Delhi High Court
Sh. Giriraj vs Sh. Rishipal And Anr on 7 August, 2023
Author: Chandra Dhari Singh
Bench: Chandra Dhari Singh
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of order: 7th August, 2023
+ C.R.P. 205/2022, CM APPL. 54311/2022, CM APPL. 54313/2022 &
CM APPL. 40119/2023
SH. GIRIRAJ ..... Petitioner
Through: Mr.K Venkatraman, Mr.Akash Tomar
and Mr.Nikhil Kumar Chawla,
Advocates
versus
SH. RISHIPAL AND ANR. ..... Respondents
Through: Mr.Ratan Prakash and
Mr.Mohd.Hashim, Advocates for R-1
CORAM:
HON'BLE MR. JUSTICE CHANDRA DHARI SINGH
ORDER
CHANDRA DHARI SINGH, J (Oral)
1. The present revision petition under Section 115 of the Code of Civil Procedure, 1908 (hereinafter „CPC‟), has been filed by the petitioner/plaintiff seeking the following relief:
"In view of the submissions made above the Revision Petition of the petitioner may kindly be allowed and set aside the impugned order dated 28.9.2022 and allow the application of the plaintiff U/O 6, Rule 17 of CPC.
It is prayed accordingly."Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 1 of 22
2. The relevant facts leading to the instant petition are reproduced herein:
i. The petitioner i.e., the plaintiff before the learned Trial Court had filed a Civil Suit bearing No. 570/2016, against the respondents/defendants, thereby, seeking partition and permanent injunction of four properties bearing Nos. 6, 9, 134, 135, Village Sarai kale Khan, Nizamuddin, New Delhi (hereinafter „Suit Property‟).
ii. It is the case of the petitioner in the suit, that the Suit Property is the ancestral property and parties thereto have equal rights over the same. Pursuant to the filing of the suit, written statement was filed by the respondents, thereby, submitting before the learned Trial Court that one suit bearing No. 187/1978 (titled Ram Swarup & Ors. v. Lal Chand & Ors.), was filed between the fathers of the parties namely, Late Sh. Ram Swarup, Late Sh. Rati Ram and Late Sh. Lal Chand S/o Late Sh. Ram Saran.
iii. In their written statement, the respondents had pleaded that the suit bearing No. 187/1978, was settled on 27th August 1978, and compromise decree dated 10th October 1978, was also drawn on the basis of the said compromise.
iv. The respondents had also filed an application under Order VII Rule 11 of the CPC, wherein, they had alleged that in the Suit bearing No. 187/1978, a compromise deed was entered into by the father of the petitioner with his brothers, hence, accordingly the petitioner has no right in the Suit Property. Hence, no cause Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 2 of 22 of action arises in favour of the petitioner to file the suit. Therefore, the plaint of the petitioner deserves to be rejected. v. Thereafter, the petitioner filed its application under Order VI Rule 17 of the CPC for amendment of the plaint, submitting that out of the above mentioned four properties, one property bearing No. 134 admeasuring 50 sq. yards which was inoccupation of Late Sh. Ram Swarup has been sold by him to one Smt. Krishna Taneja. The petitioner had purchased the said sold property from Smt. Krishna Tanjeja and accordingly he is the absolute owner of the property. In view of the same, the petitioner is not seeking partition of property bearing No. 134, and hence, property No. 134 be deleted from the prayer clause of his plaint.
Furthermore, the petitioner by way of the amended plaint sought to challenge the compromise deed dated 27th August 1978, and compromise decree dated 10th October 1978. vi. Respondents had also filed a cross suit bearing No. 367/2017 titled as Rishipal v. Giri Raj, seeking partition of the property on the ground that since, the petitioner is not willing to adhere to the partition as per the compromise deed, the property be partitioned in accordance with the law by the order of the court. vii. The learned Trial Court dismissed the application of the petitioner filed under Order VI Rule 17 of the CPC, vide order dated 28th September 2022, thereby, holding that there are no valid grounds on which the application of the petitioner can be allowed. Hence, the present petition.Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 3 of 22
3. Learned Counsel appearing on behalf of the petitioner submitted that present petition has been filed against the order dated 28th September 2022, whereby, the application filed under Order VI Rule 17 of the CPC, seeking amendment of the plaint was dismissed by the learned Trial Court without taking into the consideration certain facts and law as established.
4. It is submitted that the learned Trial Court failed to appreciate that the petitioner had filed the application under Order VI Rule 17 of the CPC contending therein, that property bearing No. 134 admeasuring 50 sq. yards, was in sole occupation and possession of Late Sh. Ram Swarup (father of the defendant No. 1).
5. It is further submitted that Late Sh. Ram Swarup sold the property bearing No. 134, to one Smt. Krishna Taneja. It is an admitted fact that the petitioner purchased the said property from Smt. Krishna Taneja, thus he does not wish to seek the partition of the property bearing No. 134, Village Sarai Kale Khan, Nizamuddin, New Delhi, and therefore, sought for the deletion of the prayer for partition and injunction in regard to the property bearing No. 134, in the said plaint.
6. It is submitted that in his application for seeking amendment of the plaint under Order VI Rule 17 of the CPC, the petitioner had challenged the the settlement dated 27th August 1978, w.r.t to the three properties bearing Nos. 6, 9, and 135.
7. It is further submitted that in the application under Order VI Rule 17 of the CPC, it was contended by the petitioner that Late Sh. Rati Ram neither participated in the said compromise nor consented to any compromise decree dated 10th October 1978. Furthermore, no suit was ever instituted by the father of the petitioner in the year 1978, as has been alleged Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 4 of 22 by the respondent.
8. It is submitted that no compromise was ever arrived at between the father of the petitioner and the father of respondents. Accordingly, the petitioner sought the amendment of the plaint in respect of the Suit Property by stating that no partition ever took place.
9. It is also submitted that the petitioner had no knowledge regarding the compromise and that the thumb impression in the said compromise deed is not of his deceased father. It is further submitted that by way of the application under Order VI Rule 17 of the CPC, the petitioner sought for the amendment of the plaint, thereby, challenging the compromise deed on the ground that someone had impersonated his father for the purpose of settlement.
10. It is submitted that the respondent had also filed a cross suit bearing No. 367/2017, in which they had decided to seek partition w.r.t to all the other common properties which were purchased from the sale proceeds of the joint family property. Since, the petitioner was not willing to go by the partition schedule mentioned in the compromise deed, the respondents are themselves seeking partition. Therefore, the compromise deed dated 27th August 1978, has no legal effect.
11. It is submitted that the petitioner was unaware about the said compromise deed and decree until it was relied upon by the respondents in their written statement. The learned Trial Court failed to take into consideration that the petitioner had filed the application under Order VI Rule 17 of the CPC, immediately after taking note of the compromise deed and decree.
12. It is submitted that the learned Trial Court erred in holding the Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 5 of 22 averments made by the respondent to be correct, thereby, holding the compromise deed and compromise decree valid.
13. It is further submitted that the learned Trial Court made such observations on the basis of an assumption that the parties to the suit are already in possession of their respective shares in accordance with the compromise deed. The said finding is erroneous as no such documents have been filed by the respondents to support the statement that they are in possession of their respective shares.
14. Learned counsel appearing on behalf of the petitioner further submits that while dismissing the application, all the facts were not taken into consideration by the learned Court below and passed the impugned order in contravention to the provision under Order VI Rule 17 of the CPC, and thus the impugned order dated 28th September 2022, passed by the learned ADJ, Saket Court, South-East District, New Delhi in Civil Suit bearing No. 570/2016, deserves to be set aside.
15. Per contra, learned counsel appearing on behalf of the respondents/defendants vehemently opposed the averments made by the petitioner and submitted that the present petition is nothing but an abuse of the process of law.
16. It is submitted that the petitioner has no locus standi to file the suit for partition as the partition had already taken long place time ago in the year 1978, vide a compromise deed dated 27th August 1978.
17. It is submitted that the respondents had filed their written statement and also an application under Order VII Rule 11 of the CPC, wherein they had stated that in the year 1978, a Civil Suit bearing No. 187/1978, titled Ram Swarup and Ors. V. Lal Chand and Ors., was filed and the said suit Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 6 of 22 was settled vide compromise decree dated 10th October 1978.
18. It is also submitted that since the compromise was entered into by the father of the petitioner with his brothers, the petitioner had no right in the Suit Property in view of the said compromise. There is no cause of action in favour of the petitioner to proceed with the suit seeking partition.
19. It is submitted that the Court below has rightly rejected the application under Order VI Rule 17 of the CPC, filed by the petitioner in view of the compromise decree dated 10th October 1978, passed in the Civil Suit bearing No. 187/1978, wherein, the consent decree was passed. Hence, before this Court the petitioner has no ground to challenge the impugned order.
20. In view of the foregoing submissions, it is submitted that this Court upholds the impugned order dated 28th September 2022, passed by the learned ADJ, Saket Court, South-East District, New Delhi, in Civil Suit bearing No. 570/2016, thereby, dismissing the present petition.
21. Heard the learned counsel appearing on behalf of the parties and perused the record.
22. Keeping in view the arguments advanced by the parties, the following issue has been framed for adjudication by this Court:
Whether there is any error on the part of the learned Trial Court in passing the impugned order, thereby, rejecting the application of the petitioner under Order VI Rule 17 of the CPC?
23. Before discussing the settled law, it is necessary to discuss the facts of the present petition.
24. The petitioner had filed a Civil Suit bearing No. 570/2016, before the Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 7 of 22 learned Trial Court for partition and permanent injunction of the Suit Property. In the said suit, the respondents had filed their written statement and also an application under Order VII Rule 11 of the CPC. The ground taken by the respondent for dismissal of the plaint filed by the petitioner was that partition had already been taken place in the year 1978, in accordance with a compromise deed dated 27th August 1978, executed between the petitioner‟s father and the respondents‟ fathers. It has been contended to the effect by the respondents that the said compromise deed was recorded and given effect to by the Sub-Judge in Civil Suit bearing No. 187/1978, vide consent decree dated 10th October 1978.
25. The petitioner thereafter had filed an application under Order VI Rule 17 of the CPC, thereby, seeking amendment to the plaint filed by him. In the said application the petitioner had sought deletion of the prayer seeking partition of the property bearing No. 134, as the same has been purchased by the petitioner and further sought challenge to the compromise deed dated 27th August 1978, and the consent decree dated 10th October 1978, stating that the same is illegal and based upon fraud as the father of the petitioner never participated in any such settlement or compromise. He further alleged that no civil suit was filed by the petitioner‟s father and that someone had impersonated his father for the sole purpose of benefitting with regard to the property in lis.
26. The learned Trial Court dismissed the application of the petitioner under Order VI Rule 17 of the CPC, vide order dated 28th September 2022, and observed as follows:
"10. Father of plaintiff-Sh. Rati Ram had died much prior to the filing of the present suit which was filed in the year 2015.Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 8 of 22
The plaintiff has filed the present suit on the basis of inheritance stating that it is an ancestral property. However, defendants have filed certified copy of the said suit in the court. th Vide decree dt 10.10.1978, which was entered into between the father of the parties, that suit was compromised and properties were divided interse. A party who alleges a fact, must prove it. It is the duty of the Court to give sanctity of the judgment passed by other Courts of this country. Till the time the father of plaintiff was alive, he never raised any issue with respect to the suit property. It is the claim of the plaintiff that he was not aware about the Said compromise, which was entered into between his father and his brothers. However, only a bare statement is not Sufficient for this court to disbelieve the Statement/compromise decree which was entered into between the parties on 10.10.1978.
11. It is mentioned in the application u/o 6 Rule 17 GPC that their father never appeared before the said court and it seems that some other person may have impersonated him and may have signed on his behalf. This contention of plaintiff does not inspire any confidence. Needless to say the fact that compromise was arrived at between the parties before the said court, is further fortified by the fact that a compromise decree was also acted upon by the parties.
12. The parties are already in possession of their respective shares in accordance with the compromise decree dt 10.10.1978. None of the brothers who were party to it (LR of one brother was party) ever challenged it during their lifetime. Now their descendants challenged it thereby saying that their fathers/grandfathers never signed it. Mere bare averments are not sufficient to re-open the settled disputes, especially/settled in Courts. It is not stated by plaintiff what proof he has to substantiate his claim except bare oral averment. If such compromises are permitted to be re-opened on the basis of such baseless oral averments of descendants of the parties, there shall be no end to litigation. This compromise was never challenged by father of plaintiff during his life time. He acted upon it and parties took possession of their respective shares in accordance with the compromise of 1978 as well.Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 9 of 22
13. There is no ground/basis to allow this application u/o 6 Rule 17 CPC. The same is hereby dismissed."
27. The learned Trial Court while dismissing the application of the petitioner under Order VI Rule 17 of the CPC, held that father of the petitioner died much prior to the filing of the present suit. The ground raised by the petitioner in his suit was with regard to the Suit Property being an ancestral property and the petitioner having right of inheritance over it. However, the respondents have relied upon a decree dated 10th October 1978, in Civil Suit bearing No. 187/1978. The said decree dated 10th October 1978, as entered into between the father of the parties and in pursuance to the same, the suit was settled and the properties mentioned in the said deed were divided inter se.
28. The learned Trial Court observed that the onus of proving the compromise deed as invalid lies upon the petitioner and it is the duty of the Court to give sanctity to the judgment passed by the other Courts. It was observed by the Court below that the father of the petitioner in his lifetime never raised any objection with regard to the abovementioned compromise deed. The petitioner‟s claim that he was unaware of the existence of any such deed is not sustainable. Such bare statement cannot be sustained in a suit without any sufficient material on record.
29. The learned Trial Court further declined to entertain the contention of the petitioner, whereby, it was alleged by the petitioner that his father neither appeared before the Court nor did he participate in any such compromise. This contention of the petitioner did not inspire the confidence of the learned Trial Court due to the fact that compromise deed dated 27th Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 10 of 22 August 1978, had already been acted upon by the parties giving effect to the partition of the Suit Property.
30. It was observed by the learned Court below that the parties are already in possession of their respective shares in accordance with the said compromise decree dated 10th October 1978. The same was never challenged by any of the parties and challenge to the same by the descendants of the deceased signatories to the deed, at this point of time, is not sufficient to re-open the settled disputes, especially the one settled in the Court. Further, due to the absence of any substantial proof in regard to the challenge to the deed dated 27th August 1978, the learned Trial Court dismissed the petitioner‟s application under Order VI Rule 17 of the CPC.
31. Before proceeding to test the validity of the impugned order, it would be appropriate to refer to the nature, scope and object of the law settled by the Courts. It is necessary to reproduce the relevant provision of law under which the application filed by the petitioner was dismissed by the learned Trial Court and is under challenge before this Court. The same is mentioned herein:
"Order VI - Pleadings generally 3 [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:
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."Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 11 of 22
32. Order VI Rule 17 of the CPC, declares that the Court may, at any stage of the proceedings allow either party to alter or amend his pleadings in such a manner and on such terms as may be just. It also provides that such amendment should be necessary for the purpose of determining the real questions of controversy between the parties. The aforesaid power of the Court however is subject to a rider put by proviso to Order VI Rule 17 of the CPC, which provides that no application for amendment should 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 for which amendment is sought, before the commencement of the trial. In Salem Advocate Bar Association, Tamil Nadu V. Union of India & Ors., (2005) 6 SCC 344, the Hon‟ble Supreme Court has held that the object of adding the proviso is to prevent frivolous applications which are filed to delay the trial.
33. The purpose of Order VI Rule 17 of the CPC, is that all the substantial facts and necessary particulars must be stated in the pleadings. The object of the rule states that the Court should evaluate all the merits of the matter presented before it and therefore, consider permitting any required amendments to accurately determine the primary issue in dispute between the parties in question.
34. Ultimately, the purpose of the Courts is to administer justice between the parties involved, rather than to inflict punishment upon them. The Courts are empowered to allow amendments or modifications to the pleadings, in order to serve the broad objective of ensuring comprehensive adjudication for all the parties. The provision of Order VI Rule 17 of the CPC serves the purpose of advancing the objectives of justice rather than Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 12 of 22 defeating them.
35. The Hon‟ble Supreme Court in Pirgonda Hongonda Patil v. Kalgonda Shidgonda Patil, 1957 SCR 595, discussed the tests laid down for allowing amendment of a plaint. It observed as follows:
"10. Learned counsel for the appellant referred us to the decision in Kisandas Rupchand v. Rachappa Vithoba [(1900) ILR 33 Bom 644, 655] and placed great reliance on the observations of Beaman, J. at p. 655:"In my opinion, two simple tests, and two only, need to be applied, in order to ascertain whether a given case is within the principle. First, could the party asking to amend obtain the same quantity of relief without the amendment? If not, then it follows necessarily that the proposed amendment places the other party at a disadvantage, it allows his opponent to obtain more from him than he would have been able to obtain but for the amendment. Second, in those circumstances, can the party thus placed at a disadvantage be compensated for it by costs? If not, then the amendment ought not, unless the case is so peculiar as to be taken out of the scope of the rule, to be allowed."
36. The aforementioned judgement of the Hon‟ble Supreme Court has been followed in North Eastern Railway Admn. v. Bhagwan Das, (2008) 8 SCC 511, wherein the Court stated that the settled principle still holds the field. It was held that all amendments ought to be allowed which satisfy two conditions, firstly, no injustice to be caused to the other side and secondly, the amendments being necessary for the purpose of determining the real issue in dispute between the parties. Amendments to be refused only where the other party cannot be placed in the same position as if the pleading had been originally correct, but the amendment would cause him an injury which could not be compensated in costs. These are the broad principles to be kept in view while dealing with an application under order VI Rule 17 of Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 13 of 22 the CPC.
37. Further, in State of M.P. v. Union of India, (2011) 12 SCC 268, the Hon‟ble Supreme Court reiterated the scope and extent of exercising the powers under the provision. It held as follows:
"10. This Court, while considering Order 6 Rule 17 of the Code, in several judgments has laid down the principles to be applicable in the case of amendment of plaint which are as follows:
(i) Surender Kumar Sharma v. Makhan Singh [(2009) 10 SCC 626 : (2009) 4 SCC (Civ) 294] , at para 5 : (SCC p. 627) "5. As noted hereinearlier, the prayer for amendment was refused by the High Court on two grounds. So far as the first ground is concerned i.e. the prayer for amendment was a belated one, we are of the view that even if it was belated, then also, the question that needs to be decided is to see whether by allowing the amendment, the real controversy between the parties may be resolved. It is well settled that under Order 6 Rule 17 of the Code of Civil Procedure, wide powers and unfettered discretion have been conferred on the court to allow amendment of the pleadings to a party in such a manner and on such terms as it appears to the court just and proper. Even if, such an application for amendment of the plaint was filed belatedly, such belated amendment cannot be refused if it is found that for deciding the real controversy between the parties, it can be allowed on payment of costs. Therefore, in our view, mere delay and laches in making the application for amendment cannot be a ground to refuse the amendment."
(ii) North Eastern Railway Admn. v. Bhagwan Das [(2008) 8 SCC 511] , at para 16 : (SCC p. 517) "16. Insofar as the principles which govern the question of granting or disallowing amendments under Order 6 Rule 17 CPC (as it stood at the relevant time) are concerned, these are also well settled. Order 6 Rule 17 CPC postulates amendment of pleadings at any stage of Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 14 of 22 the proceedings. In Pirgonda Hongonda Patil v. Kalgonda Shidgonda Patil [AIR 1957 SC 363] which still holds the field, it was held that all amendments ought to be allowed which satisfy the two conditions : (a) of not working injustice to the other side; and (b) of being necessary for the purpose of determining the real questions in controversy between the parties. Amendments should be refused only where the other party cannot be placed in the same position as if the pleading had been originally correct, but the amendment would cause him an injury which could not be compensated in costs."
(iii) Usha Devi v. Rijwan Ahamd [(2008) 3 SCC 717 : (2008) 1 SCC (Civ) 922] , at para 13 : (SCC p. 722) "13. Mr Bharuka, on the other hand, invited our attention to another decision of this Court in Baldev Singh v. Manohar Singh [(2006) 6 SCC 498] . In para 17 of the decision, it was held and observed as follows :
(SCC pp. 504-05) „17. Before we part with this order, we may also notice that proviso to Order 6 Rule 17 CPC provides that amendment of pleadings shall not be allowed when the trial of the suit has already commenced. For this reason, we have examined the records and find that, in fact, the trial has not yet commenced. It appears from the records that the parties have yet to file their documentary evidence in the suit. From the record, it also appears that the suit was not on the verge of conclusion as found by the High Court and the trial court. That apart, commencement of trial as used in proviso to Order 6 Rule 17 in the Code of Civil Procedure must be understood in the limited sense as meaning the final hearing of the suit, examination of witnesses, filing of documents and addressing of arguments. As noted hereinbefore, parties are yet to file their documents, we do not find any reason to reject the application for amendment of the written statement in view of Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 15 of 22 proviso to Order 6 Rule 17 CPC which confers wide power and unfettered discretion on the court to allow an amendment of the written statement at any stage of the proceedings.‟"
(iv) Rajesh Kumar Aggarwal v. K.K. Modi [(2006) 4 SCC 385] , at paras 15 & 16 : (SCC pp. 392-93) "15. The object of the rule is that the 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 controversy between the parties provided it does not cause injustice or prejudice to the other side.
16. Order 6 Rule 17 consists of two parts. Whereas the first part is discretionary (may) and leaves it to the court to order amendment of pleading. The second part is imperative (shall) and enjoins the court to allow all amendments which are necessary for the purpose of determining the real question in controversy between the parties."
(v) Revajeetu Builders and Developers v. Narayanaswamy and Sons [(2009) 10 SCC 84 : (2009) 4 SCC (Civ) 37] , at para 63 :
(SCC p. 102) "63. On critically analysing both the English and Indian cases, some basic principles emerge which ought to be taken into consideration while allowing or rejecting the application for amendment:
(1) whether the amendment sought is imperative for proper and effective adjudication of the case; (2) whether the application for amendment is bona fide or mala fide;
(3) the amendment should not cause such prejudice to the other side which cannot be compensated adequately in terms of money; (4) refusing amendment would in fact lead to injustice or lead to multiple litigation;
(5) whether the proposed amendment constitutionally or fundamentally changes the nature and character of the case; and Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 16 of 22 (6) as a general rule, the court should decline amendments if a fresh suit on the amended claims would be barred by limitation on the date of application.
These are some of the important factors which may be kept in mind while dealing with application filed under Order 6 Rule 17. These are only illustrative and not exhaustive."
The above principles make it clear that courts have ample power to allow the application for amendment of the plaint. However, they must be satisfied that the same is required in the interest of justice and for the purpose of determination of real question in controversy between the parties."
38. The test before this Court is to determine whether the amendment as sought by the petitioner before the learned Trial Court was necessary to determine the real issue in controversy between the parties. If the answer to the same is in negative, then whether the prayer for amendment deserves to be rejected for any reason needs to be considered.
39. In Vijay Gupta v. Gagninder Kr. Gandhi, 2022 SCC OnLine Del 1897, a Coordinate Bench of this Court observed effect of the decision of the Court in an application under the said provision. It observed as follows:
"36. The principles governing applications seeking amendment of pleadings, moved under Order VI Rule 17 CPC, are, therefore, well-settled. By judicial fiat, however, these principles have been subjected to exceptions where allowing the amendment would result in irreparable injustice to the opposite party, or where, by the amendment, the party seeking amendment withdraws or resiles from an admission or pleading made by him during the proceedings, thereby resulting in injustice to the opposite party. A time barred claim, too, ordinarily, cannot be sought to be introduced by an amendment in a plaint; this principle, however, is not absolute and, in certain circumstances, a court may permit introduction Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 17 of 22 of a time barred claim by amendment ex debito justitiae. 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."
40. In light of the abovementioned judgments, it is clear that the purpose and object of the provision is to either allow a party to alter or amend his pleadings in such a manner and on such terms as may be just. The amendment being sought by a party under the provision must not be claimed as a matter of right. It is a duty of the Court to not adopt a hyper technical approach while deciding any such application. The same was also observed in State of M.P. v. Union of India (Supra).
41. The substantive material, that the petitioner was required to prove, to entitle him to the relief sought with regard to the challenge to the compromise deed was nowhere stated in its application under Order VI Rule 17 of the CPC. Due to the same reason, the learned Trial Court rightly dismissed the petitioner‟s application.
42. The relief which were sought by the petitioner in his application before the learned Trial Court was determined to be an already dealt and adjudicated issue in Civil Suit bearing No. 187/1978, between the fathers of the parties. The compromise deed dated 27th August 1978, was never challenged until the respondents placed their reliance on it. The challenge to the said deed needs to be substantiated with a solid evidence as the same is a part of an already concluded judicial proceeding.
43. In light of the tests laid down by the Hon‟ble Supreme Court, this Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 18 of 22 Court is of the view that the main dispute between the parties is with regard to the partition of the Suit Property and that the petitioner had sought amendment to his plaint so that he can challenge the said compromise deed which according to the respondents had already given effect to the partition of the Suit Property.
44. This Court while following the tests laid down by the Hon‟ble Supreme Court in a catena of judgments founds that the amendments being sought by the petitioner are not per se necessary as, even without the said amendments, the petitioner will still be entitled to claim the relief of partition in regard to the said property. On the other hand, if the amendment being sought is allowed, the same would place the respondents at disadvantage.
45. Since the learned Trial Court has dealt with the issue in accordance with the law. This Court is of the view that there is no infirmity in the impugned order of the learned Trial Court.
46. At this juncture, this Court deems it appropriate to discuss the scope of revisional powers of the High Court. The Hon‟ble Supreme Court has detailed the scope of such powers of the High Court under Section 115 of the CPC, in the matter of D.L.F. Housing & Construction Co. (P) Ltd. v. Sarup Singh, (1969) 3 SCC 807, wherein it was observed as under:
"5. The position thus seems to be firmly established that while exercising the jurisdiction under Section 115, it is not competent to the High Court to correct errors of fact however gross or even errors of law unless the said errors have relation to the jurisdiction of the Court to try the dispute itself. Clauses
(a) and (b) of this section on their plain reading quite clearly do not cover the present case. It was not contended, as indeed it was not possible to contend, that the learned Additional Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 19 of 22 District Judge had either exercised a jurisdiction not vested in him by law or had failed to exercise a jurisdiction so vested in him, in recording the order that the proceedings under reference be stayed till the decision of the appeal by the High Court in the proceedings for specific performance of the agreement in question. Clause (c) also does not seem to apply to the case in hand. The words "illegally" and "with material irregularity" as used in this clause do not cover either errors of fact or of law; they do not refer to the decision arrived at but merely to the manner in which it is reached. The errors contemplated by this clause may, in our view, relate either to breach of some provision of law or to material defects of procedure affecting the ultimate decision, and not to errors either of fact or of law, after the prescribed formalities have been complied with. The High Court does not seem to have adverted to the limitation imposed on its power under Section 115 of the Code. Merely because the High Court would have felt inclined, had it dealt with the matter initially, to come to a different conclusion on the question of continuing stay of the reference proceedings pending decision of the appeal, could hardly justify interference on revision under Section 115 of the Code when there was no illegality or material irregularity committed by the learned Additional District Judge in his manner of dealing with this question. It seems to us that in this matter the High Court treated the revision virtually as if it was an appeal."
47. In view of the aforementioned judgment, it becomes evident that this Court has limited powers which can be exercised under Section 115 of the CPC. It is also prudent to apply the ratio observed in the judgments of the Hon‟ble Supreme Court, by way of which, this Court finds that not every order of the learned Trial Court can be regarded as an order that can be put under the ambit of revisional jurisdiction of the High Court.
48. Furthermore, as per the judgment of the Hon‟ble Supreme Court in Baldevdas Shivlal v. Filmistan Distributors (India) (P) Ltd., (1969) 2 SCC Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 20 of 22 201, the scope of Section 115 of the CPC only includes questions of errors of jurisdiction, the irregular exercise, or non-exercise of it, or the illegal assumption of it. The mere fact that the decision of the Trial Court is erroneous due to a question of fact or of law does not amount to illegality or material irregularity. It embarks a peculiar kind of limitation that needs to be followed in its true letter and spirit. The High Court shall not interfere merely, because the Court below has wrongly decided a particular application in a suit being not maintainable.
49. Since, the petitioner is unable to make out his case wherein it is shown that the learned Trial Court has not exercised its jurisdiction in accordance with the law. Therefore, this Court is of the view that no case of revision as defined under Section 115 of the CPC is made out as, no such cause exists wherein the learned Trial Court has either acted illegally or with material irregularity in the exercise of its jurisdiction.
50. Accordingly, the issue framed has been decided.
51. On perusal of the findings of the learned Trial Court, this Court is of the view that there is nothing in the impugned order which suggests that there is any error of jurisdiction or irregularity in exercise of the jurisdiction of the Court below which goes to the root of the matter and invites the intervention of this Court under Section 115 of the CPC.
52. Therefore, this Court is of the view that the learned Trial Court has not committed any error of law that can be the subject matter in the instant revision petition.
53. In view of the above discussion of facts and law, this Court finds no error in the impugned order 28th September 2022, passed by the learned ADJ, Saket Court, South-East District, New Delhi, in Civil Suit bearing no.
Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 21 of 22570/2016.
54. Based on the aforementioned arguments, this revision petition is accordingly dismissed.
55. Pending applications, if any, also stand dismissed.
56. The order be uploaded on the website forthwith.
CHANDRA DHARI SINGH, J AUGUST 7, 2023 SV/RYP Click here to check corrigendum, if any Signature Not Verified Digitally Signed By:SARIKA BHAMOO VERMA Signing Date:19.08.2023 15:37:03 C.R.P. 205/2022 Page 22 of 22