Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Rajesh Gulati vs Shri Shammi Anand & Another
2000 Latest Caselaw 917 Del

Citation : 2000 Latest Caselaw 917 Del
Judgement Date : 5 September, 2000

Delhi High Court
Shri Rajesh Gulati vs Shri Shammi Anand & Another on 5 September, 2000
Bench: B Khan

ORDER

KHAN, (J)

1. Petitioner is facing a suit for ejectment and recovery of arrears of rent in respect of premises (700 sq.yds. of basement) in a two storey building at East of Kailash, New Delhi. He filed the written statement in this suit that he was a tenant of respondent No.1 in respect of a portion of basement (800 Sq.yards) for a monthly rent of Rs.3500/- plus electricity charges of Rs.700/- and a tenant of respondent No.2 for another portion on a rental of Rs.700/-. He later filed an application under Order 6 Rule 17 CPC for amendment of his written statement seeking correction of some typographical mistakes and incorporation of an averment that he was a tenant of a room and 150 Sq.yards area on the ground floor of the building on a monthly rent of Rs.700/- under respondent No.2. Trial court has allowed him to correct typographical mistakes but has rejected his prayer to incorporate the new plea by a reasoned order and the reason given is that once respondent's suit was for ejectment of premises in basement area only, the question of raising a plea in respect of ground floor by the amendment sought did not arise.

2. One cannot but agree on all fours with the view taken by the trial court. Given regard to the fact that respondent's suit was only limited to recovery of possession of basement area, it is not understandable how was petitioner wanting to introduce ground floor area in it. The amendment sought by him is misconceived and misdirected on the face of it. He cannot be allowed to let loose himself and introduce something in his written statement which offers no defense to the suit he was facing and was not relevant to subject matter of dispute at all.

3. I find nothing wrong with the impugned order which is affirmed and revision petition dismissed.

 
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 : MAIMS

 
 
Latestlaws Newsletter