High Court Patna High Court - Orders

Vireshwar Jha & Anr vs Akshay Lal Sah @ Sardar Sah & on 22 September, 2011

Patna High Court – Orders
Vireshwar Jha & Anr vs Akshay Lal Sah @ Sardar Sah & on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.16475 of 2011
                                     Vireshwar Jha & Anr
                                            Versus
                             Akshay Lal Sah @ Sardar Sah &
                               ----------------------------------

02. 22.09.2011. Heard the learned counsel for the petitioner.

This application has been filed against the Order

dated 01.04.2011 passed by Munsif, Sheohar, Sitamarhi in

Title Suit No.2 of 2007 whereby the learned Court below

directed the plaintiff to add Collector and Circle Officer as

party-defendant in the suit. The learned counsel for the

petitioner submitted that the learned Court below

misinterpreted the order passed by the Apex Court in 2007

S.A.R. (Civil) reported in 2007 (14) Supreme Court

cases 253 and directed the plaintiff to add the Collector

and Circle Officer as party-defendant. The learned counsel

further submitted that the petitioner filed the application for

dismissal of the suit for non-joinder of necessary party, i.e.,

Collector and Circle Officer. In the order, the learned Court

below held that the application of this petitioner is allowed.

According to the learned counsel, the learned Court below

passed contradictory order.

In 2007 (14) Supreme Court cases 253 Mehar

Chandra Das Vs. Lal Babu Siddihique, the Apex Court

has held that in suit challenging the grant of Parcha under

Bihar Privilege Person Homestead Tenancy Act, 1947,

Collector is necessary party. Referring to this decision, the

learned Court below allowed the contention of the petitioner
-2-

that Collector is necessary party. The learned counsel for

the petitioner submitted that after finding that Collector is

necessary party, the Court below should have dismissed the

suit.

From perusal of the decision Mehar Chandra Das

(Supra), it appears that in that case against the decree

passed by the High Court, the parties filed the Civil Appeal

No.6413 of 2000 before the Apex Court. So far the present

case is concerned, the suit is at the very initial stage.

In 2010 (7) Supreme Corut cases 417

(Mumbai International Airport Pvt. Ltd. Vs. Regency

Convention Centre and Hotels Pvt. Ltd. & Ors), the

Apex Court has held that Order 1 Rule 10 (2) C.P.C. is not

about the right of a non-party to be impleaded as party but

it speaks about the judicial discretion of the Court to strike

out or add party at any stage of proceeding. In exercising

its judicial discretion under the said rule, the Court will of

course act according to reason and not according to whims

and caparice.

In such view of the matter, from perusal of the

impugned order, it appears that the learned Court below

has exercised a discretionary jurisdiction judiciously vested

in it by law. I, therefore, find no reason to interfere with

the same. Accordingly, this writ application is dismissed.

Sanjeev/-                            (Mungeshwar Sahoo,J.)