High Court Punjab-Haryana High Court

Union Of India And Others vs Ashwani Kumar on 25 May, 2009

Punjab-Haryana High Court
Union Of India And Others vs Ashwani Kumar on 25 May, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                          C.R. No. 1172 of 2003
                                   Date of decision : May 25, 2009
Union of India and others
                                                     Petitioners

                          Versus

Ashwani Kumar
                                                     Respondent

CORAM : HON'BLE MR. JUSTICE A.N. JINDAL

Present:     None

A.N. JINDAL, J. (ORAL)

After examining all pros and cons of the case, this

application under Order VI Rule 17 read with Section 151 CPC was

allowed. No doubt the respondents could claim the amendment of

the plaint, earlier, yet the same can not be declined merely on the

ground of delay. The alternative relief has been sought by way of

amendment.

No grounds to interfere with the judicial discretion

exercised by the trial Court in order to provide complete justice to the

parties.

Dismissed.



                                                     (A.N.JINDAL)
25.05.2009                                             JUDGE
reena