High Court Punjab-Haryana High Court

Surjit Kaur And Others vs Dhanwant Singh And Others on 11 August, 2009

Punjab-Haryana High Court
Surjit Kaur And Others vs Dhanwant Singh And Others on 11 August, 2009
Civil Rev. 5654 of 2008                     1


IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                         Civil Rev. 5654 of 2008
                                         Date of decision: 11.8.2009
Surjit Kaur and others
                                                         Petitioner
                         vs
Dhanwant Singh and others
                                                         Respondent


Present     Dr. Balram Gupta, Sr.Advocate with
            Mr. Pankaj Sharma, Advocate.
            Mr. Arvind Mittal, Advocate
            Mr. As Saini, Advocate.


M.M.S.BEDI,J.

This order will dispose of the instant revision petition filed by

the defendant- petitioners against order dated 19.9.2008 passed by the

trial court dismissing the application under Order 6 Rule 17 CPC filed by

the defendants for amendment of the written statement claiming that the

defendant- petitioners had engaged a counsel, who had taken their

signatures on some blank papers for the purpose of preparation of written

statement and reply to the application. He did not draft the written

statement as per the defence of the defendant- petitioners and had not

read over the contents of the same before filing it in the court. It was only

on 17.4.2008 that the defendant- petitioners came to know about a foul

play, being played against them by their counsel in connivance with the

plaintiff, when the plaintiff started proclaiming that he will get decreed the

suit in his favour. It is claimed by the defendant- petitioners that after

engaging another counsel and inspecting the file, it was revealed that a
Civil Rev. 5654 of 2008 2

wrong admission had been made in the written statement. Vide the

impugned order dated 19.9.2008 the application for amendment has been

declined.

Learned counsel for the plaintiff-respondent No.1 has

vehemently contended that the petitioners cannot be permitted to withdraw

the admission made in the written statement. In support of his contention,

he has relied upon Heera Lal vs Kalyan Mal & Ors 1998(1) Civil Court

Cases 1 (S.C.), wherein it was observed that by amendment, admission

cannot be allowed to be withdrawn if such withdrawal would amount to

totally displacing the case of plaintiff and which would cause him

irretrievable prejudice. He has also relied upon Smt. Vidya Wanti vs Gopi

Chand and others Vol CXXI-(1991-1) Punjab Law Reporter 546, to

contend that when the defendants have admitted the claim of the plaintiffs

in categorical

terms and have also made statements, which were duly signed by them,

they cannot be permitted to withdraw unless the same is shown to be

erroneously or patently wrong. He has further relied upon Gurdial Singh

and others vs Raj Kumar Aneja and others (2202) 2 Supreme Court

Cases 445, to contend that the application for amendment must set out

exactly what is proposed to be omitted from, or substituted in or altered or

added to the original pleadings, otherwise the court cannot exercise its

power and discretion of permitting amendment effectively.

I have heard learned counsel for the parties and gone through

the facts and circumstances of the case. The plaintiff- respondents had, in

this case, filed a suit for declaration to the effect that the plaintiff is

absolute owner and in possession of the suit property, on which a house
Civil Rev. 5654 of 2008 3

has been constructed. Besides that he had sought a declaration to the

effect that the sale deed dated 20.7.1998 executed by defendant No.2 in

favour of defendant No.4 and sale deed dated 18.1.2005 executed by

defendant No.3 in favour of defendant No.5 are null and void being illegal

transactions as these were forged and fabricated. The plaintiff-respondents

have also sought a declaration pertaining to Will dated 26.1.1981, alleged

to have been executed by defendant No.1 in favour of defendants 6,7 and

8. There also appears to be a dispute regarding another Will dated

14.9.1990 as per the pleading of the plaintiff-respondents. The plaintiff had

also sought a decree for mandatory injunction directing defendants 3 and 5

for removing the construction made on a particular portion of the suit

property. By way of amendment, no doubt the defendant- petitioners want

to withdraw some admissions regarding the registered documents. The

provisions of Order 6 Rule 17 CPC, read 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:

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 claim of the plaintiff-respondents is that on the basis of

admissions made in the written statement, a right has accrued to them to

get a decree in their favour but on the other hand a perusal of the

application, moved under Order 6 Rule 17 CPC indicates that the
Civil Rev. 5654 of 2008 4

defendant- petitioners claims that a fraud has been played upon them. In

case the said fraud has been detected at the very initial stage of the trial,

the defendants cannot be deprived of an opportunity to contest the case on

merits. Learned counsel for plaintiff- respondents has contended that there

has been a compromise between the plaintiff and defendants and on the

basis of that compromise, the admission had been made by the

defendants. I have also taken into consideration the said contention but in

view of the stage of the suit i.e where the pleadings are being completed

and issues have not even been framed, it seems that it is necessary for the

purpose of determining the real question of controversy between the

parties, by permitting the defendants to amend the written statement. The

trial does not seem to have commenced as yet. The rules are hand maiden

of justice. In case the defendants, by way of amendment, at initial stage,

seek to withdraw an admission by explaining the circumstances as to how

the admissions were made in the pleadings, I do not find any reason not to

permit the amendment of the written statement. The inconvenience caused

to the plaintiff- petitioners can be compensated by costs.

In view of the above circumstances, the revision petition is

allowed, impugned order dated 19.9.2008 is hereby set aside, the

application of the defendants for amendment is allowed and they are

permitted to amend the written statement subject to payment of

Rs.20,000/- as costs, to be paid to the plaintiff on the next date of hearing

before the trial court at the time of filing the amended written statement.

August 11 ,2009                                     ( M.M.S.BEDI )
TSM                                                      JUDGE
 Civil Rev. 5654 of 2008   5