Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 383]

Supreme Court of India

Jai Jai Ram Manohar Lal vs National Building Material Supply, ... on 17 March, 1969

Equivalent citations: 1969 AIR 1267, 1970 SCR (1) 22, AIR 1969 SUPREME COURT 1267

Author: J.C. Shah

Bench: J.C. Shah, A.N. Grover

           PETITIONER:
JAI JAI RAM MANOHAR LAL

	Vs.

RESPONDENT:
NATIONAL BUILDING MATERIAL SUPPLY, GURGAON

DATE OF JUDGMENT:
17/03/1969

BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
GROVER, A.N.

CITATION:
 1969 AIR 1267		  1970 SCR  (1)	 22
 1969 SCC  (1) 869
 CITATOR INFO :
 R	    1973 SC 484	 (11,13)
 RF	    1978 SC1329	 (28)


ACT:
Practice  and  Procedure-Amendment of plaint-Should  not  be
refused	 on technical grounds-Amended plaint when deemed  to
be  filed-Effect on limitation-Costs when party persists  in
plea without merit.



HEADNOTE:
Manoharlal s/o Jai Jai Ram commenced an action in the  Court
of  the Subordinate Judge, for valuer of timber supplied  to
the  defendant.	  The action was instituted in the  name  of
'Jai  Jai Ram Manohar Lal' which was the name in  which	 the
business was carried on.  The plaintiff signed and  verified
the  plaint  as	 'Jai Jai Ram Manohar Lal,  by	the  pen  of
Manohar	 lal.'	Later he applied to the Court for  leave  to
amend  the plaint.  In the application he averred  that	 the
business  carried on under the name Jai Jai Ram Manohar	 Lal
was  a joint Hindu family business and the name was  not  an
assumed or fictitious one as it contained his-name and	that
of  his	 father.  On these averments he prayed	that  he  be
allowed to describe him-' self in the cause title as Manohar
Lal proprietor of Jai Jai Ram Manohar Lal and in paragraph 1
to  state that he carried on the business in timber  in	 the
name  of  'Jai Jai Ram Manohar Lal'.   The  application	 was
'allowed  by  the trial Judge.	The defendant then  filed  a
supplementary  written	statement  raising  two	  additional
contentions : (1) that the plaintiff was not the sole  owner
of  the business and that his other brothers were  also	 the
owners	of  the business; and (2) that	the  amendment	took
effect	from the' date on which it was made and if  so,	 the
suit  was barred by limitation.	 The trial  court  rejecting
these  contentions  decreed  the suit.	The  High  Court  in
appeal took the view that the action having been  instituted
in the name of a nonexisting person', and Manohar Lal having
failed	to  aver in the application for amendment  that	 the
action	was instituted in the name of 'Jai Jai	Ram  Manohar
Lal'  on  account of a bona fide mistake  or  omission,	 the
Subordinate  Judge was incompetent to grant leave  to  amend
the plaint.  The High Court further held that the  amendment
allowed by the trial Court took effect only from the date of
amendment, and the action was barred by limitation.  Against
the  judgment  of the High Court the plaintiff,	 by  special
leave, appealed to this Court.
HELD  : (i) The order passed by the High Court could not  be
sustained.   Rules  of	procedure are,	intended  to,  be  a
handmaid  to the administration of justice.  A party  cannot
be   refused  relief  merely-  because	of   same   mistake,
negligence, inadvertence or even infraction of the rules  of
procedure.   The  Court	 -always gives leave  to  amend	 the
pleading  of a party, unless it is satisfied that the  party
applying  was acting mala fide , or that by his	 blunder  he
had  caused  injury to his opponent which may  not  be	com-
pensated  for  by an order of costs.  However  negligent  or
careless may have been the -first omission and however	late
the  proposed amendment, the amendment may be allowed if  it
can be made without injustice to the other side. [25 C-E]
Purshottam Umedbhai & Co. V. M/S.  Manilal and Sons,  [1961]
1 S.C.R. 982, explained and applied.
Amulakchand  Mewaram & Ors. v. Babulal Kanalal Taliwala,  35
Bom.  L.R. 569, applied.
23
In  the present case the plaintiff was carrying on  business
as  commission	agent in the name of 'Jai Jai  Ram  Maryohar
Lal'.  The plaintiff was competent to sue in his own name as
manager of the Hindu undivided family to which the  business
belonged; he claimed to have filed the suit on behalf of the
family	in the business name.  The observations made by	 the
High Court that the application for amendment of the  plaint
could not be granted, because there was no averment  therein
that  the  misdescription  was 'On account of  a  bona	fide
mistake,  and on that account the suit must fail, could	 not
be accepted.  There is no rule that unless in an application
for  'amendment of the plaint it is expressly  averred	that
the error, -omission or misdescription is due to a bona fide
mistake	 the court has no power to grant leave to amend	 the
plaint.	  The power to grant amendment of the  pleadings  is
intended to serve the ends of justice and is not governed by
any such narrow or technical limitations. [57 B-D]
(ii) Since  the name in which the action was instituted	 was
merely	a  misdescription  of  the  original  plaintiff,  no
question  of limitation arose and the plaint must be  deemed
on amendment to have been instituted in the name of the real
plaintiff on the date on which it was originally instituted.
[27 E]
(iii)The defendant raised and persisted in a plea which	 had
no  merit even after the amendment was allowed by the  trial
court.	 In the circumstances he must pay the costs in	this
Court and the High Court. [27 F-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 697 of 1966. Appeal by special leave from the judgment and order dated November 9, 1964 of the Allahabad High Court in First Appeal No. 257 of 1953.

S. C. Manchanda, S. k. Mehta and K. L. Mehta, for the appellant.

Bishan Narain and Harbans Singh, for the respondent. The Judgment of the Court was delivered by Shah, J. On March 11, 1950, Manohar Lal s/o Jai Jai Ram commenced an action in the Court of the Subordinate Judge, Nanital, for a decree for Rs. 10,139/12/- being the value of timber supplied to the defendant-the National Building Mate- rial Supply, Gurgaon. The action was instituted in the name of "Jai Jai Ram Manohar Lal" which was the name in which the business was carried on. The plaintiff Manohar Lal subscribed his signature at the foot of the plaint as "Jai Jai Ram Manohar Lal, by the pen of Manohar Lal", and the plaint was also similarly verified. The defendant by its written statement contended that the plaintiff was an unregistered firm and on that account incompetent to sue. On July 18, 1952, the plaintiff applied for leave to amend the plaint. Manohar Lal stated that "the business name of the plaintiff is Jai Jai Ram Manohar Lal and therein Manohar Lal the owner and proprietor is clearly shown and -named. It is a 24 joint Hindu family business and the defendant and all knew it that Manohar, Lai whose name is there along with the father's name is the proprietor of it. The name is not an assumed or fictitious one". The plaintiff on those averments applied for leave to describe himself in the cause title as "Manohar Lal proprietor of Jai Jai Ram Manohar Lal"

and in paragraph 1 to state that he carried on the business in timber in the name of Jai Jai Ram Manohar Lal. Apparently no reply was filed to this application by the defendant. The Subordinate Judge granted leave to amend the plaint. He observed that there was no doubt that the real plaintiff was Manohar Lal himself, that it was Manohar Lal who intended to file and did in fact Me the action, and that the "amendment was intended to bring what in effect had been done in conformity with what in fact should have been done".

The defendant then filed a supplementary written statement raising two additional contentions-(1) that Manohar Lal was not the sole owner of the business and that his other brothers were also the owners of the business; and (2) that in any event the amendment became effective from July 18, 1952, and on that account the suit was barred by the law of limitation.

The Trial Judge decreed the claim for Rs. 6,568/6/3. Against that decree an appeal was preferred to the High Court of Allahabad. The High Court being of the view that the action was instituted in the name of a "non-existing person" and Manohar Lal having failed to aver in the application for amendment that the action was instituted in the name of "Jai Jai Ram Manohar Lal" on account of some bona fide mistake or omission, the Subordinate Judge was incompetent to grant leave to amend of the plaint. The High Court after making an extensive quotation from the judgment of this Court in purushottam Umedbhai and Company v. Messrs. Manilal and Sons(1) observed that the action could not be instituted by the plaintiff in the business name; it should have been instituted in the name of the Karta of the Hindu undivided family in his representative capacity or else 'all the members of the joint family must join as plaintiffs. The Court then observed :

"The suit instituted by the joint Hindu family business in the name of an assumed business title was a suit by a person, who did not exist and was, therefore, a nullity. Hence there could be no amendment of the description of such a plaintiff who did not exist in the eye of law. The court below was in obvious error in thinking otherwise and allowing the name of Manohar Lal to be added as proprietor of the original plaintiff Jai Jai Ram Manohar Lal, which was neither (1) [1961] 1 S. C. R. 982.
25

a legal entity nor an existing person who could have validly instituted the suit."

The High Court was also of the opinion that the substitution of the name of Manohar Lal as a plaintiff during the pendency of the action took effect from July 18, 1952, and the action must be deemed to be instituted on that date the amendment could not take effect retrospectively and on the date of the amendment the action was barred by the law of limitation. The plaintiff has appealed to this Court with special leave.

The order passed by the High Court cannot be sustained. Rules of procedure are intended to, be a handmaid to the administration of justice. A party cannot be refused just relief merely because of some mistake, negligence, inadvertence or even infraction of the rules of procedure. The Court always gives leave to amend the pleading of a party, unless it is satisfied that the party applying was acting mala fide, or that by his blunder, he had caused injury to his opponent which may not be compensed for by an order of costs. However negligent or careless may have been the first omission, and, however late the proposed amend- ment, the amendment may be allowed if it can be made without injustice to the other side. In Amulakchand Mewaram and others v. Babulal Kanalal Taliwala(1), Beaumont, C.J., in delivering the judgment of the Bombay High Court set out the principles applicable to cases like the present and observed:

"...... the question whether there should be an amendment or not really turns upon whether the name in which the suit is brought in the name of a non-existent person or whether it is merely a misdescription of existing persons. If the former is the case, the suit is a nullity and no amendment can cure it. If the latter is the case, prima facie, there ought to be an amendment because the general rule, subject no doubt to certain exceptions, is that the Court should always allow an amendment where any loss to the opposing party can be compensated for by costs."

In Amulakchand Mewaram's case(1) a Hindu undivided family sued in its business name. It was not appreciated at an early stage of the suit that in fact the firm name was not of a partnership, but was the name of a joint Hindu family. An objection was raised by the defendant that the suit as filed was not maintainable. An application to amend, the plaint, by substituting the names of the three members of the joint family for the name of the family firm as plaintiffs, was rejected by the Court (1) 35 Bom. L. R. 569.

Sup CI/69-3 26 of First Instance. In appeal the High Court observed that a suit brought in the name of a firm in a case not within 0. 30 C.P. Code being in fact a case of misdescription of existing persons, leave to amend ought to have been given. This Court considered a somewhat similar case in Purushottam Umedbhai's case(1). A firm carrying on business outside India filed a suit in the firm name in the High Court of Calcutta for a decree for compensation for breach of contract. The plaintiff then applied for amendment of the plaint by describing the names of all the partners and striking out the name of the firm as a mere misdescription. The application for amendment was rejected on the view that the original plaint was no plaint in law and it was not a case of misnomer or misdescription, but a case of a non- existent firm or a non-existent person suing. In appeal, the High Court held that the description of the plaintiff by a firm name in a case where the Code of Civil Procedure did not permit a suit to be brought in the firm name should properly be considered a case of description of the individual partners of the business and as such a misdescription, which in law can be corrected and should not be considered to amount to a description of a non-existent person. Against the order of he High Court an appeal was preferred to this Court. This Court observed (at p. 994) :

"Since, however, a firm is not a legal entity the privilege of suing in the name of a firm is permissible only to those persons who, as partners, are doing business in India. Such privilege is not extended to persons who are doing business as partners outside India. In their case they still have to sue in their individual names. If, however, under some misapprehension, persons doing business as partners outside India do file a plaint in the name of their firm they are misdescribing themselves, as the suit instituted is by them, they being known collectively as a firm. It seems, therefore, that a plaint filed in a court in India in the name of a firm doing business outside India is not by itself a nullity. It is a plaint by all the partners of the firm with a defective description of themselves for the purpose of the Code of Civil Procedure. in these circumstances, a civil court could permit, under the provisions of s. 153 of the Code (or possibly under 0. VI, r. 17, about which we say nothing), an amendment of the plaint to enable a proper description of the plaintiffs to appear in it in order to assist the Court in determining the real question or issue between the parties."

(1) [1961] 1 S. C. R. 982.

27

These cases do no more than illustrate the well-settled rule that all amendments should be permitted as may be necessary for the purpose of determining the real question in controversy between the parties, unless by permitting the amendment injustice may result to the other side. In the present case, the plaintiff was carrying on business as commission agent in the name of "Jai Jai Ram Manohar Lal. The plaintiff was competent to sue in his own name as Manager of the Hindu undivided family to which the business belonged; he says he sued on behalf of the family in the business 'name. The observations made by the High Court that the application for amendment of the plaint could not be granted, because there was no averment therein that the misdescription was on account of a bona fide mistake, and on that account the suit must fail, cannot be accepted. In our view, there is no rule that unless in an application for amendment of the plaint it is expressly averred that the error, omission or misdescription is due to a bona fide mistake, the Court has no power to grant leave to amend the plaint. The power to grant amendment of the pleadings is intended to serve the ends of justice and is not governed by any such narrow or technical limitations. Since the name in which the action was instituted was merely a misdescription of the original plaintiff, no question of limitation arises: the plaint must be deemed on amendment to have been instituted in the name of the real plaintiff, on the date on which it was originally instituted. In our view, the order passed by the Trial Court in granting the amendment was clearly right, and the High Court was in error in dismissing the suit on a technicality wholly unrelated to the merits of the dispute. Since all this delay has taken place and costs have been thrown away, because the defendant raised and persisted in a plea which had no merit even after the amendment was allowed by the Trial Court, he must pay the costs in this Court and the High Court. The appeal is allowed and the decree passed by the High Court is set aside. It appears that the High Court has not dealt with the appeal on the merits. The proceed- ings will stand remanded to the High Court for disposal according to law on the merits of the dispute between the parties.

G.C.		       Appeal allowed.
28