High Court Kerala High Court

Venugopalan Kidavu vs Pokkali Padmanabhan on 8 July, 2009

Kerala High Court
Venugopalan Kidavu vs Pokkali Padmanabhan on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21601 of 2008(V)


1. VENUGOPALAN KIDAVU, AGED 63 YEARS
                      ...  Petitioner

                        Vs



1. POKKALI PADMANABHAN,S/O. GOVINDAN
                       ...       Respondent

2. THILOTHAMA, D/O. KUNHIKANARAN

3. VENUGOPALAN, H/O. THILOTHAMA

4. MEYAHAMETHAL MOOTHARAN

5. ELATHU METHAL KANDTHY

6. RAMACHANDRAN KIDAVU

7. GANGADHARAN KIDAVU

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  :SMT.VEENA HARI

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/07/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.

               ````````````````````````````````````````````````````
                    W.P.(C) No. 21601 OF 2008 V
               ````````````````````````````````````````````````````
                  Dated this the 8th day of July, 2009

                             J U D G M E N T

The 7th defendant in OS.No.339/90 on the file of the

Principal Munsiff, Kozhikode, has filed this writ petition. Suit was

one for perpetual prohibitory injunction and the 1st respondent is

the plaintiff. The 1st respondent passed away during the pendency

of this writ petition, and his legal heirs have been impleaded as

additional plaintiffs in the suit. The 5th and 6th defendants claim

right of possession over a property having an extent of 1 acre and

41 3/4 cents which was obtained under a deed executed by the

plaintiff(late). Ext.P2 is the copy of that deed. Later, these

defendants moved an application for amending their written

statement contending that the property covered by the deed as per

the measurements shown was 2 acre and 43 cents but by mistake

after showing the measurements the extent was shown as 1 acre

and 41 3/4 cents. The amendment sought for was objected to by

the plaintiff and after hearing both sides, the learned Munsiff

disallowed the amendment. Ext.P7 is the copy of the order passed

WPC.21601/08
: 2 :

declining the amendment. Propriety and correctness of that order

is challenged in the writ petition.

2. I heard the counsel on both sides. It is submitted by

the counsel for the petition that the proposed amendment with

respect to the extent of the land is in tune with the measurement

shown in the schedule of the title deed and the extent stated was

by a mistake in preparing and filing the written statement. That

mistake in the deed was carried over and unless it is corrected,

prejudice will be caused to these defendants. On the other hand,

learned counsel for the plaintiff would contend that the extent of

the property claimed by the defendant stated in the written

statement is a specific admission as coming under section 58 of

the Evidence Act and as such the defendants have no right to

seek its withdrawal. These defendants have filed an additional

written statement which was also received by the court, according

to the learned counsel. That circumstance is also canvassed to

contend that the proposed amendment for withdrawing of an

admission in the written statement cannot be permitted and the

order of the court below declining that amendment is proper, valid

and correct. So on the facts presented, the question emerging for

WPC.21601/08
: 3 :

consideration is whether the extent of the land claimed by the

defendants as shown in their written statements would constitute a

judicial admission as contemplated under section 58 of the

Evidence Act. If that proposition is accepted, then any mistake

appearing in the pleading of any party cannot be corrected and

then Order 6 Rule 17 CPC would be rendered nugatory and

meaningless. The above Rule is essentially intended to provide an

opportunity to seek correction of mistakes in the pleadings so that

the actual controversy involved in the lis can be determined. The

extent stated as 1 acre and 41 3/4 cents shown in Ext.P2 deed

which admittedly was executed by the plaintiff(late) in favour of the

defendants does not tally with the measurements specifically

shown in that deed is not disputed. So the essential question is

whether there was any mistake in the measurement or in the

actual extent shown. Probably, such a mistake could have crept in

the measurement also, and need not be in the extent shown. But

in determining the issue raised for consideration at this stage

when the defendant canvasses for correction of the extent stated

in his written statement, it cannot be denied on the ground that the

earlier statement constituted an admission. An admission can be

WPC.21601/08
: 4 :

shown to be wrong by the party who made it. Admissions are not

conclusive, and no admission will confer title. Suit is one for

injunction. The burden is on the plaintiff to prove his possession

over the property scheduled in the plaint. It is admitted that now

the schedule has been amended so as to claim a lesser extent

than what was earlier stated in the plaint. If the contention

pressed into service by the plaintiff to resist the claim of the

defendant that the extent shown earlier constituted an admission,

the plaintiff also could not have amended the schedule. Whatever

amendments which are necessary for resolving the controversy

arising in a lis if it does not cause prejudice or injury to the other

side has to be permitted because in drafting of plaint or written

statement, which is usually done by advocates, there is every

chance of errors and mistakes creeping in and that should not be

allowed to cause injury to the parties involved in the lis. If the

advocate had taken care to examine Ext.P2 sale deed when the

written statement was prepared and filed, the mistake could have

been noticed. For that reason alone, the written statement filed

showing a lesser extent, which does not reflect with the deed, the

defendant cannot be denied an opportunity to correct his written

WPC.21601/08
: 5 :

statement. View expressed by the court below that the correction

sought for by the defendant would amount to advancing of a new

case is erroneous. No new case is sought to be introduced but

only the description of the property made in tune with his deed.

Amendment in the written statement has to be permitted as it is

required to resolve the controversy involved in the suit. The

arguments advanced by the learned counsel that an additional

written statement is filed and so the amendment need not be

allowed lacks merit because the defendant by his pleadings is not

setting up a conflicting version. So setting aside Ext.P7 order, the

amendment sought for by the defendant is allowed. The learned

counsel for the plaintiff seeks permission to amend the plaint in

view of the permission given to the defendant in the written

statement. The plaintiff is free to amend the plaint if so advised,

and also if provided by law.

Sd/-

(S.S. SATHEESACHANDRAN, JUDGE)

aks

// True Copy //

P.A. to Judge