Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sushila Gopal Tejale vs Babanbai Sakharam Chandramore And Ors
2025 Latest Caselaw 8610 Bom

Citation : 2025 Latest Caselaw 8610 Bom
Judgement Date : 11 December, 2025

[Cites 18, Cited by 0]

Bombay High Court

Sushila Gopal Tejale vs Babanbai Sakharam Chandramore And Ors on 11 December, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:54506
                                                                 -WP-15490-2025-+.DOC



                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CIVIL APPELLATE JURISDICTION
                                WRIT PETITION NO. 15490 OF 2025


               Sushila Gopal Tejale
               Age: 68 Years, Occupation: Housewife
               Residing at Flat No. 1401, Tower No.3,
               Sagar Darshan CHS Ltd, Sector-18,
               Nerul, Navi Mumbai - 400 706.                          ..Petitioner
                     Versus
               1. Babanbai Sakharam Chandramore
               Age: 70 Years, Occupation : Housewife

               2. Mangesh Alias Jitendra Sakharam
               Chandramore
               Age: 40 Years, Occupation : Business

               3. Anand Alias Anil Sakharam Chandramore
               Age: 35 Years, Occupation : Business

               4. Chandrakant Sakharam Chandramore
               Age: 40 Years, Occupation : Business

               5. Vijaya Ramkrishna Kedare
               Age: 35 Years Occupation : Housewife,
               All above Nos. 1 to 5 residing at Dasak,
               Rajwada, Jail Road, Nashik Road, Nashik.

               6. Ravindra Dagadu More (Deceased)
               Through its legal representatives

               6A: Laxmi Ravindra More
               Age: 47 Years, Occupation : Housewife.

               6B: Satyam Ravindra More
               Age: 29 Years, Occupation : Labour.



               ARS

                                                1/25
                                              -WP-15490-2025-+.DOC



6C: Surekha Ravindra More
Age: 26 Years, Occupation : Education.

6D: Deepak Ravindra More
Age: 25 Years, Occupation : Education.

6E: Monika Ravindra More
Age: 23 Years, Occupation : Education.
All 6A to 6E residing at Building No. 109,
Room No. 20, 4th Floor, RBI Building,
Kurla East, Mumbai - 400 024.

7. Vimlabai Bajirao More
Age: 60 Years, Occupation Housewife

8. Anita Sunil Kharat
Age: 31 Years, Occupation Housewife

9. Rajesh Bajirao More
Age: 29 Years, Occupation Labour

10. Sunita Bajirao More
Age: 28 Years, Occupation: Labour
All 7 to 10 residing at C.R. Quarters,
A/19, Vidyavihar, Railway Quarters,
Mumbai - 400 077.

11. Chabubai Amruta Pagare
(Deceased, through legal heirs)

11A Avinash Amruta Pagare,
 Age: 45 Years, Occupation : Service

11B Jyoti Prakash Shinde
Age: 40 Years, Occupation: Service.

11C. Pankaj Amruta Pagare,
Age: 35 Years, Occupation: Service
All 11A to 11C residing at Samangaon,
At Post-Samangaon, Nashik.



                                   2/25
                                                   -WP-15490-2025-+.DOC

12. Kaushabai Yashwant Pagare,
Age: 65 Years, Occupation: Housewife,
Residing at Makaran Colony, Gosavi
Mala, Upanagar, Nashik.

13. Suman Shankar Jamdhade
Age: 63 Years, Occupation: Housewife
Residing at 67, Yerwada, Opp Durga
Mata Mandir, GPS Colony, Lal Church
Daund, Pune.

14. Kamal Gajanan Shinde,
Age: 55 Years, Occupation: Housewife,
Residing at Dasak Rajwada, Jail Road,
Nashik Road, Nashik.                               ...Respondents

                                WITH
                WRIT PETITION NO. 15491 OF 2025

Sushila Gopal Tejale
Age: 68 Years, Occupation: Housewife
Residing at Flat No. 1401, Tower No.3,
Sagar Darshan CHS Ltd, Sector-18,
Nerul, Navi Mumbai - 400 706.                          ..Petitioner

      Versus

1. Babanbai Sakharam Chandramore                   ...Respondents
Age: 70 Years, Occupation : Housewife

2. Mangesh Alias Jitendra Sakharam
Chandramore
Age: 40 Years, Occupation : Business

3. Anand Alias Anil Sakharam Chandramore
Age: 35 Years, Occupation : Business

4. Chandrakant Sakharam Chandramore
Age: 40 Years, Occupation : Business

5. Vijaya Ramkrishna Kedare
Age: 35 Years Occupation : Housewife,
All above Nos. 1 to 5 residing at Dasak,
                                  3/25
                                              -WP-15490-2025-+.DOC

Rajwada, Jail Road, Nashik Road, Nashik.

6. Ravindra Dagadu More (Deceased)
Through its legal representatives

6A: Laxmi Ravindra More
Age: 47 Years, Occupation : Housewife.

6B: Satyam Ravindra More
Age: 29 Years, Occupation : Labour.

6C: Surekha Ravindra More
Age: 26 Years, Occupation : Education.

6D: Deepak Ravindra More
Age: 25 Years, Occupation : Education.

6E: Monika Ravindra More
Age: 23 Years, Occupation : Education.
All 6A to 6E residing at Building No. 109,
Room No. 20, 4th Floor, RBI Building,
Kurla East, Mumbai - 400 024.

7. Vimlabai Bajirao More
Age: 60 Years, Occupation Housewife

8. Anita Sunil Kharat
Age: 31 Years, Occupation Housewife

9. Rajesh Bajirao More
Age: 29 Years, Occupation Labour

10. Sunita Bajirao More
Age: 28 Years, Occupation: Labour
All 7 to 10 residing at C.R. Quarters,
A/19, Vidyavihar, Railway Quarters,
Mumbai - 400 077.

11. Chabubai Amruta Pagare
(Deceased, through legal heirs)

11A Avinash Amruta Pagare,
 Age: 45 Years, Occupation : Service

                                   4/25
                                                       -WP-15490-2025-+.DOC



11B Jyoti Prakash Shinde
Age: 40 Years, Occupation: Service.

11C. Pankaj Amruta Pagare,
Age: 35 Years, Occupation: Service
All 11A to 11C residing at Samangaon,
At Post-Samangaon, Nashik.

12. Kaushabai Yashwant Pagare,
Age: 65 Years, Occupation: Housewife,
Residing at Makaran Colony, Gosavi
Mala, Upanagar, Nashik.

13. Suman Shankar Jamdhade
Age: 63 Years, Occupation: Housewife
Residing at 67, Yerwada, Opp Durga
Mata Mandir, GPS Colony, Lal Church
Daund, Pune.

14. Kamal Gajanan Shinde,
Age: 55 Years, Occupation: Housewife,
Residing at Dasak Rajwada, Jail Road,
Nashik Road, Nashik.


Mr. Shubhankar Avhad, for the Petitioner in both Petitions.
Mr. Girish R Agrawal, for Respondent Nos. 1, 2, 6A, 7, 11A-11C, 13
      and 14 in both Petitions.

                               CORAM : N. J. JAMADAR, J.
                       RESERVED ON : 25th NOVEMBER 2025
                   PRONOUNCED ON :         11th DECEMBER 2025


JUDGMENT:

1. Rule. Rule made returnable forthwith and, with the consent of

the learned Counsel for the parties, heard finally.

-WP-15490-2025-+.DOC

2. As the challenge in these Petitions is to the orders passed by the

learned Civil Judge, Senior Division, Nashik, in the same Suit, i.e.,

Special Civil Suit No. 87 of 2010 and the determination of one bears

upon the other, the Petitions were heard together and are being decided

by this common judgment.

3. The background facts necessary for the determination of these

Petitions can be stated as under:

3.1 The properties bearing Survey Nos. 78/13, 78/17 and 78/16

situated at village Dasak, District Nashik, more particularly described in

paragraph 2 of the Plaint, are the ancestral properties of the Defendants

- Respondents.

3.2 The Defendants intended to sell the suit properties. On 24 th

March 2000 and 5th May 2000, the Defendants executed three

Agreement for Sale in favour of the Petitioner. The consideration was

accepted by the Defendants in cash and by way of cheques. Sakharam

Waman Chandramore, the predecessor-in-interest of Defendant Nos. 1

to 4, had acknowledged the responsibility to complete the transaction

and execute the conveyance. In the year 2007, Sakharam Chandramore

had filed an Application before the District Collector to grant

permission to transfer the suit properties. However, Sakharam passed

away.

-WP-15490-2025-+.DOC

3.3 The Defendants thereafter avoided to complete the transaction

and execute conveyance in favour of the Plaintiff. Thus, the permission

to transfer the suit properties could not be obtained from the District

Collector. Despite notice dated 24th March 2009, the Defendants failed

and refused to execute the conveyance. Hence the suit for specific

performance of the contract contained in the Agreements for Sale dated

24th March 2000 and 5th May 2000.

3.4 During the pendency of the said Suit, the Plaintiff filed an

Application for temporary injunction. By an order dated 21 st June 2012,

the learned Civil Judge was persuaded to allow the Application and the

Defendants were restrained from alienating or otherwise creating any

third party interest in, or encumbrance over, the suit properties till the

final decision of the Suit.

3.5 Asserting that despite the order of temporary injunction, the

Defendants have executed a General Power of Attorney in favour of

Deepaksingh Ashoksingh Pardeshi on 19th January 2018 and thereby

authorised the said Power of Attorney holder to remove the impediment

in the transfer of the suit lands by obtaining necessary permission and

execute and register instruments, the Petitioner filed two Applications.

First, an Application to implead the said Power of Attorney holder

Deepaksingh Pardeshi as a party-Defendant to the Suit under the

provisions of Order I Rule 10(2) of the Code of Civil Procedure, 1908

-WP-15490-2025-+.DOC

("the Code") (Exhibit "232") and, second, an Application to amend the

Plaint under the provisions of Order VI Rule 17 of the Code (Exhibit

"245") so as to bring the subsequent developments in the form of

execution of the Power of Attorney in favour of said Deepaksingh

Pardeshi and the alleged encroachment committed by the Defendants

over the suit properties.

3.6 By an order dated 7th July 2025, the Application for impleadment

of Deepaksingh Pardeshi (Exhibit "232") came to be rejected by the

learned Civil Judge, opining inter alia that the Defendants claimed that

the Power of Attorney was not in operation and, in any event, the

Power of Attorney cannot be sued in his personal capacity, de hors the

executant. Thus, the third party was neither a necessary nor a proper

party to the Suit.

3.7 Being aggrieved, the Plaintiff has preferred Writ Petition No.

15490 of 2025.

3.9 By another order dated 18th August 2025, the learned Civil Judge

rejected the Application for amendment in the Plaint. It was observed

that the proposed amendment was not necessary for the determination

of real question in controversy between the parties and it would change

the nature of the Suit. The said order dated 18 th August 2025 is assailed

in Writ Petition No. 15491 of 2025.

-WP-15490-2025-+.DOC

4. I have heard Mr. Shubhankar Avhad, the learned Counsel for the

Petitioner, in both the Petitions, and Mr. Girish R. Agrawal, the learned

Counsel for Respondent Nos. 1, 2, 6A, 7, 11A-11C, 13 and 14 in both

the Petitions. With the assistance of the learned Counsel for the parties,

I have perused the material on record.

CONSIDERATIONS IN WRIT PETITION NO. 15460 OF 2025:

5. Mr. Avhad, the learned Counsel for the Petitioner, submitted that

the learned Civil Judge refused to exercise the discretion vested in the

Court to implead the third party, despite a clear case for impleadment

of the said third party, as a necessary party, was made out. Mr. Avhad

would urge that the learned Civil Judge lost sight of the fact that it was

the case of the flagrant violation of the interim order passed by the Trial

Court not to create third party interest in the suit properties.

6. Taking the Court through the avermenrts in the Power of

Attorney executed in favour of the third party by few of the Defendants,

especially, the acts which the third party was empowered to do and

execute on behalf of the Defendants-Executants, it was submitted that

the breach of the interim injunction order was clear and explicit. Since,

the Defendants have executed an irrevocable Power of Attorney, it

implied that interest was created in the subject matter of agency.

-WP-15490-2025-+.DOC

Therefore, presence of the third party was necessary for an effectual

and complete adjudication of the dispute, urged Mr. Avhad.

7. To buttress these submissions, Mr Avhad placed reliance on a

Division Bench judgment of this Court in the case of Shri Swastik

Developers and Ors Vs Saket Kumar Jain. 1 Reliance was also placed on

a judgment of the Supreme Court in the case of Robin Ramjibhai Patel

Vs Anandibai Rama Alias Rajaram Pawar & Ors.2

8. As against this, Mr. Agrawal, the learned Counsel for the

Respondent Nos. 1, 2, 6A, 7, 11A-11C, 13 and 14, would urge that, in

the case at hand, there is no transfer of interest in the suit lands by the

Defendants in favour of the third party. At best, a Power of Attorney has

been executed in favour of the third party. It does not imply that the

Defendants have conveyed their right, title and interest in favour of a

subsequent purchaser. In these circumstances, the decisions in the cases

of Shri Swastik Developers (Supra) and Robin Ramjibhai Patel (Supra)

do not govern the fact-situation at hand. Thus, the learned Civil Judge

was justified in rejecting the Application for impleadment of the third

party as he cannot be said to be either a necessary or proper party.

9. In the matter of addition or deletion of a party, it is well neigh

settled that, it is not a matter of initial jurisdiction but that of judicial

discretion to be exercised keeping in view all the relevant

1 2014 (2) Mh L J 968.

2 (2018) 15 SCC 614.

-WP-15490-2025-+.DOC

considerations. In a suit for specific performance, the impleadment of a

subsequent transferee is, generally, considered necessary, especially,

when the Plaintiff seeks to implead such transferee.

10. In view of the provisions contained in Section 19 of the Specific

Relief Act, 1963, specific performance of a contract may be enforced

against any other person claiming under a party to the contract, by a

title arising subsequently to the contract, except a transferee for value,

who has paid his money in good faith and without notice of the original

contract. In substance, to convey complete title to the plaintiff, in the

event of grant of decree of specific performance of the contract, the

transferee is made to join in the execution of the instrument alongwith

the vendor. From this standpoint, ordinarily, where the plaintiff moves

for impleadment of a subsequent transferee such prayer is considered

favourably in the absence of the factors which otherwise render such

impleadment unjustifiable.

11. In the case of Durga Prasad vs. Deep Chand3 the Supreme Court

underscored the necessity of impleading the transferee of the vendor in

a suit for specific performance of the contract to sell immovable

property, in the following words:

"42. In our opinion, the proper form of decree is to direct specific performance of the contract between the vendor and the plaintiff and direct the subsequent transferee to join in the conveyance so as to pass on the title which resides in him to the

3 AIR 1954 SC 75.

-WP-15490-2025-+.DOC

plaintiff. He does not join in any special covenants made between the plaintiff and his vendor; all he does is to pass on his title to the plaintiff. This was the course followed by the Calcutta High Courtin Kafiladdin v. Samiraddin AIR 1931 Cal 67(C) , and appears to be the English practice. See Fry on Specific Performance, 6th edition, page 90, Paragraph 207 ; also Potter v. Sanders (1846) 67 ER 1057 (D). We direct accordingly.

(emphasis supplied)

12. In the case of Dwarka Prasad Singh vs. Harikant Prasad Singh 4

after following the decision in the case of Durga Prasad (supra) while

resolving the controversy with regard to the question whether in a suit

for specific performance against a purchaser with notice of a prior

agreement of sale the vendor is a necessary party or not, another Three-

Judge Bench of the Supreme Court enunciated the law as under:

".......... This Court has, however, held in Lala Durga Prasad & Another v. Lala Deep Chand & Others ([1954] S.C.R,

360) that in a suit instituted by a purchaser against the vendor and a subsequent purchaser for specific performance of the contract of sale the proper form of the decree is to direct specific performance of the contract between the vendor and the plaintiff and further direct the subsequent transferee to join in the conveyance so as to pass on the title which resides in him to the plaintiff. This was the course followed by the Calcutta High Court in the above case and it appears that the English practice was the same.

Thus according to this decision, the conveyance has to be executed by the vendor in favour of' the plaintiff who seeks

4 (1973) 1 SCC 179.

-WP-15490-2025-+.DOC

specific performance of the contract in his favour and the subsequent transferee has to join in the conveyance only to pass his title- which resides in him. It has been made quite clear that he does not join in any special covenants made between the plaintiff and his vendor. All that he does is to pass on his title to the plaintiff. In a recent decision of this Court in R. C. Chandiok & Another v. Chunni Lal Sabharwal & Others ([1971] 2 SCR 573) while passing a decree for specific performance of a contract a direction was made that the decree should be in the same form as in Lala Durga Prasad's case. It is thus difficult to sustain the argument that the vendor is not a necessary party when, according to the view accepted by this Court, the conveyance has to be executed by him although the subsequent purchaser has also to join so as to pass on the title which resides in him to the plaintiff."

13. In the case of Kasturi Vs Iyyamperumal,5 the Supreme Court

considered the question of impleadment when a third party sought

impleadment in a Suit for specific performance of the contract. The

Supreme Court drew a distinction between a subsequent purchaser,

who claimed through the vendor, and a person, who claimed adversely

to the claim of the vendor. The observations of the Supreme Court in

paragraph 7 are instructive and hence extracted below.

"7. In our view, a bare reading of this provision namely, second part of Order 1 Rule 10 sub-rule (2) of the CPC would clearly show that the necessary parties in a suit for specific performance of a contract for sale are the parties to the contract or if they are dead their legal representatives as also a person

5 (2005) 6 SCC 733.

-WP-15490-2025-+.DOC

who had purchased the contracted property from the vendor. In equity as well as in law, the contract constitutes rights and also regulates the liabilities of the parties. A purchaser is a necessary party as he would be affected if he had purchased with notice of the contract, but a person who claims adversely to the claim of a vendor is, however, not a necessary party. From the above, it is now clear that two tests are to be satisfied for determining the question who is a necessary party. Tests are --(1) there must be a right to some relief against such party in respect of the controversies involved in the proceedings (2) no effective decree can be passed in the absence of such party.

(emphasis supplied)

14. The Division Bench of this Court in the case of Shri Swastik

Developers (Supra), on which reliance was placed by Mr. Avhad,

followed the aforesaid line of judgments.

15. In the case of Robin Ramjibhai Patel (Supra), after following the

decisions in the case of Kasturi (Supra), it was enunciated that Kasturi

(Supra) recognises the special status of the Plaintiff and when the

Plaintiff wants to implead certain persons as defendants on the ground

that they may be adversely affected by the outcome of the suit, then

interest of justice also requires allowing such a prayer for impleadment

so that the persons likely to be affected are aware of the proceedings

and may take appropriate defence as suited to their vendors.

16. The aforesaid authoritative pronouncements of the Supreme

Court make it beyond cavil that the transferee of the vendor is a

-WP-15490-2025-+.DOC

necessary party to a suit for specific performance of the contract for sale

of immovable property. The necessity of impleadment of the transferee

arises from the point of view of making conveyance of title in favour of

the plaintiff complete and prefect and also from the point that such a

decree may impair the rights of the transferee and, therefore, his

presence is necessary for a complete and effectual adjudication of the

dispute.

17. In the light of the aforesaid position in law, reverting to the facts

of the case at hand, from the assertions in the Application for

impleadment and the documents pressed into service on behalf of the

Plaintiff it becomes abundantly clear that the Plaintiff intends to

implead Mr. Deepaksingh Pardeshi as the person in whose favour few of

the Defendants have executed Power of Attorney; under the terms of

the Power of Attorney, the said third party has been empowered to

execute and register conveyance and there might have been

conveyances executed by the said third party in the capacity of the

Power of Attorney holder. At best, it was sought to be urged that the

said Power of Attorney may be construed as an Agreement for Sale in

favour of Mr. Deepaksingh Pardeshi.

18. Evidently, the Power of Attorney has been executed without any

consideration. Prima facie, it does not appear that under the said Power

of Attorney an interest in the Suit lands is created in favour of the third

-WP-15490-2025-+.DOC

party. It is true the third party has been empowered to do and execute

comprehensive and diverse acts for and on behalf of the Defendants-

Executants. However, that does not change the jural relationship

between the Defendants-Executants and the third party, namely, the

principal and agent.

19. In the aforesaid view of the matter, it cannot be said that the

third party is the subsequent purchaser, or for that matter, any interest

in the suit properties has been created in favour of the third party, so as

to render his impleadment necessary for a complete and effectual

adjudication of the dispute.

20. In this backdrop, Mr. Agrawal, would urge that, even when an

Agreement for Sale is executed in favour of a third party, such third

party does not become a necessary party to the Suit in the absence of

any conveyance in favour of such party. To this end, reliance was placed

by Mr. Agrawal on a judgment of a learned Single Judge of this Court in

the case of Jagannath Khanderao Kedar and Anr Vs Gopinath Bhimji

Kedar Alias Gopinath Bhagwant Mohite & Ors.6 In the said case, where

the third parties had sought impleadment on the strength of an

Agreement for Sale executed by the Defendant, a learned Single Judge

of this Court held that the third parties did not have any share or

interest in the subject matter of the Suit as the Agreement for Sale does

not create any interest in the property.

6 2022(6) MhLJ 277.

-WP-15490-2025-+.DOC

21. The case at hand stands on a an even weaker foundation. The

Defendants-Executants are the parties before the Court in the capacity

of the principal. In the presence of the Defendants-Executants, the

impleadment of the third party who is an agent of the Defendants, does

not seem warranted.

22. In this view of the matter, the learned Civil Judge was justified in

rejecting the Application for impleadment of the third party as a party-

Defendant.

CONSIDERATIONS IN WRIT PETITION NO. 15491 OF 2025:

23. On the aspect of the amendment in Plaint, Mr. Avhad would urge

the learned Civil Judge did not keep in view the well-recognized

principles in the matter of amendment in the pleadings. By the

proposed amendment, the Plaintiff intends to bring on record

essentially the subsequent events. The Court must take into account the

subsequent events which bear upon the determination of the rights and

liabilities of the parties. The learned Civil Judge rejected the prayer for

amendment by taking a constricted view of the matter, submitted Mr.

Avhad.

24. To lend support to these submissions, Mr. Avhad, placed reliance

on the judgments of the Supreme Court in the cases of North Eastern

-WP-15490-2025-+.DOC

Railway Administration, Gorakhpur Vs Bhagwan Das (Dead) By LRs 7

and Dinesh Goyal Alias Pappu Vs Suman Agarwal (Bindal) and Ors.8

25. In contrast, Mr. Agrawal, the learned Counsel for the

Respondents would support the impugned order. It was submitted that

the Plaintiff did not satisfy the test of due diligence as the amendment

was sought after the commencement of the trial, nay, at the fag-end of

the trial. In the circumstances, the leaned Civil Judge was justified in

rejecting the Application for amendment in the Plaint at a belated stage

without the Plaintiff satisfying the requirement of due diligence. To

bolster up this submission, reliance was placed on the judgment of the

Supreme Court in the case of Pandit Malhari Mahale Vs Monika Pandit

Mahale & Ors9 wherein, after following the judgment in the case of

Vidyabai and Ors Vs Padmalatha and Anr 10 the Supreme Court held that

there being no finding by the Court that the Court was satisfied that, in

spite of due diligence, the Party could not introduce amendment before

commencement of the trial, the order of the Trial Judge was

unsustainable.

26. At this juncture, it is necessary to note that in an earlier round of

litigation before this Court, in Civil Writ Petition No. 1121 of 2025, in

which the Petitioner-Plaintiff had assailed legality, propriety and

7 (2008) 8 SCC 511.

8 2024 SCC OnLine SC 2615.

9 AIR OnLine 2020 SC 847.

10 (2009) 2 SCC 409.

-WP-15490-2025-+.DOC

correctness of an order dated 25 th October 2024 passed by the Trial

Court, thereby setting aside "No Cross" order, this Court while

dismissing the Petition requested the learned Civil Judge to make an

endeavour to hear and decide the Suit as expeditiously as possible and,

positively, within a period of six months from the communication of the

said order. The Defendants were put to strict terms as to the cross-

examination of the Plaintiff and her witnesses as well as adducing

defence evidence.

27. In the impugned order, the Trial Court has referred to the order

passed by the High Court directing the expeditious hearing and disposal

of the Suit. In the reply to the Application seeking amendment in the

Plaint, the Defendants have categorically contended that the Plaintiff

did not turn up for cross-examination and an order was passed by the

learned Civil Judge to discard the evidence of the Plaintiff and,

thereupon, to prolong hearing in the Suit, the Plaintiff filed the instant

Applications. The fact remains that the trial in the Suit has not only

commenced but has been expedited and directed to be completed

within a time-frame.

28. Keeping in view of the aforesaid backdrop, the legality, propriety

and correctness of the impugned order is required to be evaluated. It is

trite all amendments which are necessary for the determination of real

question in controversy between the parties are required to be allowed,

-WP-15490-2025-+.DOC

unless the proposed amendment has the propensity to cause

irretrievable prejudice to the adversary. The considerations like the

proposed amendment would completely alter the nature and character

of the suit, the relief sought to be claimed by way of proposed

amendment is barred by law of limitation, the proposed amendment, if

permitted, would embrace the trial, are few of the important factors,

which also weigh in the exercise of the jurisdiction.

29. The stage at which the amendment is sought assumes

significance, where the case is covered by the proviso to Order VI Rule

17 of the Code. The proviso envisages that, the Court shall not allow an

application for amendment after the trial had commenced unless it

comes to the conclusion that, in spite of due diligence, the party seeking

the amendment could not have raised the matter before the

commencement of the trial. In a sense, the element of due diligence and

satisfaction by the Court about its existence, is a jurisdictional condition

to permit the amendment in the pleadings after the commencement of

the trial.

30. Ordinarily, mere delay in seeking amendment in the pleading, by

itself, cannot be the sole ground on which the application for

amendment can be rejected. However, where the proviso to Order VI

Rule 17 of the Code comes into play, the jurisdictional fact needs to be

satisfied. Unless the jurisdictional fact, as envisaged by the proviso to

-WP-15490-2025-+.DOC

Order VI Rule 17 is satisfied, the Court will have no jurisdiction at all to

allow the amendment in the pleadings, post the commencement of the

trial. (Vidyabai and Ors (Supra).

31. In the case of Chander Kanta Bansal Vs Rajinder Singh Anand, 11

the Supreme Court expounded the import of the term 'due diligence' in

the following words:

"15. As discussed above, though first part of Rule 17 makes it clear that amendment of pleadings is permitted at any stage of the proceeding, the proviso imposes certain restrictions. It makes it clear that after the commencement of trial, no application for amendment shall be allowed. However, if it is established that in spite of "due diligence" the party could not have raised the matter before the commencement of trial depending on the circumstances, the court is free to order such application.

16. The words "due diligence" have not been defined in the Code. According to Oxford Dictionary (Edn. 2006), the word "diligence" means careful and persistent application or effort. "Diligent" means careful and steady in application to one's work and duties, showing care and effort. As per Black's Law Dictionary (18th Edn.), "diligence" means a continual effort to accomplish something, care; caution; the attention and care required from a person in a given situation. "Due diligence"

means the diligence reasonably expected from, and ordinarily exercised by a person who seeks to satisfy a legal requirement or to discharge an obligation. According to Words and Phrases by Drain-Dyspnea (Permanent Edn.13-A) "due diligence", in law, means doing everything reasonable, not everything possible.

"Due diligence" means reasonable diligence; it means such

11 (2008) 5 SCC 117.

-WP-15490-2025-+.DOC

diligence as a prudent man would exercise in the conduct of his own affairs.

17. It is clear that unless the party takes prompt steps, mere action cannot be accepted and file a petition after the commencement of trial. As mentioned earlier, in the case on hand, the application itself came to be filed only after 18 years and till the death of her first son Sunit Gupta, Chartered Accountant, had not taken any step about the so-called agreement. Even after his death in the year 1998, the petition was filed only in 2004. The explanation offered by the defendant cannot be accepted since she did not mention anything when she was examined as witness.

18. As rightly referred to by the High Court in Union of India vs. Pramod Gupta (dead) by LRs and Others, (2005) 12 SCC 1, this Court cautioned that delay and laches on the part of the parties to the proceedings would also be a relevant factor for allowing or disallowing an application for amendment of the pleadings".

(emphasis supplied)

32. In the case of Samuel And Ors Vs Gattu Mahesh & Ors12, the

Supreme Court again emphasised that the term 'due diligence' is used

in the Code so as to provide a test for determining whether to exercise

the discretion in situations of requested amendment after the

commencement of the trial. The observations in Paragraph Nos. 19 and

23 are material and hence extracted below:

"19. Due diligence is the idea that reasonable investigation is necessary before certain kinds of relief are requested. Duly diligent efforts are a requirement for a party seeking to use the

12 (2012) 2 SCC 300.

-WP-15490-2025-+.DOC

adjudicatory mechanism to attain an anticipated relief. An advocate representing someone must engage in due diligence to determine that the representations made are factually accurate and sufficient. The term `Due diligence' is specifically used in the Code so as to provide a test for determining whether to exercise the discretion in situations of requested amendment after the commencement of trial.

... .... ...

23. Though the counsel for the appellants have cited many decisions, on perusal, we are of the view that some of those cases have been decided prior to the insertion of Order VI Rule 17 with proviso or on the peculiar facts of that case. This Court in various decisions upheld the power that in deserving cases, the Court can allow delayed amendment by compensating the other side by awarding costs. The entire object of the amendment to Order VI Rule 17 as introduced in 2002 is to stall filing of application for amending a pleading subsequent to the commencement of trial, to avoid surprises and that the parties had sufficient knowledge of other's case. It also helps checking the delays in filing the applications. [vide Aniglase Yohannan vs. Ramlatha and Others, (2005) 7 SCC 534, Ajendraprasadji N. Pandey and Another vs. Swami Keshavprakeshdasji N. and Others, Chander Kanta Bansal vs.Rajinder Singh Anand, (2008) 5 SCC 117, Rajkumar Guraward (dead) through LRS. vs. S.K.Sarwagi and Company Private Limited and Another, (2008) 14 SCC 364, Vidyabai and Others vs. Padmalatha and Another, (2009) 2 SCC 409, and Man Kaur (dead) By LRS vs. Hartar Singh Sangha, (2010) 10 SCC 512.

(emphasis Supplied)

33. On the aforesaid touchstone, if the averments in the Application

for amendment in the Plaint are appraised, the only reason which can

-WP-15490-2025-+.DOC

be discerned from the Application is that the Plaintiff intends to bring

on record events which have transpired after the institution of the Suit

and that would facilitate the adjudication of the dispute effectively. The

Court does not find any explanation much less a satisfactory one as to

why the amendment was not sought by the Plaintiff before the

commencement of the trial in the Suit. By the proposed amendment the

Plaintiff intends to bring on record the factum of execution of the Power

of Attorney by the Defendants-Executants in favour of the third party

and the registration of the CR No. 190 of 2015 by Defendant No.13

against Defendant Nos. 2 to 5. No effort was made by the Plaintiff to

show to satisfy the test of due diligence by ascribing reasons and

circumstances for not seeking the amendment before the

commencement of the trial.

34. Even otherwise having regard to the nature of the Suit, in the

context of the stipulations in the Agreement for Sale purportedly

executed in favour of Plaintiff whereunder the Defendants have agreed

to deliver the possession of the suit lands at the time of execution of the

Sale Deed, the proposed amendment does not seem to be necessary for

the determination of real question in controversy between the parties.

In the event the Plaintiff succeeds in the Suit on the existing pleading as

well, the Court would be in a position to pass an effective decree to

-WP-15490-2025-+.DOC

execute the Sale Deed, after obtaining the permission of the Competent

Authority, and deliver clear and vacant possession of the suit lands.

35. For the forgoing reasons, no interference is warranted in the

impugned order whereby the Application for amendment in the Plaint

came to be rejected.

36. Resultantly, both the Petitions deserve to be dismissed.

37. Hence, the following order:

:ORDER:

Writ Petitions stand dismissed.

Rule discharged.

No costs.

[N. J. JAMADAR, J.]

Designation: PS To Honourable Judge Date: 11/12/2025 21:24:42

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter