High Court Punjab-Haryana High Court

Sham Lal Nirwani And Others vs Shri Dile Singh And Others on 24 March, 2009

Punjab-Haryana High Court
Sham Lal Nirwani And Others vs Shri Dile Singh And Others on 24 March, 2009
CR No. 5448 of 2006                                1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                     CR No. 5448 of 2006
                                Date of decision March 24, 2009

Sham Lal Nirwani and others
                                                         .......   Petitioners
                                Versus


Shri Dile Singh and others
                                                         ........Respondents


CORAM:             HON'BLE MR. JUSTICE K. KANNAN

Present:-          Mr. C.B. Goel, Advocate
                   for the petitioners.

                   Mr. Rakesh Gupta, Advocate.

                   None for respondent No.39.

                         ****

1. Whether reporters of local papers may be allowed
to see the judgment ?

2. To be referred to the reporters or not?

3. Whether the judgment should be reported in the
digest?

K. Kannan, J (oral)

1. The plaintiff who sought for amendment of his

plaint seeking for inclusion of a reference to an item of property in Khasra

No. 197/26(1- 6 ) that fell to be divided earlier in a partition deed was

rejected by the Appellate Court on ground that it would require a de novo

trial and that the plaintiff was not entitled to bring about an amendment of

the Appellate Court.

2. Learned counsel for the respondent supports the

order passed by the Appellate Court on the ground that it was not as if the

plaintiff did not know about the existence of the partition deed or that there

was any particular circumstance which was responsible for his omission to

make a reference to the property in suit No. 179/76. The counsel further
CR No. 5448 of 2006 2

contends that the trial Court had adverted to the defence made by him that

the suit was bad for partial partition and that the plaintiff had deliberately

concealed the existence of some other items which according to the

plaintiff had already been partitioned.

3. A particular matter stands out that the amendment

to the pleadings which is now sought for does not seek for inclusion of any

item for property for partition but merely explains the effect of a partition

that had already taken place in the year 1986 and that the present suit for

partition was with reference to the remaining properties that stood

undivided. The learned counsel for the respondent is in some way justified

in saying that even this document cannot be received by the Appellate

Court without subjecting the appellant-plaintiff to cross examine. It would

be always possible for the defendant to establish that the partition effected

in the year 1986 was complete in all respects and there was no other

property to be divided. The document may not be received by the Appellate

Court without any further proof and for rendering a complete adjudication, I

direct that the amendment is ordered as prayed for, with liberty given to the

contesting respondent before this Court to file an additional written

statement and the Appellate Court shall also consider if the plaintiff

states that the document of partition is already exhibited before the trial

Court and he does not seek to lead any evidence, then, by virtue of the

amended pleadings if the defendant seeks to elicit some facts from out of

the documents by subjecting the plaintiff to cross examine, such

permission shall be granted. It shall be open to the defendant to move an

appropriate application for cross examination of the plaintiff with reference

to the additional facts which are sought to be introduced in the plaint.

4. The Civil revision petition is accordingly allowed.

The orders of the Court below are set aside on condition that the revision

petitioner pays the contesting respondent costs of Rs. 5,000/- on or before
CR No. 5448 of 2006 3

15.4.2009. The party shall appear before the Additional District Judge,

Kaithal on 15.4.2009.

(K. KANNAN)
JUDGE

March 24, 2009
archana