Citation : 2025 Latest Caselaw 8118 Raj
Judgement Date : 3 March, 2025
[2025:RJ-JD:10954]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5771/2024
Harisingh @ Harish S/o Shri Kishanlal, Aged About 62 Years, B/c
Mali, R/o Tilaknagar, Mahamandir Tisripol Ke Bahar, District
Jodhpur.
----Petitioner
Versus
1. Legal Heirs of Kesharsingh, S/o Santosh Singh:
1/1. Smt. Hemlata W/o Shri Late Shri Kesari Singh,
1/2. Yudhveer Singh S/o Late Shri Kesari Singh,
1/3. Smt Rashmi D/o Late Shri Kesari Singh, W/o Shri Prakash
Kachchhawa,
1/4. Miss Khushdil D/o Late Shri Kesari Singh,
All bly caste Mali, R/o Jeevandas Ji Ka Kua, Kisan
Boarding Ke Piche, Bagar Chowk, District Jodhpur.
2. Rajendra Singh S/o Somraj Tak, R/o Mathaniya Bhawan,
Nagori Gate Ke Andr, District Jodhpur.
3. Nareshraj Dhariwal S/o Late Shri Birdraj, B/c Jain, R/o
Shivshakti Nagar Road No. 4, Mahamandir, District
Jodhpur.
----Respondents
For Petitioner(s) : Mr. Bharat Boob, Adv.
For Respondent(s) : Mr. Abhinav Jain, Adv.
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Judgment
Judgment Reserved on : 17/02/2025
Judgment Pronounced on : 03/03/2025
1) The present writ petition has been filed challenging the
order dated 09.02.2024 passed by the learned Additional District
Judge No.3, Jodhpur Metropolitan in Civil Original Suit
No.14/2009 (NCV No.10844/2014), whereby the application filed
[2025:RJ-JD:10954] (2 of 8) [CW-5771/2024]
by the defendants seeking amendment of pleadings and relief in
the counter-claim, has been allowed.
2) The present petition has been filed at the instance of the
plaintiff in the suit.
3) The background of the facts reveled that the plaintiff filed
a suit to declare that the sale agreement dated 20.03.2006 and
Power of Attorney dated 30.03.2006 were not executed by him
and consequently, sought to declare the sale-deed dated
11.07.2006 as null and void. Additionally, he also sought relief
for cancellation of mutation made in pursuance of the sale-deed.
4) It appears that the plaintiff filed an application seeking
interim injunction. The same was dismissed by the trial court as
well as the appellate court and revisional court. The defendants
also filed written statement and counter-claim seeking perpetual
injunction restraining the plaintiff from interfering their
possession on the basis of agreement for sale and sale-deed.
5) During the pendency of the suit proceedings, the first
defendant died on 26.04.2017. The trial was also commenced
and the plaintiff's evidence was concluded. At that stage, the
defendants had filed the present application seeking amendment
of pleadings in the written statement and counter-claim. The
said application was allowed by the trial court vide order dated
09.02.2024. Therefore, the plaintiff filed the present writ petition
challenging the said order.
6) Heard the learned counsel for both the parties.
[2025:RJ-JD:10954] (3 of 8) [CW-5771/2024]
7) The main contention of learned counsel appearing for the
petitioner/plaintiff is that the criminal proceedings, which were
initiated at the instance of the defendants, culminated into filing
of the Final Report whereby the Investigating Officer clearly held
that the defendants have never been in possession as on the
date of filing of the suit and it was the plaintiff, who was in
possession. Therefore, allowing the amendment of the
declaration and recovery of possession amount to changing the
nature of the dispute. It is also his contention that the
amendment application was belated and the same was filed after
the evidence was commenced. Therefore, the application ought
not to have been allowed by the trial court unless the defendants
establish that in spite of due diligence could not bring the
additional facts and relief on record.
8) Per contra, the learned counsel appearing for the
respondents/defendants has submitted that the plaintiff taking
advantage of death of the first defendant and also pandemic
situation has illegally occupied the disputed suit land and such a
fact came to be known only when the legal heirs of the
defendants visited the disputed land on 30.01.2023. They came
to know that the plaintiff occupied the suit property in the year
2020-2021 taking advantage of lock down. Having known such
fact, the present application has been filed for amendment.
According to him, in spite of due diligence, the defendants could
not know the fact of illegal encroachment in the circumstances
of death of the first defendant. Therefore, the learned trial Judge
[2025:RJ-JD:10954] (4 of 8) [CW-5771/2024]
has rightly exercised his discretion to allow the application and
such order requires no interference.
9) The learned counsel for the respondents also submitted
that the plaintiff accepted the cost, as such, he has no right to
assail the order impugned. It is also his contention that the relief
sought by the plaintiff was for declaration and cancellation of the
documents and the amended relief sought is only declaration
and recovery of possession. Both the claims required to be
adjudicated in the same proceedings instead of relegating the
party to file a separate suit. Therefore, he prays for dismissal of
the writ petition.
10) I have considered the arguments of both the parties and
perused the impugned order as well as material available on
record.
11) In the light of the submissions made by both the parties,
the only point for consideration is whether the order impugned
requires any interference. It is undisputed fact that the plaintiff
filed the suit for declaration that the agreement of sale and
General Power of Attorney (GPA) were not executed by him and
consequently sought the sale-deed as null and void on the basis
of such document, and also sought cancellation of consequential
mutation basing on the above invalid documents. The
defendants' claim is that they were delivered possession in the
agreement for sale and subsequently, a sale-deed was executed
on the basis of General Power of Attorney given by the plaintiff.
Further, their claim is that they are in possession under the valid
[2025:RJ-JD:10954] (5 of 8) [CW-5771/2024]
sale-deed and their possession cannot be interfered. As such,
initially, he filed a suit for perpetual injunction against the
plaintiff. In this regard, it is appropriate to refer to Order VI Rule
17 of CPC, which reads as follows:-
"17. Amendment of pleadings.-The Court may at any stage of the proceedings allow either party to alter or amend his pleadings in such manner and on such terms as may be just, and all such amendments shall be made as may be necessary for the purpose of determining the real question in controversy between the parties:
Provided that no application for amendment shall be allowed after the trial has commenced, unless the Court comes to the conclusion that in spite of due diligence, the party could not have raised the matter before the commencement of trial."
12) The amendment of pleadings are ordinarily allowed if
such amendment is necessary for the purpose of determining the
real question in controversy between the parties. However, such
an amendment shall not be allowed after the trial has been
commended unless it is shown that in spite of due diligence, the
party could not have raised the matter before the
commencement of trial.
13) In the impugned proceeding in the present case, there is
nothing on record to show as to when the trial has been
commenced. However, it is shown that the present application
was filed after the evidence of the plaintiff has been closed and
when the matter is coming for the defendants' evidence. The
stand taken in the application is that on account of death of first
defendant and taking advantage of pandemic situation, the
[2025:RJ-JD:10954] (6 of 8) [CW-5771/2024]
plaintiff has encroached upon the subject land in the year 2020-
2021. This fact came to the legal heirs of the first defendant's
knowledge only when they visited the disputed land on
31.01.2023. However, the plaintiff's reply to such application
revealed that he had been in possession of the property and he
never executed any agreement for sale or GPA and no
possession was delivered under the agreement for sale as
claimed by the defendant. He asserts that his claim has further
been substantiated by the Final Report filed in a First
Information Report lodged by the first defendant. According to
him, allowing the application would alter the nature of suit and
that too when the evidence has been commenced, it is improper
to allow such application. According to him, the learned trial
Judge exercised discretion, which is not proper in the facts and
circumstances of the case.
14) The trial Judge after satisfying with the explanation and
considering the reply has exercised its discretion in favour of the
defendants by allowing their application. The plaintiff's suit is not
a simplicitor suit for perpetual injunction. It also sought a relief
of declaration that agreement for sale and GPA, have not been
executed by the plaintiff and also sought a declaration that the
sale-deed executed on the basis of such documents is null and
void, and also sought cancellation of mutations, which were done
on the basis of such evidence. The defendants' amended relief
only sought recovery of possession and also sought declaration
that his illegal dispossession is invalid. The defendants would
[2025:RJ-JD:10954] (7 of 8) [CW-5771/2024]
succeed only if the validity of the document, which challenged by
the plaintiff, was found to be correct otherwise the suit has to be
dismissed. This means the issues in the amended relief and the
plaintiff's relief requires adjudication in a common suit. The relief
sought in the present case is recovery of possession, which is on
account of alleged claim of dispossession during the suit
proceedings. There is no doubt that the defendants can institute
independent suit for such relief. However, in order to avoid
multiplicity suit proceedings, the adjudication of the relief which
is amended, requires to be done in a pending suit and counter-
claim, which would be convenient for the party and save the
time of court and prevent the multiplicity of the litigation.
Further, the suit is of the year 2009 and relegating the defendant
to file an independent suit would delay the present suit as well,
since the adjudication in one suit have an effect on the other
suit.
15) Dealing with the contention of the learned counsel for the
defendants that the present writ petition is not maintainable for
the reason that the plaintiff has received the cost imposed in
allowing the application, this contention is unsustainable because
statutory or constitutional remedies cannot be defeated merely
because a cost has been awarded and received in allowing the
application. Therefore, though the application is filed after the
commencement of trial, for the reasons explained by the first
respondent, the trial court has rightly allowed the application,
which does not require any interference by this Court.
[2025:RJ-JD:10954] (8 of 8) [CW-5771/2024]
16) In the result, the present writ petition is disposed of as
follows:-
(i) The challenge made to the order dated 09.02.2024 passed by the learned Additional District Judge No.3, Jodhpur Metropolitan is rejected;
(ii) The trial court shall dispose of the civil suit as early as possible; and
(iii) The trial court is also directed to allow the plaintiff to lead further evidence in the light of the amendment and reserves his right to lead rebuttal evidence for the defendants' counter claim.
17) In the circumstances, no order as to costs.
18) Pending interlocutory applications, if any, shall stand
disposed of.
(MUNNURI LAXMAN),J
NK/
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!