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 2, Cited by 70]

Supreme Court of India

Suraj Prakash Bhasin vs Smt. Raj Rani Bhasin And Ors. on 29 April, 1980

Equivalent citations: AIR1981SC485, (1981)3SCC652, 1980(12)UJ593(SC), AIR 1981 SUPREME COURT 485, 1980 BB CJ 102 (SC), 1980 UJ (SC) 593, 1981 (3) SCC 652

Author: V.R. Krishna Iyer

Bench: O. Chinnappa Reddy, V.R. Krishna Iyer

JUDGMENT
  

V.R. Krishna Iyer, J.
 

1. The suave submissions and sure assertions made by Miss Seita Vaidalingam, Counsel for the appellant, are worthy of a better causa than a shaky challenge in this Court to a revisional order by the High Court refusing to demolish a discretionary exercise by the trial Court which allowed the amendment of a plaint in a suit for partition by inclusion of the relief of dissolution of partnership together with lenditfon of accounts and for the plaintiff's share therein. The parties are relations but the fight is bitter, perhaps because the subject matter is financially succulent", being a cinema theatre and a going cinema business. To start with, the plaintiff sought relief by way of partition of his share in the super-structure of the theatre. The claim was contested by the appellant, issues were struck, two years passed, and then the respondent (plaintiff) work up to the need for an amendment for the plaint in the shape of additional reliefs and supportive averments. The new reliefs proceeded on the footing that there was a partnership of the theatre business in which the plaintiff had a share and the demand now made was to render an account of the cinema business (M/s. Prakash Talkies) from March 1, 1973. It must be mentioned thit even in the original plaint there was reference a partnership arrangement and the plaintiff's share therein although relief on that footing was received by separate action. Apparently realising that prolixity of litigation could be avoided and dissolution of partnership could finally separate the parties and quantify their respective share the amendment was sought,

2. The defendant-appellant furiously opposed the amendment on the ground that the entire character of the ligigation was sought to be changed, that what was a partition suit was now re-incarnating as a partnership dissolution action, that the scope of the suit would be materially altered and that pleas available to resist the claim of the plaintiff would be lost to the prejudice of the defendant if the amendment were allowed. Such metamorphosis under guise of amendment was, according to the appellant, impermissible.

3. The trial Court, in exercise of its discretion, allowed the amendment and the High Court in revision, refused to interfere. In the view of the Courts below there was not such a total transformation of the nature of the litigation as to deny the rayer for amendment. On the other hand, the facts were substantially the same; the case of partnership was already present in embryonic form in the original plaint and multiplicity of suits would be avoided by grant of the amendment. "Thus, there is no basis whatsoever for interference and this revision application is hence liable to be dismissed", concluded the High Court.

4. Counsel for the appellant has come up to this Court securing Special Leave and we are free to concede that if pressure of advocacy can win a weak case, success; should have greeted Seita Vaidiolingam But when the position of law is so clear, when the jurisdiction of this Court is so exceptional and when the discretion exercised by one Court and confirmed by another is not glaringly unjust or illegal, the chances of allowance of an appeal are obviously remote.

5. The arguments urged with vigour by Counsel for ihe appellant were calculated to make out the gross delay on the part of the plaintiff-respondent in seeking amendment, the dubious device of developing a case of partnership and seeking relief thereon while leaving such a cause dormant in the original plaint and the utter untenability of the new-fangled version of a partnership. Granting these grounds for the take of argument, we are far from satisfied that the trial Court has been guilty of such mis-exercise of discretion as to call for this Court's intervention. It is well-known that amendments of pleadings are within the discretion of the Court although judicial discretion is not wild humour. Justice Cardozo, with juristic accuracy and literary felicity, expressed exquisitely the principles governing judicial discretion:

The Judge, even when he is free, is still not wholly free. He is not to innovate at pleasure. He is not a knight errant roaming at will in persuit of his own ideal of beauty or of goodness. He is to draw his inspiration from consecrated principles. He is not to yield to spasmodic sentiment, to vague and unregulated benevolence. He is not exercise a disciplined by system, and subordinated to 'the primordial necessity of order in the social life. Wide enough in all conscience is the field of discretion that remains.

6. The liberal principles which guide the exercise of discretion in allowing amendments have been laid down in numerous decisions of this Court. Multiplicity of proceedings being avoided is one criterion. Amendments which do not totally alter the character of the action are readily granted while case is taken to see that injustice and prejudice of an irremediable character are not inflicted on the opposite party under pretense of amendment of pleadings. The Court must be guided by the rule of justice expressed by the Privy Council in Ma Shwe Mya v. Maung Po Hnaung AIR 1922 PC 249 (250-51), P. 1283-84, CPC (1908) AIR, Vol 29th edn.

All rules of Court are nothing but provisions intended to secure the proper administration of justice and it is, therefore, essential that they should be made to serve and be subordinate to that purpose, so that full powers of amendment must be enjoyed and should always be liberally exercised, but nonetheless, no power has yet been given to enable one distinct causs of action to be substituted for another, nor to change, by means of amendment, the subject-matter of the suit.

7. It follows that nothing so shocking as has been urged by the appellant's Counsel has taken place here. The plea based on partnership is neither a virgin case nor a violent departure from the originai. After all, the appellant-defendant has a full opportunity to meet the case presented by the amendment. Maybe, a variety of circumstances some of which were mentioned before us might, if successfully established, disprove the veracity of the plaintiff's case, They are matters bearing 00 the merits of the case, not on the tea ability of the amendment.

8. Counsel also urged that there had been gross remissness, to say the least on the part of the plaintiff respondent in seeking amendment at a late stage and with a tricky touch. In such cases we mast remember the power of the Court to resort to the universal panacea for the pathology of negligence, indifference, slipshodness and other delinquencies of litigants. The Court, while allowing amendments, will, in such cases, order heavy costs. In the present case, the amendment has been allowed, but the condition of payment of costs has been imposed. In these circumstances, we do not find our way to do anything else except to dismiss the appeal.