  day of   June  2007


                                   JUDGMENT

Ext.P4 order by which an application for amendment of

the plaint was dismissed by the learned Subordinate Judge, is

under challenge. The suit is instituted originally was one for

specific performance of contract of sale of immovable property.

Later the suit was amended as one for return of advance money

also. Case of the petitioner is that only through the statement of

objections (Ext.P1) which was filed by the respondents to the

application for amendment of the suit so as to include relief of

return of advance money (I.A. 51/2002) the petitioner came to

have information regarding O.S. No.82/1996 another suit, which

the respondent claims, was filed and decreed against her. The

learned Sub Judge in Ext.P4 dismissed the application mainly on

the reason that the petitioner plaintiff was aware of the pendency

of O.S. No.82/1996 and of the passage of the decree in that suit.

A careful analysis of Ext.P4 will show that there is no material

WPC No. 16617/2004 2

other than Ext.P1 itself which would show that the petitioner was

put to notice regarding O.S. 82/1996. The learned counsel for the

respondent submits that both these suits are tried by the same

court and therefore knowledge of O.S.82/96 can be inputed to

the petitioner. May be it is true that both suits are tried by the

same court. But there is no order for joint trial of this suit. No

new materials have been placed before me either of which will

show that before Ext.P4 petition was filed petitioner had been

put to notice regarding O.S. No.82/1996.

2. The learned Subordinate Judge has observed that

allowing the amendment which is to incorporate a prayer for

cancellation of the sale deed which is executed in favour of the

decree holder O.S. 82/1996, will change the character of the

suit. Amendment which change the character of the suit also

can be allowed provided the same does not cause any serious

legal prejudice to the parties. There is some merits in the

contention of the learned counsel for the respondent that if the

amendment is allowed, the suit will become bad for non joinder

of necessary parties since the decree holder in O.S.82/96 will

also be a necessary party to the amended suit. But that cannot

WPC No. 16617/2004 3

be a reason for denying the amendment since the case of the

petitioner is that the decree in O.S.82/96 and the consequent

sale deeds are collusive affairs brought into existence from bye

passing the claims in the present suit.

3. I am of the view that amendment application ought to

have been allowed. I set aside Ext.P4 and allow I.A.

No.835/2002. The learned Subordinate Judge will permit the

petitioner, respondent to file additional written statement. It is

open to the respondent to raise all available contentions including

limitation and non joinder of necessary parties to the additional

written statement. If such contentions are raised, the learned

Subordinate Judge will formulate issues in that context and try

these issues along with other issues in the suit.

Since the suit is of the year 1996, the learned Subordinate

Judge will make every endeavor to dispose of the suit at the

earliest.

PIUS C. KURIAKOSE,

JUDGE.

dpk

WPC No. 16617/2004 4