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

Hitesh Gola vs Royal Bank Of Scotland, India ...
2023 Latest Caselaw 720 Del

Citation : 2023 Latest Caselaw 720 Del
Judgement Date : 2 March, 2023

Delhi High Court
Hitesh Gola vs Royal Bank Of Scotland, India ... on 2 March, 2023
                           Neutral Citation Number: 2023/DHC/001544

                   $~J-1
                   *              IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                    Judgment reserved on: 19.12.2022
                   %                                             Judgment pronounced on: 02.03.2023
                   +       CS(OS) 324/2018
                           HITESH GOLA                                                  ..... Plaintiff
                                                         Through: Ms. Manali Singhal, Mr. Santosh
                                                         Sachin, Ms. Aanchal Kapoor and Mr. Deepak
                                                         Singh Rawat, Advocates.
                                                                                 versus

                       ROYAL BANK OF SCOTLAND, INDIA (RBS) & ORS.
                                                                      ..... Defendants
                                         Through: Ms. Pallavi Singh Rao and
                                         Mr.Soumya Dasgupta, Advocates for D-1.
                                         Mr. Tushar Sannu, Advocate for D-2.
                                         Mr. Mayank Mikhail Mukherjee and Mr.Nitish
                                         Chaudhary, Advocates for D-3.
                   CORAM:
                   HON'BLE MR. JUSTICE SACHIN DATTA
                                                         JUDGMENT

SACHIN DATTA, J.

I.A. No. 2227/2022 (for amendment of plaint) and I.A. No. 8358/2022 (for amendment of plaint)

1. These are applications under Order VI Rule 17 read with Section 151 of Civil Procedure Code, 1908 seeking amendment of the plaint.

2. The prayers sought in the suit, as originally filed, are as under:-

"(A) Pass a judgement & decree in favor of the plaintiff for recovery of damages of Rs. 2,01,00,000/- (Rupees Two Crores One Lakh only) against the defendants jointly and severally, along with pendelite & future interest @9% per annum till the date of full realization of entire amount;

(B) Grant a Decree of permanent or appropriate Injunctions restraining the defendant no.1 from removing him from his job due to inability to work as he was working prior to aforesaid accident else plaintiff will also be entitled for damages as

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

per para no.13 of the plaint and appropriate court fees shall be paid on such eventuality at the appropriate stage;

(C) Declare right to livelihood of the plaintiff as right to life in view of Constitutional Bench decision of Hon'ble Supreme Court of India in Olga Tellis vs. Bombay Municipal Corporation, 1985 Supp(2) SCR 51,and consequently restrain the defendant no.1 by issuing Mandatory Injunction or appropriate injunctions from taking away livelihood of the plaintiff;

(D) Allow the costs of the suit;

(E) Pass such other and further orders, as this Hon'ble Court may deem fit and proper in the facts and circumstances of the present case."

3. The suit was occasioned on account of an accident in the lift at office premises of defendant no.1 (where the plaintiff was employed), which is stated to have resulted in serious spinal injuries to the plaintiff.

4. Along with the suit the plaintiff filed an I.A. No. 8881/2018 under Order XXXIX Rule 1 and 2 CPC, wherein he sought certain interim orders including, inter alia, that the defendant no. 1 be restrained from terminating the plaintiff's services during the pendency of the present suit and also seeking a direction that the defendant no. 1 be directed to give medical benefits to the plaintiff. In the said I.A. No. 8881/2018, an interim order dated 11.07.2019 came to be passed containing the following direction:-

"9. There is a reasonable apprehension in the Plaintiff's mind that due to his injury, which prevents him from doing long sittings, and filing of the present suit, he may suffer adverse consequences and his services may be terminated during the pendency of the suit. The Plaintiff has made out a prima facie case in his favour. Accordingly, till the next date of hearing, the Plaintiff's services shall not be terminated."

5. The aforesaid I.A. No. 8881/2018 was disposed of on 27.07.2018, in the following terms:-

"1. Ld. Counsel for Defendant No.1 submits that the Plaintiff has written to Defendant No. 1 that he would be joining back to work from 1st August, 2018. She further submits that in view of the accident which had occurred, the Plaintiff was give complete 6 months fully paid leave with reimbursement of all his medical

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

expenses and at the moment, there is no intention of removing him from the employment.

2. In view of the statement by learned counsel for Defendant No.1, the application under Order XXXIX Rules 1 & 2 CPC is disposed of taking the said statement on record."

6. Despite the aforesaid order, the defendant no. 1 terminated the services of the plaintiff. This impelled the plaintiff to file I.A. No. 4962/2019 under Order XXXIX Rule 2A CPC seeking initiation of contempt proceedings against the defendant no. 1 and seeking withdrawal of the termination notice dated 29.03.2019 (the 'first termination'). Vide order dated 04.04.2019, passed in the aforesaid I.A. 4962/2019, it was directed as under:-

"12. Since Defendant No.1 had expressed its intention not to terminate the Plaintiff at that stage, the interim application was disposed of, accepting the said statement. As Defendant No.1 had stated before the Court that it did not intend to terminate the Plaintiff, it ought to have sought leave of the Court after placing the facts, that it had changed its intentions and that it now intended to terminate the Plaintiff. Without seeking leave of the Court, such termination was prima facie, impermissible.

...

14. Ms. Mukherjee, Ld. Counsel appearing for Defendant No.1 submits that the termination letter constitutes a new cause of action for the Plaintiff. Whatever the legal argument may be, when the bank had made a statement that it did not intend to terminate the Plaintiff and the same was accepted by the Court, serving of such a notice with immediate effect is clearly contrary to the order passed by the Court. Surprisingly the application under Order 7 Rule 11 also pleads that the Plaintiff has resumed office after six months of paid leave on 10th August 2018 and hence the apprehensions of the Plaintiff have already been assuaged. The termination of the Plaintiff has been done by the Bank, in the teeth of the interim protection granted on 27th July 2018 and contrary to the pleading in the application under Order 7 Rule 11 CPC. Further, the judgment having been reserved in the application under Order VII Rule 11, the bank could not have terminated the Plaintiff without informing or seeking leave of the Court. Clearly, prima facie, the bank is over-reaching the Court process. Accordingly, till further orders, the termination dated 29th March, 2019 issued by the Defendant no. 1 bank to the Plaintiff, shall remain stayed."

7. In an appeal [FAO (OS) No. 74/2019] filed against the aforesaid order dated 04.04.2019, a Division Bench of this Court vide its order dated 15.04.2019 stayed the operation of the aforesaid order. The said FAO(OS)

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

74/2019 was ultimately disposed of by the Division Bench on 20.09.2021 in the following terms:-

"2. After some arguments, Mr. Sethi submits that without going into the correctness of the impugned order, and without prejudice to the rights and contentions in the aforesaid application (I.A. No. 4962/2019), the appellant wishes to terminate the services of the respondent at this stage. He submits that the contract of service entered into between the parties, shows that the contract was terminable, inasmuch, as, either party had a right to terminate the same by giving three months notice, or pay in lieu thereof. The contract also provides for the termination of service of the respondent by the appellant summarily without notice, in the event of gross misconduct, or a serious breach by the respondent of the employment obligations. Mr. Sethi submits that the appellant would terminate the services of the respondent by giving three months notice, or pay in lieu thereof, to the respondent in exercise of the appellant's right contained in Clause PNS01.1.2 read with PNS01.2.

3. We, accordingly, dispose of this appeal while reserving the right of the respondent to assail the said termination on the grounds available to the respondent. It shall be open to the respondent to pursue his claim for unpaid salary for the period till the termination now takes effect. The same shall be adjudicated in the suit in accordance with law."

8. It can be seen that vide the aforesaid order dated 20.09.2021, the Division Bench expressly reserved the right of the respondent therein (i.e., the plaintiff herein) to:-

(i) assail termination of services of the plaintiff; and

(ii) to pursue his claim for unpaid salary for the period till termination takes effect.

9. In the aftermath of the aforesaid order dated 20.09.2021 of the Division Bench, the services of the plaintiff were terminated vide communication dated 23.09.2021 (the 'second termination') issued by the defendant no. 1.

10. In terms of the observations of the Division Bench in its order dated 20.09.2021, the plaintiff filed the present I.A. 2227/2022 assailing the aforesaid termination(s) and also seeking to add/amend certain prayers in the original suit as under:-

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

"(B) Pass a declaratory decree in favour of the Plaintiff and against Defendant No. 1 holding the purported terminations dated 29.03.2019 and 23.09.2021 as void ab initio thereby reinstating the Plaintiff and direct payment of salary and other benefits as per the Defendant No. I's policies or in the alternate award damages to the Plaintiff and against the Defendant No. 1 in terms of para no.13 of the plaint.

(BB) Pass a decree declaring Plaintiffs entitlement to payment of past, present and future medical expenses of the Plaintiff."

11. With regard to the arrear/s of salary till 23.09.2021, the plaintiff in the first instance filed I.A. No. 14279/2021 which came to be dismissed vide order dated 25.04.2022 in the following terms:-

"22. Accordingly, this court is of the view that the prayer in the present application cannot be allowed for the reason, firstly, that there is no prayer in the plaint as originally filed claiming arrears of salary; and therefore relief in the present interlocutory proceedings in terms of what is not claimed as the final relief, cannot be granted. Secondly, the termination of the plaintiff's services by defendant No. 1 vidé notice dated 23.09.2021, is nowhere challenged in the plaint as originally filed. This is obviously so because the original plaint was filed on 27.06.2018, much before termination notice dated 23.09.2021 was issued by defendant No. 1. Termination of services by this notice is inter-alia subject matter of the proposed amendments sought by the plaintiff by way of I.A. No. 2227/2022, which application is yet to be considered and decided by this court.

23. The application is accordingly dismissed.

24. To be sure, the dismissal of this application shall not preclude the plaintiff from seeking the same or similar relief subsequently, under an appropriate provision, as may be permissible, in accordance with law."

12. As is evident from the above, the reason for dismissal of I.A. No. 14279/2021 was that there was no prayer for arrears of salary in the suit, and therefore, the prayer/s sought vide IA. No. 14279/2021 was found to be beyond the scope of the suit as originally filed. However, it is noteworthy that while dismissing I.A. No. 14279/2021, it was observed by this Court that the dismissal thereof would not "preclude the plaintiff from seeking the same or similar relief subsequently, under an appropriate provision, as may be permissible, in accordance with law."

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

13. Pursuant to the above, the plaintiff filed the present I.A. No. 8358/2022 seeking further amendment to the suit. Vide the said I.A., the plaintiff seeks to add the following prayer to the suit: -

"(BBB.) Direct the Defendant No. l to pay the Plaintiff unpaid salaries and consequential benefits for the period 29.03.2019 to 23.09.2021."

14. It is stated by learned counsel for the plaintiff that I.A. No. 2227/2022 has been filed in exercise of the right expressly reserved by the Division Bench of this Court vide order dated 20.09.2021; I.A. No. 8358/2022 has been filed pursuant to the aforesaid observations of this Court vide order dated 25.04.2022. It is further submitted that these applications are occasioned by developments subsequent to the filing of the suit. It is further submitted that the amendments are necessary for effective and proper adjudication of the controversy between the parties, and that no prejudice shall be caused to the defendants if the amendments are allowed.

15. Per contra, learned counsel for the defendant no. 1 opposes the amendments and contends that the proposed amendments seek to introduce fresh facts which are beyond the scope of the original suit. It is further contended that the amendments entirely change the character and nature of the suit and introduce an entirely new cause of action. It is further submitted that the issue as to whether the termination of the plaintiff is wrongful or not is already the subject matter of consideration in I.A. No. 4962/2019, filed by the plaintiff under Order XXXIX Rule 2A of the CPC.

16. The defendant no. 2 has also filed a reply opposing these applications and has made contentions similar to the contentions advanced on behalf of the defendant no.1.

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

17. Having considered the averments made in these applications, and having heard learned counsel for the parties, I am inclined to allow these applications. The reasons are enumerated hereunder.

18. As noticed hereinabove, the order dated 20.09.2021 passed by a Division Bench of this Court in FAO(OS) 74/2019, expressly reserved the right of the plaintiff herein to assail the termination of his services and also to pursue his claim for unpaid salary till termination takes place. I.A. No. 2227/2022 is essentially in furtherance of the aforesaid direction of the Division Bench. Further, the amendment sought with regard to the claim for arrears of salary till 29.09.2021, which is the subject matter of I.A. 8358/2022, is essentially in furtherance of order dated 25.04.2022 of this court, in which it has been expressly stated that the plaintiff shall not be precluded from seeking such relief in accordance with law.

19. At the time when the suit was filed services of the plaintiff had not yet been terminated. The termination of the plaintiff and non-payment of salary from 29.03.2019 till 23.09.2021 are subsequent developments after the filing of the suit. Moreover, these claims cannot be said to be completely unconnected with the cause of action on the basis of which the original suit was filed.

20. The present suit has been occasioned on account of an accident which took place in the lift at the office premises of defendant no.1, which is stated to have resulted in a serious spinal injury to the plaintiff. By way of the instant suit, the plaintiff seeks to make certain financial claims against his employer, i.e., the defendant no. 1 on account of the aforesaid accident. The plaintiff cannot be expected to file multiple proceedings seeking adjudication of his different financial claims against the defendants arising out of the said accident. Allowing the amendments is, therefore, necessary for effective and proper adjudication of the controversy between the parties and to avoid

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

multiplicity of proceedings. Also, it cannot be said that the amendments would completely change the nature of the suit.

21. In LIC v. Sanjeev Builders (P) Ltd.1, while considering the scope of Order VI Rule 17 CPC, it has been observed by the Supreme Court as under: -

"70. Our final conclusions may be summed up thus:

(i) Order II Rule 2 CPC operates as a bar against a subsequent suit if the requisite conditions for application thereof are satisfied and the field of amendment of pleadings falls far beyond its purview. The plea of amendment being barred under Order II Rule 2 CPC is, thus, misconceived and hence negatived.

(ii) All amendments are to be allowed which are necessary for determining the real question in controversy provided it does not cause injustice or prejudice to the other side. This is mandatory, as is apparent from the use of the word "shall", in the latter part of Order VI Rule 17 of the CPC.

(iii) The prayer for amendment is to be allowed

(i) if the amendment is required for effective and proper adjudication of the controversy between the parties, and

(ii) to avoid multiplicity of proceedings, provided

(a) the amendment does not result in injustice to the other side,

(b) by the amendment, the parties seeking amendment does not seek to withdraw any clear admission made by the party which confers a right on the other side and

(c) the amendment does not raise a time barred claim, resulting in divesting of the other side of a valuable accrued right (in certain situations).

(iv) A prayer for amendment is generally required to be allowed unless

(i) by the amendment, a time barred claim is sought to be introduced, in which case the fact that the claim would be time barred becomes a relevant factor for consideration,

(ii) the amendment changes the nature of the suit,

(iii) the prayer for amendment is malafide, or

(iv) by the amendment, the other side loses a valid defence.

(v) In dealing with a prayer for amendment of pleadings, the court should avoid a hypertechnical approach, and is ordinarily required to be liberal especially where the opposite party can be compensated by costs.

2022 SCC OnLine SC 1128

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

(vi) Where the amendment would enable the court to pin-pointedly consider the dispute and would aid in rendering a more satisfactory decision, the prayer for amendment should be allowed.

(vii) Where the amendment merely sought to introduce an additional or a new approach without introducing a time barred cause of action, the amendment is liable to be allowed even after expiry of limitation.

(viii) Amendment may be justifiably allowed where it is intended to rectify the absence of material particulars in the plaint.

(ix) Delay in applying for amendment alone is not a ground to disallow the prayer. Where the aspect of delay is arguable, the prayer for amendment could be allowed and the issue of limitation framed separately for decision.

(x) Where the amendment changes the nature of the suit or the cause of action, so as to set up an entirely new case, foreign to the case set up in the plaint, the amendment must be disallowed. Where, however, the amendment sought is only with respect to the relief in the plaint, and is predicated on facts which are already pleaded in the plaint, ordinarily the amendment is required to be allowed.

(xi) Where the amendment is sought before commencement of trial, the court is required to be liberal in its approach. The court is required to bear in mind the fact that the opposite party would have a chance to meet the case set up in amendment. As such, where the amendment does not result in irreparable prejudice to the opposite party, or divest the opposite party of an advantage which it had secured as a result of an admission by the party seeking amendment, the amendment is required to be allowed. Equally, where the amendment is necessary for the court to effectively adjudicate on the main issues in controversy between the parties, the amendment should be allowed. (See Vijay Gupta v. Gagninder Kr. Gandhi, 2022 SCC OnLine Del 1897)"

22. The tests laid down by the Supreme Court in LIC v. Sanjeev Builders (P) Ltd.,2 are completely satisfied in the present case. In the facts of the present case, the amendments sought to be made are (i) in pursuance of the order dated 20.09.2021 of the Division Bench and the order dated 25.04.2022 of this Court as noticed hereinabove; (ii) have been filed at the pre-trial stage;

(iii) based on events that took place subsequent to the filing of the present suit;

(iv) do not set up an entirely new and inconsistent case; (v) necessary for

Supra note 1

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

effective and proper adjudication of the entire controversy between the parties; and (vi) will avoid multiplicity of proceedings.

23. It is notable that the Supreme Court has reiterated time and again that subsequent events, even at the appellate stage, can afford valid justification for amendment of pleadings/inclusion of fresh prayers. Also, amendment is permitted to avoid multiplicity of proceedings or when the original relief claimed has, by reason of change in the circumstances, become inappropriate. In this regard reference may be made to the observations of the Supreme Court in Rameshwar v. Jot Ram3, as under:

"9. The impact of subsequent happenings may now be spelt out. First, its bearing on the right of action, second, on the nature of the relief and third, on its impotence to create or destroy substantive rights. Where the nature of the relief, as originally sought, has become obsolete or unserviceable or a new form of relief will be more efficacious on account of developments subsequent to the suit or even during the appellate stage, it is but fair that the relief is moulded, varied or reshaped in the light of updated facts. Patterson [Patterson v. State of Alabama, (1934) 294 US 600, 607] illustrates this position. It is important that the party claiming the relief or change of relief must have the same right from which either the first or the modified remedy may flow. Subsequent events in the course of the case cannot be constitutive of substantive rights enforceable in that very litigation except in a narrow category (later spelt out) but may influence the equitable jurisdiction to mould reliefs. Conversely, where rights have already vested in a party, they cannot be nullified or negated by subsequent events save where there is a change in the law and it is made applicable at any stage. Lachmeshwar Prasad Shukul v. Keshwar Lal Chaudhuri [1940 FCR 84 : AIR 1941 FC 5] falls in this category. Courts of justice may, when the compelling equities of a case oblige them, shape reliefs -- cannot deny rights -- to make them justly relevant in the updated circumstances. Where the relief is discretionary, courts may exercise this jurisdiction to avoid injustice. Likewise, where the right to the remedy depends, under the statute itself, on the presence or absence of certain basic facts at the time the relief is to be ultimately granted, the Court, even in appeal, can take note of such supervening facts with fundamental impact Venkateswarlu, read in its statutory setting, falls in this category.

Where a cause of action is deficient but later events have made up the deficiency, the Court may, in order to avoid multiplicity of litigation, permit amendment and continue the proceeding, provided no prejudice is caused to the other side. All these are done only in exceptional situations and just cannot be done if the statute, on which the legal proceeding is based, inhibits, by its scheme or otherwise, such change in cause of action

(1976) 1 SCC 194

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

or relief. The primary concern of the Court is to implement the justice of the legislation. Rights vested by virtue of a statute cannot be divested by this equitable doctrine (See Chokalingam Chetty [54 MLJ 88 (PC)] ). The law stated in Ramji Lal v. State of Punjab [AIR 1966 Punj 374 : ILR (1966) 2 Punj 125] is sound:

"Courts, do very often take notice of events that happen subsequent to the filing of suits and at times even those that have occurred during the appellate stage and permit pleadings to be amended for including a prayer for relief on the basis of such events but this is ordinarily done to avoid multiplicity of proceedings or when the original relief claimed has, by reason of change in the circumstances, become inappropriate and not when the plaintiff's suit would be wholly displaced by the proposed amendment (see Steward v. North Metropolitan Tramways Company [(1885) 16 QBD 178] ) and a fresh suit by him would be so barred by limitation."

One may as well add that while taking cautious judicial cognisance of "post-natal" events, even for the limited and exceptional purposes explained earlier, no court will countenance a party altering, by his own manipulation, a change in situation and plead for relief on the altered basis."

24. It is further notable that the Supreme Court has gone to the extent of holding that there is no impediment in allowing a pre-trial amendment even if it seeks to introduce a new cause of action based on events that have transpired subsequent to the filing of the original suit. In this regard, reference may be made to the judgment of the Supreme Court in Sampath Kumar v. Ayyakannu4, wherein it has been held as under: -

"5. The short question arising for decision is whether it is permissible to convert through amendment a suit merely for permanent prohibitory injunction into a suit for declaration of title and recovery of possession.

6. It is true that the plaintiff on the averments made in the application for amendment proposes to introduce a cause of action which has arisen to the plaintiff during the pendency of the suit. According to the defendant the averments made in the application for amendment are factually incorrect and the defendant was not in possession of the property since before the institution of the suit itself.

7. In our opinion, the basic structure of the suit is not altered by the proposed amendment. What is sought to be changed is the nature of relief sought for by the plaintiff. In the opinion of the trial court, it was open to the plaintiff to file a fresh suit and that is one of the reasons which has prevailed with the trial court

(2002) 7 SCC 559

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

and with the High Court in refusing the prayer for amendment and also in dismissing the plaintiff's revision. We fail to understand, if it is permissible for the plaintiff to file an independent suit, why the same relief which could be prayed for in a new suit cannot be permitted to be incorporated in the pending suit. In the facts and circumstances of the present case, allowing the amendment would curtail multiplicity of legal proceedings."

25. The contention of learned counsel for the defendant no.1 that the issue of wrongful termination is already a subject matter of consideration in I.A. 4962/2019 filed by the plaintiff under Order XXXIX Rule 2A CPC and that present applications are precluded/ not maintainable on account thereof, is also without any merit.

26. The issue involved for consideration in I.A. 4962/2019 is whether termination of the plaintiff's services was in disobedience of the interim order dated 27.07.2018 passed by this Court. If it is found that there is any willful disobedience of the said interim order passed by this Court, appropriate orders shall be passed. However, the same has no bearing on the issue as to whether the plaintiff can seek amendment of the suit to assail the termination of his services.

27. Furthermore, these amendments have been sought at the pre-trial stage and the defendants would have ample opportunity to meet the case set up by the plaintiff.

28. In the written submissions filed on behalf of the defendant no.1 reliance has been placed on the following judgments: Asian Hotels (North) Ltd. v. Alok Kumar Lodha5, A.K. Gupta and Sons Ltd. v. Damodar Valley Corpn.6, and Ma Shwe Mya v. Maung Mo Hnaung7. There is no quarrel with the well settled proposition of law laid in the said decisions that a distinct cause of action cannot be altogether substituted nor can a cause of action be allowed to

(2022) 8 SCC 145

(1966) 1 SCR 796

AIR 1922 PC 249

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26 Neutral Citation Number: 2023/DHC/001544

be added in the plaint which completely changes the nature of suit; however, in view of the preceding discussion, the said decisions are not applicable to the facts of the present case.

29. In view of the aforesaid, the present applications are allowed.

SACHIN DATTA, J.

MARCH 02, 2023 AK

Signature Not Verified

By:RADHA BISHT Signing Date:02.03.2023 17:44:26

 
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