Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash Sultaniya vs Radhelal Soni
2021 Latest Caselaw 2318 Chatt

Citation : 2021 Latest Caselaw 2318 Chatt
Judgement Date : 14 September, 2021

Chattisgarh High Court
Om Prakash Sultaniya vs Radhelal Soni on 14 September, 2021
                                       -1-


                                                                           NAFR
           HIGH COURT OF CHHATTISGARH, BILASPUR
                             WP227 No. 1 of 2020
     • Om Prakash Sultaniya S/o Late Ganpat Rai, Aged About 69 Years, R/o
       Mahantpara, Shivrinarayan, Tahsil Nawagarh District Janjgir-Champa,
       Chhattisgarh., District : Janjgir-Champa, Chhattisgarh
                                                                   ---- Petitioner
                                    Versus
     1. Radhelal Soni S/o Late Chakradhar Prasad Soni, Aged About 62 Years,
        R/o Bhogahapara - Shivrinarayan, Tahsil Nawagarh District Janjgir-
        Champa, Chhattisgarh. (Defendant No.1), District : Janjgir-Champa,
        Chhattisgarh
     2. The State Of Chhattisgarh through the Collector, Janjgir-Champa,
        District Janjgir-Champa, Chhattisgarh., District : Janjgir-Champa,
        Chhattisgarh
                                                              ---- Respondents

WP227 No. 6 of 2020 • Ganesh Prasad Agrawal S/o Maluram Agrawal, Aged About 47 Years R/o Vinoba Nagar, Talapara, Road, Bilaspur , Tahsil Bilaspur District Bilaspur Chhattisgarh., District : Bilaspur, Chhattisgarh

---- Petitioner Versus

1. Radhelal Soni S/o Late Chakradhar Prasad Soni, Aged About 62 Years, R/o Bhogahapara - Shivrinarayan , Tahsil Nawagarh District - Janjgir- Champa Chhattisgarh., (Defendant No.1), District : Janjgir-Champa, Chhattisgarh

2. The State Of Chhattisgarh, through the Collector, Janjgir - Champa District Janjgir-Champa Chhattisgarh., District : Janjgir-Champa, Chhattisgarh

----Respondents

For Petitioners - Shri A.K. Prasad, Advocate.

For Respondent No.1 - Shri Manoj Paranjpe and Shri Vevek Mishra, Advocates.

For State/Respondent No.2 - Shri Sameer Oraon, Govt. Advocate.

Hon'ble Shri Justice Rajendra Chandra Singh Samant Order on Board 14-09-2021

1. WP227 No.1 of 2020 has been brought being aggrieved by the order

dated 04-11-2019 by which the application under Order 6 Rule 17 of the CPC

filed by the petitioner has been dismissed by the appellate Court, i.e., the Court

of third Additional District Judge, Janjgir- District Janjgir-Champa, in Civil

Appeal No.23A/2019.

WP227 No.6 of 2020 has been brought being aggrieved by the order

dated 04-11-2019 by which the application under Order 6 Rule 17 of the CPC

filed by the petitioner was dismissed by the appellate Court, i.e., the Court of

third Additional District Judge, Janjgir- District Janjgir-Champa in Civil Appeal

No.24A/2019.

2. It is submitted by the counsel for the petitioners that the appeal is

continuation of the civil suits. The petitioners in both the cases made a prayer

under Order 6 Rule 17 of the CPC praying to bring amendment in the plaints

on the basis of the subsequent developments that have taken place, therefore,

the amendment was necessary for complete adjudication of the dispute

between the parties. The impugned orders passed are erroneous, illegal,

arbitrary and unsustainable.

3. Learned counsel for the respondents in both the cases submits that the

prayer for amendment was made by the petitioners in both the cases in the

stage of first appeal. There is no provision under Order 41 of the CPC for

preferring such application at the appellate stage. However, in case the

appellate Court finds necessity of the amendment, then the course open would

be remand the case to the trial Court under the provision of remand present in

Order 41 of the CPC.

Reliance has been placed on the judgment of this Court in the case of

Shobhit Ram @ Shobharam Vs. Bajrang Lal; Stage of Chhattisgarh;

Kailash; Kiran; Santoshi, 2017 (5) CgLJ 122 and on the judgment of Madhya

Pradesh High Court in the case of Khemchand V. The Government of M.P

and others., 1972 JLJ 482. In both the cases it was held that the application

under Order 41 Rule 27 of the CPC should not be decided prior to hearing the

appeal on merits. In the case of Khemchand V. The Government of M.P and

others (supra), it has been held by Madhya Pradesh High Court that the same

principle governs disposal of application for amendment. Similar view has been

taken by M.P. High Court in the case of Vedwati (Smt.) v. Jagannath, (1994) 1

MP Weekly Notes 131 and Sampurna Singh Vs. Harisingh (1997) 2 M.P.

Weekly Notes 147. Hence, it is prayed that both the petitions be dismissed.

4. Taking into consideration the position in law regarding application under

Order 41 Rule 27 as well as application under Order 6 Rule 17 of the CPC,

which are filed in appellate stage, in the above pronouncements, proper course

that was open for the appellate Court was to keep the applications for

amendment pending until the stage of hearing the appeals on merits and these

applications should have been decided in the appellate orders. As the

amendment is sought in the plaint itself, therefore, in case the amendment is

allowed there would be a requirement to remand the case with directions as

may be necessary for complete adjudication of the case. Therefore, for these

reasons, the prayer in both the petitions for setting aside the impugned orders

is allowed. The impugned orders in both the cases are set aside. Applications

under order 6 Rule 17 of the CPC filed in both the cases are restored. The

learned appellate Court is directed to hear on these applications at the stage of

hearing the appeals on merits and decide the applications in accordance with

law, without being influenced by the observations made in this order.

5. The petitions are disposed off.

Sd/-

(Rajendra Chandra Singh Samant) Judge Aadil

 
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