Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sushil Mendiratta vs Suresh Mendiratta
2022 Latest Caselaw 1183 Del

Citation : 2022 Latest Caselaw 1183 Del
Judgement Date : 26 April, 2022

Delhi High Court
Sushil Mendiratta vs Suresh Mendiratta on 26 April, 2022
                          $~123 (Appellate)
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      CM(M) 41/2022 & CM APPL. 2371/2022
                                 SUSHIL MENDIRATTA                    ..... Petitioner
                                              Through: Ms. Sonali Malhotra and Ms.
                                              Chhavi Arora, Advs.

                                                    versus

                                 SURESH MENDIRATTA                 ..... Respondent
                                              Through: Mr. Anuj Gupta & Ms. Pinki
                                              Aggarwal, Advs.
                                 CORAM:
                                 HON'BLE MR. JUSTICE C. HARI SHANKAR

                                                J U D G M E N T (ORAL)

% 26.04.2022

1. Order dated 28th September, 2021, passed by the learned Civil Judge, refusing permission to the petitioner, who was the defendant before the learned Civil Judge in CS SCJ 96665/2016, to amend the written statement filed by the petitioner and incorporate, therein, the report of the DNA test of the respondent (the plaintiff before the learned Civil Judge), is assailed in the present proceeding, preferred under Article 227 of the Constitution of India.

2. On 10th March, 2022, learned Counsel for the respondent submitted that the petitioner was seeking to rely on the aforementioned DNA test report essentially to support the petitioner's averment that the respondent was the son of Laxmi Devi.

Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:28.04.2022 15:23:33

3. This position is acknowledged by Ms. Malhotra, learned Counsel for the petitioner.

4. The order dated 10th March, 2022 further records the submission of learned Counsel for the respondent that as the averment, to the effect that the respondent is the son of Laxmi Devi, already finds place in the written statement filed by the petitioner before the learned Civil Judge, no amendment of the written statement was necessary and that, therefore, to that extent, the impugned order of the learned Civil Judge did not warrant interference. However, learned Counsel for the respondent agreed to the taking on record of the aforesaid DNA test report, subject to proof in accordance with law.

5. The exact submission of learned Counsel for the respondent, stands recorded in para 2 of the order dated 10th March, 2022, which reads thus:

"2. Without prejudice to his rights and contentions, Mr. Anuj Gupta, leamed counsel for the plaintiff, submits that, in the written statements filed before the Trial Court, the defendants have already taken the plea that he, i.e. the plaintiff, is the son of Smt. Laxmi Devi. As such, the occasion to amend the written statements, particularly at the stage of evidence, does not arise. Mr. Gupta, however, states that the plaintiff has no objection to the DNA test report being placed on record before the Trial Court, subject to proof in accordance with law."

6. Both learned Counsel are agreeable to the present petition being disposed of on the basis of the aforesaid statement recorded by learned Counsel for the respondent. In other words, though this Court does not interfere with the decision not to permit amendment of the written

Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:28.04.2022 15:23:33 statement as the plea to that effect that the respondent is the son of Laxmi Devi finds place in the written statement already filed by the petitioner before the learned Civil Judge, the DNA test report is permitted to be taken on record.

7. The submission of learned Counsel for the respondent that the taking on record of the aforesaid DNA test report would be subject to the DNA test report being proved in accordance with law, is also recorded.

8. Ms. Malhotra, learned Counsel for the petitioner, submits, however, that there is no necessity to prove the DNA test report, in view of certain intervening circumstances.

9. This Court does not express any opinion in that regard.

10. It would be open to both sides to advance submissions before the learned Civil Judge regarding the necessity or otherwise of proving the DNA test report in accordance with law before it can be relied upon in evidence.

11. With the aforesaid observation, this petition stands disposed of.

12. Learned Counsel for the respondent submits that the court should award costs in favour of the respondent. This is strongly opposed by learned Counsel for the petitioner.

13. This Court is not inclined in any event to impose costs. Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:28.04.2022 15:23:33 A copy of this order be given dasti to both learned Counsel under the signatures of the Court Master.

C. HARI SHANKAR, J.

APRIL 26, 2022 dsn

Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:28.04.2022 15:23:33

 
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 Partner Event : LL

 
 
 
Latestlaws Newsletter