Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dropti Devi vs Manjeet Singh Kohli
2019 Latest Caselaw 6398 Del

Citation : 2019 Latest Caselaw 6398 Del
Judgement Date : 10 December, 2019

Delhi High Court
Dropti Devi vs Manjeet Singh Kohli on 10 December, 2019
$~45
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          Date of Decision: 10th December, 2019
+                CM (M) 1759/2019
     DROPTI DEVI                              ..... Petitioner
                          Through:     Mr. Naresh Thanai & Ms. Khushboo
                                       Singh, Advocates. (M:8890599870)
                          versus
     MANJEET SINGH KOHLI                                   ..... Respondent

Through: None.

CORAM:

JUSTICE PRATHIBA M. SINGH Prathiba M. Singh, J.(Oral) CM APPL. 53047/2019 (Exemption)

1. Allowed, subject to all just exceptions. Application is disposed of. CM(M) 1759/2019 & CM APPL. 53046/2019

2. The grievance in the present case is that the amendment which was sought was merely a typographical error which has been construed to be an admission. The Plaintiff filed a suit for recovery of possession, arrears of rent etc and other amounts as also damages and mesne profits in the suit. The Plaintiff sought possession of the suit property which is described in the plaint as two tin sheds one room and one-bathroom forming part of property bearing no.84-A/l,(PlotNo.65), Meenakshi Garden, Tilak Nagar, New Delhi- 110018 (`suit property'). The case of the Plaintiff itself is that the monthly use and occupation charges are Rs.25,000/- as per paragraph 27 of the plaint. In the written statement in paragraph 27, the Defendant denied that the use and occupation charges would be Rs.25,000/- per month. The said paragraph reads as under:

27.Para no. 27 of the plaint is wrong and denied. It is

wrong that prevailing market rent for the suit property is 25,000/- per month exclusive electricity charges. The market rent of the suit property is near about Rs. 50,000 per month.

In the replication, the Plaintiff states as under:

27. Para 27 of the written statement is wrong and denied and corresponding para of the plaint are reaffirmed as correct. It is denied that market rent of the suit property is near about Rs.50,000/- per month.

3. The above two paragraphs reflect the `comedy of errors' that began with the written statement and was perpuated in the replication. The process of denials in pleadings which has become so inherent to the legal process, resulted in a completely unintended consequence. The Plaintiff intended to claim Rs. 25,000/- as the prevalent market rent and the Defendant intended to state that the market rent is Rs. 5,000/- which due to an error was reflected as Rs.50,000/-. The error did not stop here. The Plaintiff, not realising that the amount of market rent suggested by the Defendant is double the amount suggested by it in the plaint, went on to deny the same in a mechanical fashion. The trial court considers the amount mentioned in the written statement as being an admission and rejects the prayer to correct the same. The observation of the trial court reads:

"6. It has been submitted by the applicant that instead of Rs.5,000/-, Rs.50,000/- was inadvertently mentioned due to miscommunication and mishearing which occurred due to a bonafide mistake which was only realized during the course of arguments on the application U/O XV (A) CPC. The said argument of the defendant/ applicant does not hold any merit as the written statement was filed on 17/08/2018 and the replication was filed on 13/11/2018 and thereafter

issues were framed in the present suit on 03/12/2018. It is quite apparent that the present application has been filed by the applicant/defendant as an after-thought with the intention the fill up the lacune in her case at a belated stage. The effect of the amendment in the application would lead to withdrawal of the admissions already made by the defendant in the written statement in favour of the plaintiff.

7. At this juncture, it is relevant to refer to the observations of Hon'ble Supreme Court of India made in case titled as "M/sModi Spinning and Weaving Mills Co. Ltd, & Another V/s M/sLadha Ram & Co," cited as {AIR 1977 SC 680 (1)} which are as under:-

"Para -10 - It is true that inconsistent pleas can be made in pleadings but the effect of substitution of paragraphs 25 and 26 is not making inconsistent and alternative pleadings but it is seeking to displace the Plaintiff completely from the admissions made by the defendants in the written statement. If such amendments are allowed the plaintiff will be irretrievably prejudiced by being denied the opportunity of extracting the admission from the defendants, The High Court rightly rejected the application fro amendment and agreed with the trial court."

8. In view of the aforesaid observations made by Hon'ble Supreme Court of India, it is quite apparent that the present application cannot be allowed in favour of the applicant/defendant as she has sought to withdraw admission made by her in the written statement. Even otherwise, if the amendments allowed in favour of the defendant then it would prejudice the other side and the inadvertent error as alleged by the applicant does not appear to be a mere bonafid mistake.

In view of the aforesaid observations the present

application is hereby dismissed."

Thus, the roller coaster leading to the present petition.

4. In the context of the case and the stand of the respective parties, the mention of the amount Rs.50,000/- is nothing but a typographical error as the rent which was being paid prior to the said period was approximately Rs.3,800/- per month and the Defendant intended to only state that the market rent is only about Rs 5,000/- considering that the property consists of only two tin sheds. It is submitted by Mr. Naresh Thanai, ld. counsel that at the time when the arguments were heard in the Order 15 (A) CPC application filed by the Plaintiff, this error was noticed and amendment was sought to amend Rs.50,000/- to Rs.5,000/-. The same was not permitted on the ground that the same constitutes an admission.

5. Considering the overall contest of the order prima facie, this Court is of the opinion that the mention of Rs. 50,000/- appears to be a typographical error. Accordingly, issue notice to the Respondent. Ld. counsel for the Respondent appearing in the Trial Court be also served in addition. The proceedings before the ld. Trial Court insofar as the order 15(A) application is concerned would continue. However, fixing the use and occupation charges under Order 15(A) if done, shall be as per the averment of the Plaintiff in the plaint i.e, Rs25,000/-. The mention of Rs.50,000/- in paragraph 27, shall not be considered as an admission for the purpose of the said application.

6. List on 15th April, 2020. Dasti.

PRATHIBA M. SINGH JUDGE DECEMBER 10, 2019/dj

 
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