Telangana High Court
J.Ram Reddy vs K.Jyothi on 9 June, 2025
Author: G. Radha Rani
Bench: G. Radha Rani
THE HONOURABLE DR. JUSTICE G. RADHA RANI
CIVIL REVISION PETITION Nos.1245 & 1656 of 2022
COMMON ORDER:
C.R.P.No.1245 of 2022 is filed by the petitioner - plaintiff aggrieved by the order dated 15.03.2022 passed in I.A.No.196 of 2022 in O.S.No.42 of 2015 by the learned XII Additional Chief Judge, City Civil Court, Secunderabad, while, C.R.P.No.1656 of 2022 is filed by the defendants 1 and 2 against the same order.
2. I.A.No.196 of 2022 is filed by defendants 1 and 2 under Order VI Rule 17 of CPC read with Rule 28 of Civil Rules of Practice to permit them to amend the written statement filed by them and to carry out consequential amendments.
3. The plaintiff filed the suit for partition and separate possession of suit schedule properties alleging that the same were joint family properties. The defendants 1 and 2 filed written statement pleading that the father of defendant No.1 late J.Chitta Reddy executed a registered Will deed dated 12.01.1981 vide document No.2/1981 bequeathing all his properties including H.No.1-10-303 to all his four sons i.e. defendant No.1 and his brothers namely Late J.Narayana Reddy, Late J.Raji Reddy, and Mr.J.Narsimha Reddy. The defendant No.1 became absolute owner to an extent of one-fourth share in Ac.2-00 guntas of 2 Dr.GRR, J crp_1245 & 1656_2022 land in Survey No.50, Ac.1-30 guntas in Survey No.51, Ac.0-15 guntas in Survey No.52 and Ac.1-13 guntas in Survey No.66 of Pedda Thokatta Village and was in possession and enjoyment of the same. His eldest brother namely late J.Narayana Reddy executed a registered release deed dated 09.12.1982 vide document No.3026 of 1982 releasing his share in favor of his three brothers.
4. The defendant No.1 in the affidavit filed along with the petition under Order VI Rule 17 of CPC stated that the original registered Will deed dated 12.01.1981 was in the custody of his elder brother Mr.J.Narsimha Reddy and he came to know about the same two months ago. Earlier, he was under bonafide impression that the original Will deed dated 12.01.1981 was with him and the same could be produced at the time of his evidence. After thorough search, he could not find the same and realized that the same was with his elder brother Mr.J.Narsimha Reddy. As the said fact came to his knowledge at that juncture, the same had to be incorporated in the written statement by way of amendment. The proposed amendment related to real controversy in issue and was also necessary due to subsequent developments, which were not to the knowledge of the petitioner at the time of filing the written statement. He requested Mr.J.Narsimha Reddy to furnish the original registered Will deed dated 12.01.1981 to enable him to file the same in the case. The said Mr.J.Narsimha Reddy promised him to furnish the same, but, however, under the influence of the plaintiff, started dodging the matter. In such circumstances, he addressed a 3 Dr.GRR, J crp_1245 & 1656_2022 registered letter dated 03.11.2021 through RPAD requesting his brother Mr.J.Narsimha Reddy to provide him the original registered Will deed dated 12.01.1981, but he failed to respond. Such facts were subsequent events, which could not be mentioned in the written statement filed by him. In the said circumstances, the original Will deed could not be produced before the Court. Already pleadings were set forth in the written statement with regard to execution and registration of registered Will deed dated 12.01.1981. The proposed amendment was merely an elaboration of such pleadings. No new case was sought to be set up. The proposed amendment was related to real controversy in issue. If the said amendment was allowed, no prejudice would be caused to the respondent - plaintiff, on the other hand, the matter could be effectively decided on merits and prayed to permit them to amend the written statement filed by them and to carry out the necessary consequential amendments in the original written statement of defendants 1 and 2.
5. The respondent - plaintiff filed counter contending that the alleged Will was a forged and fabricated document. It was also false that there was an alleged release Deed dated 09.12.1982. A false defence was taken by defendants 1 and 2 about the execution of the alleged Will. In the written statement filed by defendants 1 and 2 nothing had been stated about in whose possession or custody, the original Will was. The defendants 1 and 2 could have stated in their written statement the said fact. The suit was filed in the year 4 Dr.GRR, J crp_1245 & 1656_2022 2015 and the matter was pending before the Court for the past six years. If the alleged original Will was in existence, the petitioner would have disclosed the same in the written statement filed by him. No explanation was given in the written statement. It was mandatory to mention about the existence / non-existence of the alleged documents in the written statement. As per the amended CPC, a party had to give explanation as to in whose possession the document was. The petitioner had never chosen to give any explanation about the original Will in the written statement or in whose possession the said document was. After the written statement was filed by defendants 1 and 2 on 14.07.2015, the plaintiff filed a rejoinder on 14.12.2015. Subsequently, the chief examination affidavit was filed by the plaintiff on 28.06.2017 and cross- examination was also completed on 29.07.2021. Only after completion of cross-examination of plaintiff, the petitioner had come up with the above application. There could not be any amendment when the plaintiff's evidence was concluded and the matter was posted for defendants' evidence conditionally. Post trial amendments would affect the rights of the plaintiff and the same was impermissible under law. The written statement filed by the defendant would clearly demonstrate that the defendant was quite aware of the defence taken by him in the written statement. As such, the defendants could not set up a case after conclusion of the evidence that the original Will was with his brother. The application for proposed amendment would affect the rights of the plaintiff. 5
Dr.GRR, J crp_1245 & 1656_2022 After the trial was commenced, an amendment petition could not be allowed on the basis of vague, unsubstantiated claim made by the party that too after conclusion of evidence of the plaintiff and prayed to dismiss the petition.
6. The trial court i.e. the learned XII Additional Chief Judge, City Civil Court, Secunderabad, on considering the rival contentions observed that:
"7. The petitioners filed a written statement contending that late Chitta Reddy executed a registered Will deed dated 12.01.1981 bequeathing all his properties. The contents of Will were also mentioned in the written statement. As per Section 65(a) of Indian Evidence Act "secondary evidence may be given, when the original is shown or appears to be in the possession or power of the person against whom the document is sought to be proved, or of any person out of reach of, or not subject to, the process of the Court, or of any person legally bound to produce it, and when, after the notice mentioned in section 66, such person does not produce it".
In view of the above said law, if the contents of the petition are considered, it is the contention of petitioner No.1 that he has given notice to his elder brother to produce the Will, but he did not produce the same. The Will is registered one. Therefore, certified copy of the said Will is secondary evidence of the original Will. As already discussed supra, petitioner No.1 gave a notice to his elder brother to produce the same, who is legally bound to produce it, but he did not produce the same inspite of notice issued under Section 66 of Indian Evidence Act. Therefore, certified copy of Will is admissible in law as secondary evidence as per Section 65 of Indian Evidence Act. For filing such certified copy of Will, just leave of the Court is 6 Dr.GRR, J crp_1245 & 1656_2022 sufficient and no amendment is required for giving the explanation that the registered Will is in the hands of the elder brother of petitioner No.1. Since the amendment is not necessary, this Court is not inclined to allow the petition. I hold this point accordingly."
and dismissed the petition observing that the petitioner - defendant No.1 could mark the certified copy of the Will as secondary evidence and no amendment was necessary for the said purpose.
7. Aggrieved by the said order passed by the learned XII Additional Chief Judge, City Civil Court, Secunderabad, the plaintiff and defendants 1 and 2 preferred these revisions.
8. Heard Sri Srinivas Velagapudi representing defendants 1 and 2 and Sri R.A.Achuthanand representing the plaintiff in O.S.No.42 of 2015.
9. Learned counsel for the defendants 1 and 2 contended that the court below having favorably considered that the pleadings were set forth with regard to execution and registration of registered Will deed dated 12.01.1981 in the written statement and the proposed amendment was merely elaboration of such pleadings and no new case was sought to be set up, ought to have allowed the petition. The court below by order dated 15.03.2022 appreciated that the Will dated 12.01.1981 could be received as secondary evidence, but erroneously held that no amendment of written statement was required. The amendment was 7 Dr.GRR, J crp_1245 & 1656_2022 refused as not maintainable only on the premise that the same was not necessary as a certified copy of the Will can be received as secondary evidence and relied upon the judgments of the Hon'ble Apex Court in State of Bihar and Others v. Modern Tent House and Another1, Gurbakhsh Singh and Others v. Buta Singh and Another 2 , Life Insurance Corporation of India v. Sanjeev Builders Private Limited and Another 3.
10. Learned counsel for the plaintiff on the other hand contended that the defendant No.1 was aware about the defence put forth by the plaintiff. In fact, no proper explanation was given to seek post trial amendment, as it was not a matter of right between the parties. The court below failed to consider the scope of amendment application filed under Order VI Rule 17 of CPC and in an application for amendment of the written statement, an order could not be passed, which was extraneous to Order VI Rule 17 of CPC. The court below passed the order beyond the scope of the relief sought by defendant No.1 in the proposed amendment. The court below ought not to have made an observation directing defendant No.1 to file an application for secondary evidence, which was extraneous for the purpose for which the application for amendment was sought by defendant No.1. The order passed by the court below was beyond its jurisdiction. In post trial amendment, a party had to show due diligence to 1 (2017) 8 SCC 567 2 (2018) 6 SCC 567 3 (2022) 16 SCC 1 8 Dr.GRR, J crp_1245 & 1656_2022 maintain an application for amendment. The defendant No.1 knew that his defence would entirely rest on the alleged Will dated 12.01.1981. But there was no whisper in the written statement as far as the proposed amendment was concerned. The defendant No.1 had not stated anything about in whose possession the original Will was. When there was no foundation laid in the pleadings on record, the court below granting permission under Order VI Rule 17 of CPC to file another application for secondary evidence was against the law and relied upon the judgments of the Hon'ble Apex Court in Ajendra Prasadji N.Pandey and Another v. Swami Keshav Prakash Dasji N. And Others 4, Chander Kanta Bansal v. Rajinder Singh Anand 5, Bachhaj Nahar v. Nilima Mandal and Another 6 , M.Revanna v. Anjanamma (Dead) by Legal Representatives and Others7 and of the High Court of Andhra Pradesh at Amaravathi in Jonnala Subba Reddy v. Yerra Varaha Narasimham and 2 others8.
11. Now the point for consideration in these revisions is whether the order passed by the trial court is in accordance with law or beyond its jurisdiction and is liable to be set aside?
4 2006 SCC 12 1 5 (2008) 5 SCC 117 6 AIR 2009 SC 1103 7 AIR 2019 SC 940 8 C.R.P.No.420 of 2021 dated 15.07.2022 9 Dr.GRR, J crp_1245 & 1656_2022
12. Order VI Rule 17 of CPC deals with amendment of pleadings. It 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 questions in controversy between the parties.
A proviso was added after the Civil Procedure Code (Amendment) Act, 2002 as follows:
Provided that no application for amendment shall be allowed after the trial was commenced, unless the Court comes to the conclusion that inspite of due diligence, the party could not have raised the matter before the commencement of trial.
13. Thus, under Order VI Rule 17 of CPC, the plaintiff or defendants may at any stage of the proceedings can file an application for amendment of plaint or written statement. But under the proviso to Order VI Rule 17 of CPC, no application for amendment shall be allowed after the trial has commenced, unless the Court comes to the conclusion that inspite of due diligence, the party could not have raised the matter before the commencement of trial. The object of bringing the amendment is to shorten the litigation and to speed up the disposal of the suits.
10
Dr.GRR, J crp_1245 & 1656_2022
14. The Hon'ble Apex Court in Chander Kanta Bansal v. Rajinder Singh Anand (cited supra), held that:
"The entire object of the amendment to Order VI Rule 17 of CPC as introduced in 2002, is to stall filing of applications for amending a pleading subsequent to the commencement of trial, to avoid surprises and the parties had sufficient knowledge of the others case. It also helps in checking the delays in filing the applications. Once the trial commences on the known pleas, it will be very difficult for any side to reconcile. In spite of the same, an exception is made in the newly inserted proviso where it is shown that in spite of due diligence, he could not raise a plea, it is for the court to consider the same. Therefore, it is not a complete bar nor shuts out entertaining of any later application. The reason for adding proviso is to curtail delay and expedite hearing of cases.
The proviso limits the power to allow amendment after the commencement of trial but grants discretion to the court to allow amendment if it feels that the party could not have raised the matter before the commencement of trial in spite of due diligence. It is true that the power to allow amendment should be liberally exercised. The liberal principles which guide the exercise of discretion in allowing the amendment are that multiplicity of proceedings should be avoided, that amendments which do not totally alter the character of an action should be granted, while care should be taken to see that injustice and prejudice of an irremediable character are not inflicted upon the opposite party under pretence of amendment. So whether a party has acted with due diligence or not, would depend upon the facts and circumstances of each case. This would, to some extent, limit the scope of amendment to 11 Dr.GRR, J crp_1245 & 1656_2022 pleadings, but would still vest enough powers in courts to deal with the unforeseen situations whenever they arise."
Due diligence is also interpreted as follows:
"16. The words "due diligence" has not been defined in the Code. According to Oxford Dictionary (Edition 2006), the word "diligence" means careful and persistent application or effort. "Diligent" means careful and steady in application to one's work and duties, showing care and effort. As per Black's Law Dictionary (Eighth Edition), "diligence" means a continual effort to accomplish something, care; caution; the attention and care required from a person in a given situation. "Due diligence" means the diligence reasonably expected from, and ordinarily exercised by, a person who seeks to satisfy a legal requirement or to discharge an obligation. According to Words and Phrases by Drain-Dyspnea (Permanent Edition 13-A) "due diligence", in law, means doing everything reasonable, not everything possible. "Due diligence" means reasonable diligence; it means such diligence as a prudent man would exercise in the conduct of his own affairs."
15. In M.Revanna v. Anjanamma (Dead) by Legal Representatives and Others (cited supra) also, the Hon'ble Apex Court held that:
"Leave to amend may be refused if it introduces a totally different, new and inconsistent case, or challenges the fundamental character of the suit. The proviso to Order VI Rule 17 of the CPC virtually prevents an application for amendment of pleadings from being 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 the trial. The proviso, to an extent, curtails 12 Dr.GRR, J crp_1245 & 1656_2022 absolute discretion to allow amendment at any stage. Therefore, burden was on the person who sought an amendment after commencement of the trial to show that inspite of due diligence, such an amendment could not have been sought earlier. There cannot be any dispute that an amendment cannot be claimed as a matter of right, and under all circumstances. Though normally amendments are allowed in the pleadings to avoid multiplicity of litigation, the Court needs to take into consideration whether the application for amendment is bona fide or mala fide and whether the amendment causes such prejudice to the other side which cannot be compensated adequately in terms of money."
16. The High Court of Andhra Pradesh at Amaravathi in Jonnala Subba Reddy v. Yerra Veraha Narasimham & 2 Others (cited supra) also after considering the judgments of the Hon'ble Apex Court in Salem Advocates Bar Association, Tamil Nadu v. Union of India [AIR 2005 SC 3353] and J.Samuel and Others v. Gattu Mahesh and Others [(2012) 2 SCC 300], held that:
"12. A conspectus of the above referred case Law would go to show that exercise of due diligence is a 'Sine qua non' for considering the application for the amendment of pleadings after commencement of Trial and the Court has to come to a conclusion that even after exercise of said due diligence, the party could not have raised the matter before commencement of trial."
18. In J.Samuel and Others v. Gattu Mahesh and Others [(2012) 2 SCC 300] case, the Hon'ble Apex Court laid down certain tests as to what was 'due diligence' with reference to 13 Dr.GRR, J crp_1245 & 1656_2022 Order VI Rule 17 of CPC and proviso thereto and held as follows:
"13. Due diligence is the idea that reasonable investigation is necessary before certain kinds of relief are requested. Duly diligent efforts are a requirement for a party seeking to use the adjudicatory mechanism to attain an anticipated relief. An advocate representing someone must engage in due diligence to determine that the representations made are factually accurate and sufficient. The term `Due diligence' is specifically used in the Code so as to provide a test for determining whether to exercise the discretion in situations of requested amendment after the commencement of trial.
14. A party requesting a relief stemming out of a claim is required to exercise due diligence and is a requirement which cannot be dispensed with. The term "due diligence" determines the scope of a party's constructive knowledge, claim and is very critical to the outcome of the suit"
"19. The word "due diligence" is not exactly defined by the Act, but in Bharat Petroleum Corporation Ltd. v. Precious Finance Investment Pvt. Ltd., [2006 (6) BomCR 510], the Apex Court held as follows:
"The Dictionary meaning of the expression "due diligence" as given in the Blacks Law Dictionary, Sixth Edition, 1990 means "Such a measure of prudence, activity or assiduity, as is properly to be expected from, and ordinarily 14 Dr.GRR, J crp_1245 & 1656_2022 exercised by, a reasonable and prudent man under the particular circumstances; not measured by any absolute standard, but depending on the relative facts of the special case." Similarly the Law Lexicon by P. Ramanatha Aiyer, Second Edition (Reprint) 2001 explains "due diligence" to mean such watchful caution and foresight as the circumstances of the particular case demands. While examining the explanation offered or cause shown as to why in spite of due diligence a party could not have raised the matter before commencement of trial, the Court may have to see the circumstances in which the party is seeking amendment. In short the explanation as to "due diligence" depends upon the particular circumstances and the relative facts of each case to reach a conclusion one way or the other."
20. In Chander Kanta Bansal v. Rajinder Singh Anand [(2008) 5 SCC 117], taking note of the object and purpose of Amendment Act 22 of 2002, the Supreme Court held that, the entire object of the said amendment is to stall filing of applications for amending a pleading subsequent to the commencement of trial, to avoid surprises and to ensure that one party has sufficient knowledge of the case of the other party.
21. In view of the tests laid down by the Apex Court in the judgments referred supra as to what amounts to exercise of 'due diligence', the petitioner in the present case did not aver anything in the entire affidavit as to how she exercised due diligence and despite exercise of due diligence, she could not bring those facts on record before commencement of trial. 15
Dr.GRR, J crp_1245 & 1656_2022 When the petitioner did not raise such plea in the affidavit filed along with this petition, the question of substantiating the same does not arise and in fact, both the parties went into trial, despite denial of title of this petitioner by the respondents about 10 years ago. Suggestions were also put to the witnesses denying the title of the petitioner. But, they did not open their eyes and slept over for a considerable period of time and when defendants witnesses are to be cross- examined, the petitioner realized the mistake she committed in seeking relief and filed petition under Order VI Rule 17 C.P.C to raise a plea that the document sued upon is fabricated, though a specific plea is raised that the document is created one, without explaining as to how she exercised due diligence and failed to take such steps.
22. If, the tests laid down in the two judgments referred supra, are applied to the present facts of the case, this petitioner as an ordinary prudent woman failed to take necessary steps before commencement of trial. Failure to take steps at an earlier stage without exercise of due diligence, disentitled her to claim such relief. Therefore, on this ground alone, this petition is liable to be dismissed.
23. Unless the petitioner satisfied the Court that, despite exercise of due diligence, she could not have brought the facts on record before commencement of trial. The amendment cannot be allowed as a matter of routine.
24. Further, in "Mohinder Kumar Mehra v. Roop Rani Mehra & Ors [AIR 2017 SC 5822]", it was held that, the proviso to Order VI Rule 17 prohibits the entertainment of an amendment application after the commencement of the trial with the sole object that once the parties proceed with the leading of evidence then ordinarily no new pleading should be permitted to be introduced."
16
Dr.GRR, J crp_1245 & 1656_2022
17. In the judgments relied by the learned counsel for defendants 1 and 2, the Hon'ble Apex Court in State of Bihar and Others v. Modern Tent House and Another (cited supra) permitted the appellants (defendants) to amend their written statement and to incorporate the amendment as prayed in the application observing that:
"7. It is not in dispute that the suit filed by the respondents against the appellants out of which this appeal arises is still pending. It is also not in dispute that the evidence of the parties is not yet over. In other words, the trial in the suit is going on.
8. We have perused the amendment application filed by the appellants. We find that firstly, the proposed amendment is on facts and the appellants in substance seek to elaborate the facts originally pleaded in the written statement; secondly and in other words, it is in the nature of amplification of the defense already taken; thirdly, it does not introduce any new defense compared to what has originally been pleaded in the written statement; fourthly, if allowed, it would neither result in changing the defense already taken nor will result in withdrawing any kind of admission, if made in the written statement; fifthly, there is no prejudice to the plaintiffs, if such amendment is allowed because notwithstanding the defense or/and the proposed amendment, the initial burden to prove the case continues to remain on the plaintiffs; and lastly, since the trial is not yet completed, it is in the interest of justice that the proposed amendment of the defendants should have been allowed by the Courts below rather than to allow the defendants to raise such plea at the appellate stage, if occasion so arises."17
Dr.GRR, J crp_1245 & 1656_2022
18. In Gurbakhsh Singh and Others v. Buta Singh and Another (cited supra), the Hon'ble Apex Court while considering that the nature of amendment as proposed neither changes the character and nature of the suit nor does it introduce any fresh ground opined that the amendment ought to have been allowed.
19. The Hon'ble Apex Court specifically held that:
"6. While allowing amendment of plaint, after amendment of 2002, this Court in circumstances similar to the present case, in Abdul Rehman and Anr. vs. Mohd. Ruldu and Ors. [(2012) 11 SCC 341], had observed:
"11. The original provision was deleted by Amendment Act 46 of 1999, however, it has again been restored by Amendment Act 22 of 2002 but with an added proviso to prevent application for amendment being 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. The above proviso, to some extent, curtails absolute discretion to allow amendment at any stage. At present, if application is filed after commencement of trial, it has to be shown that in spite of due diligence, it could not have been sought earlier. The object of the rule is that courts should try the merits of the case that come before them and should, consequently, allow all amendments that may be necessary for determining the real question in 18 Dr.GRR, J crp_1245 & 1656_2022 controversy between the parties provided it does not cause injustice or prejudice to the other side. This Court, in a series of decisions has held that the power to allow the amendment is wide and can be exercised at any stage of the proceeding in the interest of justice. The main purpose of allowing the amendment is to minimize the litigation and the plea that the relief sought by way of amendment was barred by time is to be considered in the light of the facts and circumstances of each case. The above principles have been reiterated by this Court in J. Samuel & Others v. Gattu Mahesh and Others [(2012) 2 SCC 300] and Rameshkumar Agarwal v. Rajmala Exports (P) Ltd and Others [(2012) 5 SCC 337]. Keeping the above principles in mind, let us consider whether the appellants have made out a case for amendment."
20. In Life Insurance Corporation of India v. Sanjeev Builders Private Limited and Another (cited supra), the Hon'ble Apex Court held that:
"25. The principles applicable to the amendments of the plaint are equally applicable to the amendments of the written statements. The courts are more generous in allowing the amendment of the written statement as question of prejudice is less likely to operate in that event. The defendant has a right to take alternative plea in defense which, however, is subject to an exception that by the proposed amendment other side should not be subjected to injustice and that any admission made in favor of the plaintiff is not withdrawn. All amendments of the pleadings should be allowed which are necessary for 19 Dr.GRR, J crp_1245 & 1656_2022 determination of the real controversies in the suit provided 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. 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. The proposed amendment should not cause such prejudice to the other side which cannot be compensated by costs. No amendment should be allowed which amounts to or relates in defeating a legal right accruing to the opposite party on account of lapse of time. The delay in filing the application for amendment of the pleadings should be properly compensated by costs and error or mistake which, if not fraudulent, should not be made a ground for rejecting the application for amendment of plaint or written statement. (See South Konkan Distilleries & Anr. v. Prabhakar Gajanan Naik & Ors., [(2008) 14 SCC 632].
26. But undoubtedly, every case and every application for amendment has to be tested in the applicable facts and circumstances of the case. As the proposed amendment of the pleadings amounts to only a different or an additional approach to the same facts, this Court has repeatedly laid down the principle that such an amendment would be allowed even after the expiry of statutory period of limitation."
and in the final conclusion summed up thus:
"71.1. 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 20 Dr.GRR, J crp_1245 & 1656_2022 barred under Order II Rule 2 CPC is, thus, misconceived and hence negatived.
71.2. 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.
71.3. The prayer for amendment is to be allowed:
71.3.1. If the amendment is required for effective and proper adjudication of the controversy between the parties, and 71.3.2. 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).
71.4. A prayer for amendment is generally required to be allowed unless:
71.4.1. 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, 71.4.2. The amendment changes the nature of the suit, 71.4.3. The prayer for amendment is malafide, or 71.4.4. By the amendment, the other side loses a valid defence.21
Dr.GRR, J crp_1245 & 1656_2022 71.5. In dealing with a prayer for amendment of pleadings, the court should avoid a hyper-technical approach, and is ordinarily required to be liberal especially where the opposite party can be compensated by costs.
71.6. 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.
71.7. 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.
71.8. Amendment may be justifiably allowed where it is intended to rectify the absence of material particulars in the plaint.
71.9. 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.
71.10. 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.
71.11. 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 22 Dr.GRR, J crp_1245 & 1656_2022 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 & Ors., 2022 SCC OnLine Del 1897)."
21. In the light of the principles enunciated by the Hon'ble Apex Court in all these cases, the facts of the case need to be looked into.
22. The defendants 1 and 2 have taken a plea in the written statement that the suit schedule properties were not joint family properties and that the father of defendant No.1 late J.Chitta Reddy executed a Will in favor of his four sons. The defendant No.1 became absolute owner of the said properties by virtue of the registered Will executed by his father. As such, the same was of self- acquired status and would not become Hindu Undivided Family property by any stretch of imagination. He was entitled to sell such lands to third parties and reinvest the sale proceeds to acquire further property and the same were his self- acquired property. The plaintiff was not having any right of whatsoever nature in the suit properties. The said written statement was filed on 14.07.2015 by defendants 1 and 2.
23
Dr.GRR, J crp_1245 & 1656_2022
23. The plaintiff filed a rejoinder to the said written statement contending that the alleged Will was inadmissible in evidence. The defendants 1 and 2 had filed certified copies of the alleged Will and proceedings before the Court, but failed to produce the original alleged Will before the Court. The certified copies of the Will were inadmissible in evidence. She contended that the alleged Will filed by defendants 1 and 2 and partition was inadmissible in evidence for want of production of original documents. The said document could not be received in evidence. The document had no legal validity. There was no attestation of the document as required under Section 63 of the Indian Succession Act, 1925. All unprivileged Wills should be inconsonance with the legal mandate as required under Section 63 of the Indian Succession Act, 1925. It was a void document and the defendant No.1 could not claim that he was the absolute owner of the property by virtue of a void document. There was a legal provision as to the mode of attestation provided under the provisions of the Indian Succession Act, 1925.
24. The said rejoinder was filed by the plaintiff on 14.12.2015. Thereafter trial commenced and the cross-examination of the plaintiff was completed on 29.07.2021. The evidence of the plaintiff was closed on 22.10.2021 and the matter was posted for the evidence of defendants 1 and 2. The defendants had taken several adjournments and had filed the present petition for amendment of their pleadings on 21.01.2022. Thus, for more than six years, they kept silent 24 Dr.GRR, J crp_1245 & 1656_2022 without filing the original Will or stating as to in whose possession the original Will was. Only in the petition filed by them under Order VI Rule 17 of CPC read with Rule 28 of Civil Rules of Practice, they stated that the original Will was in the custody of the elder brother of defendant No.1 by name Mr.J.Narsimha Reddy and that defendant No.1 came to know about the said fact only two months prior to filing of the petition. He was under the bonafide impression that the original Will was with him. After thorough search, could not find the same and realized that it was with his elder brother Mr.J.Narsimha Reddy, as such issued a notice to him to produce the original Will on 03.11.2021 and that he failed to respond to the same.
25. This plea taken by him would show that he had not verified whether he was in possession of the original Will or not though the plaintiff had filed rejoinder in the year 2015 itself that a certified copy of the Will was inadmissible in evidence for want of production of original documents. It would show that defendants 1 and 2 had not acted diligently and there was no due diligence on their part as stated by the Hon'ble Apex Court in the above cases, what "due diligence" means.
26. The defendants 1 and 2 were aware that their entire case depended upon the alleged Will dated 12.01.1981 to prove the nature of suit schedule properties. But no due diligence was exercised by them for a period of six years for 25 Dr.GRR, J crp_1245 & 1656_2022 verifying in whose possession the original Will was and to bring the said pleadings before the Court. Filing the petition after commencement of trial that too after the evidence of plaintiff was closed shows the lack of due diligence on their part. When no due diligence was exercised by the party, the Court ought not to have allowed the amendment application.
27. The trial court instead made observations, which were extraneous to the relief sought. The trial court giving directions to defendant No.1 to mark the certified copy of the Will as secondary evidence, is un-called for. The Hon'ble Apex Court in Bachhaj Nahar v. Nilima Mandal and Another (cited supra) held that:
"A Court cannot make out a case not pleaded. The court should confine its decision to the question raised in pleadings. Nor can it grant a relief which is not claimed and which does not flow from the facts and the cause of action alleged in the plaint, which violates the fundamental rules of civil procedure.
When the facts necessary to make out a particular claim, or to seek a particular relief, are not found in the plaint, the court cannot focus the attention of the parties, or its own attention on that claim or relief, by framing an appropriate issue. As a result the defendant does not get an opportunity to place the facts and contentions necessary to repudiate or challenge such a claim or relief. Therefore, the court cannot, on finding that the plaintiff has not made out the case put forth by him, grant some other relief. The question before a court is not whether there is some material on the basis of which some relief can be granted. The question is whether any relief can be granted, when the 26 Dr.GRR, J crp_1245 & 1656_2022 defendant had no opportunity to show that the relief proposed by the court could not be granted. When there is no prayer for a particular relief and no pleadings to support such a relief, and when defendant has no opportunity to resist or oppose such a relief, if the court considers and grants such a relief, it will lead to miscarriage of justice. Thus it is said that no amount of evidence, on a plea that is not put forward in the pleadings, can be looked into to grant any relief."
28. When the petition is filed for amendment of written statement, the Court has to consider whether the amendment is permissible or not under Order VI Rule 17 of CPC, but cannot go beyond the scope of the petition and cannot direct the parties to mark the certified copy of the Will as secondary evidence, which shows that the order passed by the Court is beyond its jurisdiction. As such, the same is erroneous and was liable to be set aside.
29. In the result, C.R.P.No.1245 of 2022 is allowed setting aside the order of the learned XII Additional Chief Judge, City Civil Court, Secunderabad in I.A.No.196 of 2022 in O.S.42 of 2015 dated 15.03.2022 and C.R.P.No.1656 of 2022 filed by defendants 1 and 2 is dismissed. No order as to costs.
As a sequel, miscellaneous applications pending in both these revision petitions, if any, shall stand closed.
_____________________ Dr. G.RADHA RANI, J Date: 09.06.2025 Nsk.