Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghulam Hassan Lone vs Mohammad Ashraf Mir
2025 Latest Caselaw 505 J&K/2

Citation : 2025 Latest Caselaw 505 J&K/2
Judgement Date : 1 August, 2025

Jammu & Kashmir High Court - Srinagar Bench

Ghulam Hassan Lone vs Mohammad Ashraf Mir on 1 August, 2025

Author: Rajnesh Oswal
Bench: Rajnesh Oswal
IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                   AT SRINAGAR

                    OWP No. 1230/2018
                              Reserved on:25.07.2025.
                              Pronounced on:01.08.2025
  1. Ghulam Hassan Lone.
  2. Ali Mohammad Lone.
  3. Haji Ghulam Ahmad Lone.
  4. Sons of Abdul Khaliq Lone
  5. All residents of Lelipora, Anantnag, Kashmir.
                                                 Petitioner(s)

Through:       Mr. Mian Tufail, Advocate.
Vs
   1. Mohammad Ashraf Mir.
      S/O Ghulam Ahmad Mir.
      R/O Bumthan Tehsil & District, Anantnag.
                                      Contesting Respondent(s)
   2. Mst Raja
   3. Mst. Saja
   4. Mst. Rafiqa
      Ds/O Abdul Aziz Mir
      Rs/O Bumthan Tehsil and District, Anantnag.
   5. Mohammad Yousuf Mir.
   6. Abdul Rashid Mir
   7. Mohammad Aslam Mir
      Ss/O Ghulam Hassan Mir
      Rs/O Bumthan Tehsil and District, Anantnag.
   8. Mst. Hafiza
      D/O Ghulam Hassan Mir.
      Wd/O Mohammad Hussain Mir.
      R/O Bumthan Tehsil and District, Anantnag.
      A/P Furrah.
   9. Mst. Raja
      Wd/O Ghulam Hassan Mir
      R/O Bumthan Tehsil and District, Anantnag.
   10. Zahida Bano
      D/O Ghulam Hassan Mir.
      R/O Bumthan Tehsil and District, Anantnag.
      A/P Rohu Anantnag.
   11. Mohammad Rajab Mir.
       S/O Abdullah Mir.

OWP No. 1230/2018                                    1
      12. Ghulam Mohammad
     13. Sonaullah Mir.
     14. Ghulam Nabi Mir.
        Ss/O Abdul Samad Mir.
        Residents of Bumthan Tehsil & District, Anantnag.
                                      Proforma-Respondent(s)

Through:         Mr. Rizwan Ul Zaman Bhat, Advocate.
CORAM:
 HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE
                  JUDGMENT

1. Impugned in the instant petition is an order dated 26th May,

2018, passed by the court of learned Sub-Judge (Special

Mobile Magistrate), Anantnag (for short "the trial Court")

whereby, the learned trial court has allowed the application

for amendment of the plaint filed by the respondent No. 1

herein and the plaintiff-applicant in the original suit titled

"Mohammad Ashraf Mir v. Ghulam Hassan Mir & Ors".

2. Before proceedings further, it would be in the fitness of

things to have a brief resume of the factual background that

has given rise to the instant petition.

3. A suit came to be instituted by respondent No. 1 against the

petitioners and the proforma respondents before the learned

trial court, for declaring him the owner in actual possession

of land measuring 03 Kanalas 19 Marlas, comprising Khewat

No. 32, Khata No. 198, Khasra No. 437, situated in village

Bumthan Tehsil Kulgam, District, Anantnag, andfor declaring

the three sale deeds executed on 25.02.2006 by Ghulam

Hassan Mir (original defendant No.1, now deceased) in

favour of petitioners with respect to three different plots of

land comprising Khewat No. 32, Khata No. 198, Khasra No.

437 of village Bumthan Kulgam, as null and void. Further

prayer was also made in the suit that the contesting

defendants/petitioners herein be restrained from causing any

sort of interference in his peaceful possession viz-viz the land

measuring 03 Kanals, 19 Marlas, comprising Khewat No.32,

Khata No. 198, Khasra No. 437 of village Bumthan Kulgam.

4. The cause of action projected by the respondent No. 1 in the

suit was that Ghulam Hassan Mir was given in adoption by

his natural father to one Kabir Bhat at the age of infancy and

he got the property of his adoptive father through mutation.

The said Ghulam Hassan Mir had never inherited any

property from his natural father. It was also pleaded in the

plaint that the father of respondent No. 1was adopted by his

brother Ali and, as such, it is only respondent No. 1 who has a

right to inherit the property of deceased Ali (son of Khaliq).

5. The petitioners as well as Ghulam Hassan Mir (deceased)

filed their written statement to the suit, stating therein that the

parties to the lis had partitioned the landed estate long before

1947, and the suit property was inherited by his three sons,

Hassan, Ama and Ali in equal shares after the demise of

Khaliq Mir. It was also averred in the written statement that

Hassan and Ama had partitioned their shares more than 30

years ago and the suit property fell into the share of Hassan

Mir who is exclusive owner in possession thereof.

6. On the basis of the pleadings of the parties, issues were

framed in the matter and after completion of the evidence by

the plaintiff/respondent No.1, defendants/petitioners and

proforma respondents were directed to lead their evidence.

During the pendency of the suit, Ghulam Hassan Mir, Mst.

Zaiba and Abdul Aziz Mir died, and their legal representatives

were brought on record.

7. Thereafter, respondent No. 1 filed an application seeking

permission to amend the suit. It was stated in the application

that father of respondent No. 1 was adopted by his brother-Ali

Mir, who had orally gifted his whole property in favour of his

father. It was also stated that Khaliq Mir had also gifted the

share of father of newly impleaded defendants to the father of

plaintiff and had settled the matter at the time of adoption of

Ghulam Hassan Mir.

8. The amendment application was objected to by the

petitioners, stating that the proceedings of the suit are at its

final stage and the suit is pending for cross-examination of

some of the witnesses of proforma-respondents. Respondent

No. 1 was claiming ownership rights qua the suit land on

account of right of inheritance under the law of Customs,

however, he failed to prove his case, and now, was trying to

change his stand after completion of his evidence by laying a

claim of ownership on the basis of oral an gift. Besides, it

was also stated that in the original suit no averment in respect

of oral gift was ever made by the respondent No. 1 and

amended plaint annexed with the application shall require a

fresh and full-fledged trial, which will cause injustice and

irreparable loss to the petitioners as the suit has been pending

before the learned trial court for the last more than ten years.

9. The learned trial court vide order impugned allowed the

application for amendment of the suit subject to payment of

costs to the tune of Rs.10,000/-

10. The petitioners have invoked the supervisory jurisdiction of

this Court under Article 227 of the Constitution of India for

assailing the impugned order on the ground that the learned

trial court has accepted legal principle that an amendment

which changes the nature of the suit cannot be allowed but

without adverting as to whether the proposed amendment,

(now sought to be introduced in terms of the amendment of

the plaint), was going to change the nature of controversy,

has passed the order impugned. It was not the case of the

respondent No. 1-Ghulam Hassan Mir that that the father of

newly added defendants had not inherited any of the property

of his father because the father of deceased Ghulam Hassan

Mir and Ali Mir had gifted their share in favour of the father

of the respondent No.1, whereas, in the application seeking

amendment of the plaint the case set up by the respondent

No. 1 is that his father was adopted by his brother Ali Mir,

who had orally gifted his whole property in favour of the

respondent No.1 and Khaliq Mir had also gifted the share of

the father of newly impleaded defendants to the father of the

respondent No.1 and had settled the matter at the time of

adoption of Ghulam Hassan Mir.

11. The respondent No. 1 has filed the response to the petition,

objecting to the maintainability of the petition by contending

that allowing the application for amendment of suit will not

change the nature of the suit.

12. Mr. Mian Tufail, learned counsel for the petitioners, has

argued that the learned trial court has not rightly passed the

order impugned, as by allowing the amendment application,

has allowed the respondent No. 1 to change the nature of the

suit.

13. Per-contra, Mr. Rizwan- Ul Zaman, learned counsel for the

respondent No. 1 has argued that there is no change in the

relief sought by respondent No. 1 in the suit and, as such, the

amendment in the plaint allowed by the learned trial court

would not change the nature of the suit.

14. Heard learned counsel for the parties and perused the record.

15. The relevant part of the order impugned is extracted as

under:-

"I have appreciated the rival contents raised but I do not need to dilate on these questions further as the question before me is somewhat different. Here the question is as to what extent party has a right to amend the suit. Order 6 Rule 17 of CPC consists of two parts, first part deals with power of the court to order amendment of the pleadings and the second part enjoins upon the court to allow the amendment only when it appears to the court that it is necessary for the purposes of determining the real questions in controversy between the parties. So in the backdrop of what has been stated above

needless to say as and when amendments the court may give opportunity to the non-applicants to file additional written statement and then proceed with the trial in accordance with the law. Accordingly, the application is allowed subject to costs of Rs. 10,000/- with opportunity to the non-applicants to file additional written statement. Application disposed of shall form, part of the main file and thereafter shall come up on 23.06.2018."

16. As per the mandate of Order 6 Rule 17 CPC, the Courts have

been vested with the power to allow the

alteration/amendment of the pleadings provided the

amendment sought to be made in the pleadings is imperative

for determining the real controversy between the parties. The

learned trial court though has rightly taken note of the

position of law that while considering the issue of

amendment of plaint, it is also required to be examined as to

whether the proposed amendment fundamentally changes the

nature and character of the case or not, but has miserably

failed to return a specific finding as to whether the

amendment sought to be incorporated in the plaint by the

respondent No. 1 would alter/change the fundamental nature

of the suit or not and, has proceeded to allow the application

for amendment of the plaint without assigning any reason.

17. In "Ganesh Prasad v. Rajeshwar Prasad, 2023 SCC on-line

SC 256", the Hon'ble Supreme Court of India, after taking

note of catena of its earlier judgments, has held as under:

37. Thus, the Plaintiffs and Defendant are entitled to amend the plaint, written statement or file an additional written statement. It is, however, subject to an exception

that by the proposed amendment, an opposite party should not be subject to injustice and that any admission made in favour of the other party is not but wrong. All amendments of the pleadings should be allowed liberally which are necessary for determination of the real controversies in the suit provided that the proposed amendment does not alter or substitute a new cause of action on the basis of which the original lis was raised or defence taken.

38. Inconsistent and contradictory allegations in negation to the admitted position of facts or mutually destructive allegations of facts should not be allowed to be incorporated by means of amendment to the pleadings.

(emphasis added)

18. As per the mandate of the judgment (supra), it is evident that

the plaintiff under the garb of amendment cannot set up

altogether a new case particularly when he has already led the

evidence and the defendant too almost has completed the

evidence. Besides, the inconsistent or mutually destructive

pleas can't be permitted to be incorporated in the plaint

through the medium of amendment of the suit.

19. Sofar as the present case is concerned, a case originally

projected by the respondent No.1 in his plaint was that his

father was adopted by his brother-Ali and it is respondent

No.1 who has a right to inherit the whole property of

deceased-Ali and that Ghulam Hassan Mir was adopted by

Kabir Bhat, and as such was not entitled to inherit any

property of his natural father, i.e, Khaliq. whereas, in the

application seeking amendment of the pleadings, an

altogether new case has been set up by the respondent No.1

by asserting that his father was adopted by his brother Ali Mir

who had orally gifted his whole property to his father and

further Khaliq Mir had also gifted away the share of father of

newly impleaded defendants to his father i.e. father of

respondent No.1 and had settled the matter at the time of

adoption of Ghulam Hassan Mir. There was no pleading

either in respect of gift in favour of father of respondent No.

1 by his brother Ali or that Khaliq Mir had gifted the share of

father of newly impleaded defendants to the father of

respondent No.1, rather it was the positive case of the

respondent No.1 that Ghulam Hassan Mir cannot inherit

properties of his biological father in view of his adoption and

as his father was adopted by his brother Ali, so he was

entitled to inherit the property. In the plaint there is no

whisper made by respondent No. 1 that Khaliq had gifted the

share of the father of the newly impleaded defendants in

favour of his father and had settled the matter at the time of

adoption (Ghulam Hassan Mir-now deceased). In fact, even

in his statement there is no whisper that Khaliq Mir had

gifted the share of the father of newly impleaded defendants,

i.e., Ghulam Hassan Mir in favour of father of the plaintiff.

20. Through the medium of the application seeking amendment

of the plaint, respondent No. 1 is not only taking the

contradictory stand to the one pleaded in the plaint but has

also changed the cause of action to seek relief(s) that was

never projected in the plaint. Respondent No.1 was earlier

claiming the ownership on the basis of right of inheritance

and negating the right of the Ghulam Hassan Mir on account

of his adoption but in the proposed amended plaint, he is

claiming ownership on account of oral gift made to his father

by Ali Mir and Khaliq. This court has no hesitation in holding

that respondent No.1 through the medium of application for

amendment of the suit has attempted to take inconsistent

stand viz-a-viz, the one agitated in the plaint which is not

permissible.

21. This Court is of the considered view that the learned trial

court has committed a jurisdictional error while allowing the

amendment of plaint without assigning any reason,

particularly when the respondent No.1 intended to change the

cause of action altogether to seek the relief prayed for in the

suit, and more particularly, when the parties had also led their

evidence and the suit was pending just for cross-examination

of some of the witnesses of proforma respondents. This Court

also cannot ignore the fact that the application for the

amendment was moved in the year 2017, i.e. after 11 long

years of institution of the suit, when the trial was almost at its

final stage. Though the Courts should ordinarily be loath in

interfering with the order in respect of the amendment of the

plaint, however, this is a case where the trial court has

travelled beyond the guardrails laid down by the Apex Court

for the purpose of considering the issue of amendment of the

pleadings. Respondent No.1 is guilty of changing the

constitutional nature and character of the suit and also of

taking inconsistent pleas in the application, just to prolong the

trial which is at its final stage.

22. This is a fit case, where this Court deems it proper to exercise

its supervisory jurisdiction under Article 227 of the

Constitution of India. Accordingly, the petition is allowed

and order dated 26th May, 2018, is set aside with a direction

to the learned trial court to take the proceedings to its logical

conclusion at an earliest, preferably within a period of six

months from the date of this order. The application for

amendment, as a corollary, is dismissed.

23. Registry to send a copy of this order to the trial court for

compliance.

24. Disposed of along with the connected CM(s).

(RAJNESH OSWAL) JUDGE SRINAGAR:

01.08.2025 "Ab. Rashid"

Whether the judgment is reportable: Yes

Abdul Rashid Ganaie I attest to the accuracy andOWP No. 1230/2018 11 authenticity of this document :04.08.2025 17:32

 
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 : MAIMS

 
 
Latestlaws Newsletter