C.R.No.4129 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R. No.4129 of 2009.
Decided on 28 July , 2009.
Sunita and others .
.. Petitioner
VERSUS
Ran Singh and another.
.. Respondents
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Harkesh Manuja, Advocate,
for the petitioners.
M.M.S. BEDI, J. (ORAL)
Defendants-petitioners are sons and daughters of
Sher Singh against whom Ran Singh and Lakhmi, respondents have
filed a suit for specific performance of an agreement of sale dated
13.02.2004. Sher Singh has not taken up plea in the written
statement regarding the nature of the property being a coparcenary
property. The petitioners have been impleaded as defendants in the
suit filed by the respondents alleging that the property in dispute had
been intentionally got attached by Sher Singh to jeopardize the rights
of the plaintiffs, in a petition under Section 127 Cr.P.C. The
…1
C.R.No.4129 of 2009
contesting defendant Sher Singh (who has not been impleaded as a
party in this petition) has not taken up the plea regarding the property
being joint Hindu Family Coparcenary Property. The defendants-
petitioners who are not even party to the agreement of sale dated
13.02.2004, seek to amend the written statement after the evidence
of the plaintiffs is over to incorporate the plea in their written
statement that the property is coparcenary property and that
defendant No.1, Sher Singh, their father, did not have any authority
to enter into the agreement of sale. The plea, which is sought to be
taken by the respondents, cannot be permitted as (1) no amendment
can be permitted after the commencement of the suit; (2) the
amendment is likely to change the nature of the suit; (3) the
amendment does not appear to be necessary for the decision of the
case as it has been taken up by the persons who are not signatory of
the agreement of sale; (4) the plea sought to be taken is contrary to
the stand of the main contesting defendant in a suit for specific
performance; and (5) in case the amendment is allowed, at this
stage, the entire scenario will be changed and the rights of the
plaintiffs will be prejudiced regarding the onus which they seem to
have already discharged.
In view of the circumstances, no ground is made
out for interfering in the order passed and the present revision
petition is dismissed. Dismissal of this revision petition or the
application of the petitioners for amendment by the trial Court will,
…2
C.R.No.4129 of 2009
however, not prejudice their rights to establish the nature of the
property in accordance with law in separate proceedings.
(M.M.S.BEDI)
JUDGE
July 28, 2009.
rka
…3