Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh Gupta & Anr. vs Raj Kumari Gupta
2009 Latest Caselaw 5073 Del

Citation : 2009 Latest Caselaw 5073 Del
Judgement Date : 8 December, 2009

Delhi High Court
Dinesh Gupta & Anr. vs Raj Kumari Gupta on 8 December, 2009
Author: Shiv Narayan Dhingra
*          IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                  Date of Reserve: November 24, 2009
                                                     Date of Order: December 08, 2009
+IA 3491 of 2008 in CS(OS) 68 of 2005
%                                                                          08.12.2009
      Dinesh Gupta & Anr.                                          ...Plaintiffs
      Through: Mr.Sanjay Goswami, Advocate

       Versus

       Raj Kumari Gupta                                            ...Defendants
       Through: Mr. Pankaj Kumar, Advocate

       JUSTICE SHIV NARAYAN DHINGRA

1.     Whether reporters of local papers may be allowed to see the judgment?

2.     To be referred to the reporter or not?

3.     Whether judgment should be reported in Digest?

        ORDER

1. Plaintiffs filed this suit for specific performance of an agreement to sell dated 7th

July, 1998 entered between plaintiffs and defendant qua ground floor of commercial

property bearing number 23, Defence Colony Market, New Delhi-110 024 and for

damages. After filing of the suit, issues were framed on 2nd August, 2005 and evidence of

plaintiffs started on 1st October 2005. Defendant has now made this application on 19th

March, 2008 under Order 6 Rule 17 of CPC to amend the written statement which was

filed by defendant on 16th February 2005. By way of this amendment, defendant wants to

bring on record a fact of a family settlement dated 11th July 1974 arrived at between late

Lala Ram, Shyam Bihari, Bhagwan Dass, Balkrishan and Smt. Kalawati on this ground

that this family settlement was first time discovered by defendant in the documents kept

in one of the many files, only in March, 2008 when the defendant was searching the

Janampatri of her son in the house. The husband of defendant had also forgotten about

this family settlement and did not inform the defendant. Thus, defendant wants to make

CS(OS) 68 of 2005 Dinesh Gupta & Anr. v. Raj Kumari Gupta Page 1 Of 3 additions in the written statement about family settlement and effect thereof.

2. The application is opposed by the plaintiffs on the ground that the amendment

being sought by the defendant was not only highly belated but defendant has falsely

stated that the family settlement came to her knowledge only in 2008. It is submitted that

all the facts were fully within the knowledge of defendant at the time of filing written

statement. Family settlement, if any, could not have been washed of the memory. In

November, 2005 son of defendant Mr. Deepak Kumar Garg on the basis of same family

settlement now being relied upon by defendant had filed an application under Order 1

Rule 10 before this Court to be impleaded as defendant in the present suit. The said

application was pending for disposal. The defendant was fully aware of the application

moved by her son, Mr. Deepak Kumar Garg. It is further stated that if alleged family

settlement had been in existence, it cannot be believed that her brother and other family

members had no knowledge of the alleged family settlement or the defendant did not

know of the family settlement either at the time of filing suit or at the time of entering

into the agreement to sell with the plaintiff who was a bonafide purchaser of the suit

premises on the basis of mutation in faovur of defendant in the record of L&DO. The

present additional plea qua family settlement cannot be allowed to be incorporated.

3. The plea taken by defendant to amend the written statement on the ground that she

recently discovered a document of family settlement, in my view is untenable. The law

requires that the defendant while filing written statement is not only supposed to disclose

all facts within his/her knowledge but is also supposed to conceal not fact from the Court

and has to come out with clean hands. She was supposed to file all documents in her

power and possession and also to file a list of these documents which were not in her

power and possession but were relied upon by her. The alleged family settlement,

CS(OS) 68 of 2005 Dinesh Gupta & Anr. v. Raj Kumari Gupta Page 2 Of 3 according to defendant was entered into 1974. There is no reason as to why the defendant

could not have mentioned the family settlement in the written statement and could not

have brought these facts to the notice of the Court. Moreover, even with the present

application only a copy of alleged family settlement has been filed and the original family

settlement allegedly entered into has not been brought on record. One has to ponder why

law requires that a party is not only supposed to file documents in its power and

possession but also supposed to file a list of those documents which are not in its power

and possession but are available with someone else. This provision is made so as to rule

out a possibility of manufacturing documents, which has become one of the biggest

menaces today and strikes at the very root of justice. Some litigants with the help of

professionals get the document manufactured and try to sneak them into a case at a

subsequent stage of litigation, when they find that the litigation was not going the way

they liked. It is for this reason that statute provided that all documents must be filed along

with written statement. There is no reason to believe the averment of defendant that she

suddenly discovered a family settlement lying in the papers while she was searching the

Janampatri of her son. If she could remember about the Janampatri of her son, there is no

reason that she could not have remembered about the family settlement. I feel that the

plea taken by defendant of discovering the alleged family settlement is false and frivolous

plea. The present application has been made by the defendant after commencement of

trial, just to delay the proceedings and to introduce new facts.

4. I, therefore, dismiss the present application with costs of Rs.10,000/-.

CS(OS) 68 of 2005 List this matter before the Joint Registrar for completing evidence on 18th January,

2010.

December 08, 2009                                     SHIV NARAYAN DHINGRA J.
rd

CS(OS) 68 of 2005      Dinesh Gupta & Anr. v. Raj Kumari Gupta              Page 3 Of 3
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter