High Court Madhya Pradesh High Court

Yogesh Kumar vs Rishikul Bramhacharya Ashram … on 4 May, 2010

Madhya Pradesh High Court
Yogesh Kumar vs Rishikul Bramhacharya Ashram … on 4 May, 2010
                                W.P. No. 3989/2010
       4.5.2010
              Shri K.S. Rajput, counsel for the petitioners.
              This   petition   is   directed   against   the   order   dated 
       23.1.2009 by the Additional Judge to the Court of First Civil 
       Judge, Class­I, Hoshangabad by which an application filed by 
       the plaintiff under Order 6 Rule 17 of the C.P.C., was allowed.
              Learned   counsel   for   the   petitioners   submitted   that   by 
       allowing   the   application,   the   respondents   have   changed   the 

entire nature of suit, the application ought not to have been 
allowed.

From perusal of the application filed by the respondents 
and   the   impugned   order,   we   find   that   more   or   less   the 
amendment application was filed to correct the description of 
the two defendants and certain other corrections were sought 
in the body of the plaint. By the aforesaid amendment, nature 
of the suit is not change but, on the contrary the defects in the 
suit have been cured. The earlier mistakes were rectified by the 
plaintiff.

In view of the aforesaid, no error of jurisdiction is found 
in   the   impugned   order   warranting   our   interference   under 
Articles 226 and 227 of the Constitution of India.

This   petition   is   found   without   merit   and   is   dismissed 
with no orders as to costs.

              (K.K. Lahoti)                                (G.S. Solanki)
                  JUDGE                                          JUDGE
ravi