Citation : 2021 Latest Caselaw 6569 Bom
Judgement Date : 21 April, 2021
1 wp-6846,10381-2018.doc
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 6846 OF 2018
Aarti Sanjeev Huzurbazar ... Petitioner
Versus
Gopal Madanlal Agrawal ... Respondent
WITH
WRIT PETITION NO. 10381 OF 2018
Aarti Sanjeev Huzurbazar ... Petitioner
Versus
Varun Nanakram Ravlani and another ... Respondents
....
Mr. Sushant V. Dixit, Advocate for petitioner
Mr. S. H. Jagiasi, Advocate for respondents
....
CORAM : R. G. AVACHAT, J.
RESERVED ON : 09th MARCH, 2021 PRONOUNCED ON : 21st APRIL, 2021
O R D E R :-
. Both these writ petitions are being decided by this order,
since common questions of fact and law arise therein.
2. The petitioner in both these petitions is the plaintiff in
Regular Civil Suit No.401 of 2014 and Regular Civil Suit No.349 of
2015 pending before the Court of Civil Judge, Junior Division,
Jalgaon. Both the suits have been instituted for eviction of the
respondents (tenants) herein and possession of the premises on the
1 of 11
2 wp-6846,10381-2018.doc
ground of reasonable and bona-fide requirement. The
respondent/tenant (Writ Petition No. 6846 of 2018) moved
application Exh-49 for amendment of the written statement. The
said application came to be allowed vide order dated 01.01.2018.
This order is under challenge in Writ Petition No.6846 of 2018.
Thereafter, respondents/tenants (Writ Petition No.10381 of 2018)
moved application Exh.61 for amendment of the written statement.
The said application came to be allowed vide order dated
26.06.2018. This order is under challenge in Writ Petition No.10381
of 2018.
3. Shri Sushant V. Dixit, learned Advocate for the petitioner
would submit that hearing of the suits had already been commenced.
The respondents/tenants admitted the petitioner to be the
owner/landlady of the suit premises. The applications for the
amendment were moved with a view to delay the hearing of the
suits. The applications for amendment were silent to demonstrate as
to when the respondents got knowledge of the facts sought to be
introduced by proposed amendment. The applications were also
silent to set out grounds as to how the proposed amendments were
necessary for deciding the real questions in controversy. The civil
2 of 11
3 wp-6846,10381-2018.doc
Court has no jurisdiction to entertain to decide as to whether the
property is a trust property. The jurisdiction vests with the
authorities under the Maharashtra Public Trust Act. There is non
compliance of the proviso to Order 6 Rule 17 of the Code of Civil
Procedure (CPC). Suits under the Rent Act are required to be
decided within time frame of twelve months. By the amendment,
admission given in the written statement would get withdrawn. The
trial Court in the given facts and circumstances of the case ought not
to have allowed the applications Exh-49 and 61.
4. Shri S. H. Jagiasi, learned Advocate appearing for the
respondents, would on the other hand submit that the trial Court has
judiciously exercised discretion in allowing the applications. The
facts sought to be introduced in the pleadings, came to the
knowledge of the respondents only after the petitioner filed her
affidavit of evidence in both the suits. According to the learned
Advocate, prayer for amendment of the written statement is to be
liberally construed as against the prayer for amendment of the
plaint. According to the learned Advocate, no admission made in the
written statement has been sought to be withdrawn by the proposed
amendment.
3 of 11
4 wp-6846,10381-2018.doc
5. Order 6 Rule 17 of CPC, reads thus:
"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 aforesaid provision was the subject of interpretation
in the case of Vidyabai and others vs Padmalatha and another -
2009(4) Mh.L.J. 30. The Apex Court held thus:
"The proviso to Order 6, Rule 17 of Civil Procedure Code is couched in a mandatory form. The Court's jurisdiction to allow an application for amendment is taken away unless the condition precedent therefor are satisfied viz. it must come to a conclusion that in spite of due diligence the parties could not have raised the matter before the commencement of the trial. Only if such a condition is fulfilled, the amendment is to be allowed."
Relying on the aforesaid judgment of the Apex
Court, this Court in the case of Prabhakar Prabhakar Sadashiv
Gokhale and another vs Ramesh Shankar Ladkat and others -
2017(4) Mh.L.J 634 has observed thus:
"7. Order VI, Rule 17 clearly stipulates that the Court may at any stage of the proceedings allow either party to alter or amend these pleadings in such manner and on such terms as may be just, and all such amendments shall
4 of 11
5 wp-6846,10381-2018.doc
be made as may be necessary for the purpose of determining the real question in controversy between the parties. In 2002, a proviso was added to Rule 17 which clearly states 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 seeking amendment could not have raised the matter before the commencement of trial. What the proviso clearly stipulates and what the Legislature clearly intended was to curtail the discretion that was granted to the Court to grant the amendment in the main part of the Rule. The effect of the proviso is clearly mandatory. It clearly stipulates that no application for amendment "shall" be allowed after the trial had commenced unless the condition as set out in the said proviso is fulfilled. In other words, what the proviso stipulates is that the Court is barred from allowing any amendment after the trial has commenced unless the condition set out in Order VI, Rule 17 is satisfied."
6. While in the case of M/s Shree Sagar Stevedores
and others vs M/s Shri Kaustub Shipping Pvt. Ltd. -2009 (3) B
J 731, it has been observed thus:
"10. In my view, the said judgments have no application in the fact situation of the present case. The Defendants in the instant case are seeking to withdraw the acceptance of the fact that the Defendant No.3 was a partner of the said firm and on the said basis are seeking to introduce amendments in paras 7 and 9 whereby a new defence is now sought to be taken. The sum and substance is that the Defenandt No.3 could not have negotiated with the Plaintiff on behalf of the Defendant No.1 as he was not a partner of the Defendant No.1, in my view if such an amendment is allowed, the same would be prejudicial to the Plaintiffs. Another aspect that is required to be considered is that the said stand taken up by the Defendants is after a period of seven years and is based on a certificate issued by the Register of Firm, Bavnagar, in
5 of 11
6 wp-6846,10381-2018.doc
September, 2009, the question that arises is if the Defendant No.3 was not a partner of the Defendant No.1, how come the certificate was obtained only in September, 2009 and why did the Petitioners in the written statement as filed in the year 2002 accepted the position that the Defendant No.3 was a partner. The said fact create a suspicion as regards the claim of the Petitioners on the basis of the said certificate."
7. I have also perused the other citations relied on by
the learned Advocate for the petitioner to find them to be
distinguishable on facts of the present matters. The other
authorities relied, are as under:
(i) Shalini Vyankatesh Puntambekar vs Jayaprakash R.
Agarwal - 2002(10 Mh.L.J. 925;
(ii) Anil s/o Vishwanath Jadhav vs Pankaj s/o Indrajeet Bassi - 2009(3) B C J 352.
8. The petitioner/plaintiff instituted the suits for
eviction of the respondents from the tenented premises (shop
blocks). It is the case of the petitioner that a house property
bearing CTS No.2114 is the two storey building. The ground
floor thereof has come to her share. There are in all 18 shop
blocks. Block No.10 and Block No.3 are in possession of the
respondents as tenants. The shop blocks (suit premises) were
given on rent to the respondents by 'Acharya Vaidyakiya
Pratishthan', Jalgaon. The father of the petitioner got the entire
6 of 11
7 wp-6846,10381-2018.doc
house property (CTS No.2114) back from the 'Acharya
Vaidyakiya Pratishthan', Jalgaon. The petitioner and her
husband are medical practitioners. They required the suit
premises for their own occupation and running of
dispensary/clinic. The respondents in their written statement,
no doubt, admitted the suit premises to have been taken back by
the father of the petitioner and they had been paying him the
rent and on demise to the petitioner herein.
9. The respondent in Writ Petition No. 6846 of 2018
came with the application (Exh-49) for amendment of the
written statement. The sum and substance of the matter sought
to be introduced in the written statement is as under:
The suit premises were owned by ' Acharya
Vaidyakiya Pratishthan', Jalgaon, a charitable trust. The trust
had let out the suit premises to the respondents. In the official
record of the trust maintained in the office of the Assistant
Charity Commissioner, the suit premises had never been shown
to have had belonged to the trust. The respondents made
inquiry with the office of the Assistant Charity Commissioner
and obtained certified copy on 13.07.2017. It is only on receipt
7 of 11
8 wp-6846,10381-2018.doc
of the certified copy, the aforesaid facts came to the knowledge
of the respondents.
The father of the petitioner had filed Special Civil
Suit No.177 of 2013 for partition and separate possession of the
entire property in CTS No.2114. It was a collusive suit. The
compromise decree came to be passed therein.
When the entire property initially belonged to the
public trust, it could not have been transferred in favour of the
father of the petitioner without permission and without
executing a registered conveyance in that regard. The premises
in possession of the petitioner are quite sufficient to cater her
needs. If the suits are decreed, the respondents would suffer
greater hardship.
10. The petitioner filed her reply to the application
Exh.49 before the trial Court (Exh.51). Close reading of the said
reply would indicate that the application for amendment was
opposed only on the ground of having been preferred with a
view to delay the hearing of the suit. It was specifically averred
in the reply Exh.51 that the respondent can in his evidence
introduce the facts whichever he wanted to introduce by the
8 of 11
9 wp-6846,10381-2018.doc
proposed amendment. It is needless to mention that evidence
without foundation in the pleadings need to be ignored. In the
reply to the application for amendment, it had not been alleged
that the respondent was in the know of these facts well before
the issues were framed and he could have amended the written
statement long before, the application Exh.49 was moved. In
sum and substance, the application for amendment (Exh.49)
was resisted only on the ground of delay. In the case of B. K. N.
Narayan Pillai vs P. Pillai and Ors - MANU/SC/0775/1999 , the
Apex Court has observed thus:
"Order 6 Rule 17 of CPC, 1908 - whether prolonged delay is ground of rejection of amendment to pleadings where other party could be compensated by costs - no amendment should be allowed which defeats legal right accruing to opposite party on account of lapse of time - proposed amendments should not cause such prejudice to other side which cannot be compensated by costs - mere fact of delay in filing application cannot be made ground of rejection where other party can be compensated by costs."
11. The aforesaid observation would go against the
petitioner herein. The petitioner has failed to point out what
legal right accrued to her is going to be defeated by the
proposed amendment. Most of the facts sought to be introduced
by the proposed amendment were within the knowledge of the
9 of 11
10 wp-6846,10381-2018.doc
petitioner herself. Learned Advocate for the respondents was
justified in submitting that those facts should have been
introduced by the petitioner herself in the plaint.
12. It appears that the open plot was given on lease to
'Acharya Vaidyakiya Pratishthan', Jalgaon. The building came to
be constructed thereon. The shop blocks thereon came to be let
out to the respondents by the trust. The father of the petitioner
got back the entire property. True, the respondents started
paying the petitioner rent of the suit premises. What would be
the consequences of the proposes amendment on the merits of
the suits cannot be decided at this stage. No admission made in
the written statement gets withdrawn by the proposed
amendment. It is true that whether the property belongs to the
public trust can only be decided by by the Charity Commissioner.
No such issue is likely to be cropped up in the suits. The
question is whether the petitioner is entitled for possession of
the suit premises on the ground of reasonable and bona-fide
requirement. Since the application Exh.49 had not been
seriously contested before the trial Court in R.C.S. No.401 of
2014, the trial Court was justified in exercising its discretion in
10 of 11
11 wp-6846,10381-2018.doc
allowing the application. Since both the suits are to be heard
together, the trial Court therefore was justified in allowing the
application Exh.61 in R.C.S. No.349 of 2015, although the
submissions made by the learned Advocate for the petitioner
relying on the aforesaid authorities were correct in the facts and
circumstances of these cases. The merits of the proposed
amendment cannot be gone into at the time of deciding the
applications for amendment. Therefore, no interference is
warranted with the impugned orders.
The writ petitions, therefore, fail. Both the writ
petitions thus, dismissed.
13. The trial Court is requested to decide both the suits
preferably within a period of one year from the date of receipt of
copy of this order.
[ R. G. AVACHAT, J. ]
SMS
11 of 11
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!