Bombay High Court High Court

Smt. Sushil Kaur vs M/S Aurangabad Ginning & Pressing on 22 September, 2011

Bombay High Court
Smt. Sushil Kaur vs M/S Aurangabad Ginning & Pressing on 22 September, 2011
Bench: S. S. Shinde
                                   1
                                                                cra105.06




                                                                
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD.




                                        
           CIVIL REVISION APPLICATION NO. 105 OF 2006


      1.    Smt. Sushil Kaur W/o Sukhbirsingh




                                       
            Chhatwal, Aged : 56 years, Occ :
            Household, R/o Raj Tara Bungalow,
            Osmanpura, Aurangabad.
      2.    Gurbirsingh    S/o    Sukhbirsingh




                             
            Chhatwal, Age : 40 years, Occ :
            Business, R/o As above.
      3.
                
            Sathirsingh    S/o    Sukhbirsingh
            Chhatwal, Age : 38 years, Occ :
            Business, R/o As above.
               
                                                    ..PETITIONERS
                        -VERSUS-
      1.    M/s Aurangabad Ginning & Pressing
            Factory, Jaffar Gate, Aurangabad,
      


            Through its G.P.A. Kantilal S/o
            Hiralal Mithawala, Age : 70 years,
   



            Occ : Service, R/o Supari Hanuman
            Road, Aurangabad.
      2.    Municipal Corporation, Aurangabad





            through its Commissioner.
                                                  ..RESPONDENTS

                            ...
     Shri K.C. Sant, Advocate for applicants.
     ٍShri P.S. Sonpethkar, advocate for respondent





      no.1
                            ...


                                       CORAM: S.S. SHINDE,J.

                          Reserved on : 23rd August, 2011
                      Pronounced on : 22nd September, 2011




                                        ::: Downloaded on - 09/06/2013 17:45:52 :::
                                      2
                                                                    cra105.06

     : JUDGMENT:

1. This Civil Revision Application is filed

aggrieved by the order passed on application

below Exhibit-10 in Misc. Civil Appeal no. 177

of 2006 dated 1st December, 2006 by the Adhoc

Additional District Judge-3, Aurangabad.

2. The

revision applicants herein are the

original plaintiffs, who have filed the suit

against the respondent no.2 praying for

perpetual injunction from demolishing the

construction on the suit land. In the said

suit, the revision applicants filed an

application for temporary injunction. However,

same was rejected.

Being aggrieved with the same, the

applicants filed Misc. Civil Appeal no. 177 of

2006 before the District Court along with

application Exhibit-5 for temporary

injunction.

The respondent no.1 herein thereafter

::: Downloaded on – 09/06/2013 17:45:52 :::
3
cra105.06

filed application Under Order 1 Rule 10(2) of

Code of Civil Procedure for addition of

parties in Misc. Civil Appeal no. 177 of 2006.

The avernments in the said application filed

by the respondent no.1 herein are as under :-

” 1. That, the applicant being owner
and possessor of the property and
ig portion of Survey No. 57, having
Municipal No.4-18-47/1, C.T.S. No.
13162 and 13163, situated at Jafar
Gate, Aurangabad. They filed the suit

bearing R.C.S. No. 218/1972 for
possession of a room admeasuring 10′
X 10′ and for perpetual injunction
for the rest of portion against (1)

Nutanbai, (2) Ravelsingh, (3)
Pratpsingh and (4) Mir Maqsood Ali

Khan. After hearing the suit on
merit, it came to be decreed by the
Hon’ble 2nd Joint Civil Judge, Junior
Division, at Aurangabad, by its

Judgment and Decree dated 30.9.1975.

The defendnats challenged said decree
by filing R.C.A. No. 195/1975 in the
Hon’ble District Court, Aurangabad,
and said appeal came to be allowed on
25.10.1978. Against the said decree

of Appellate Court, the present
applicant preferred IInd Appeal No.
189/1979 in the Hon’ble High Court
and said appeal came to be allowed on
16.12.1991, but, due to interpolation
in the said judgment in High Court,
the applicant filed C.A. No. 415/2003
for correction of Judgment and
deletion of interpolation. In said

::: Downloaded on – 09/06/2013 17:45:52 :::
4
cra105.06

C.A. the husband of the plaintiff No.

1 Sukhbirsingh, who purchased said
property during pendency of the suit

was also unpleaded as party and after
hearing him, C.A. No. 415/2003 came
to be allowed on 21.09.2004.

Sukhbirsingh unsuccessfully
challenged the said order by filing

S.L.P. No. 21339/2004 in Hon’ble
Supreme Court of India.

2. That, the applicant filed

Reuglar Darkhast No. 104/1994, for
execution of decree passed in R.C.S.

No. 218/1972 and confirmed by Hon’ble
High Court. The applicant came to
know that the husband of present
plaintiff no.1 is intending to start

construction on suit property and
therefore, he filed application for
temporary injunction restraining
Sukhbirsingh and others and

defendants from changing the nature
of suit property or alienating the

said property or creating third party
interest on 6.7.2005. The Hon’ble 5th
Joint Civil Judge, Junior Division,
Aurangabad, after hearing pleased to

allow the application on 22.8.2005.

       During    the     pendency     of    said
       application     status-quo    order   was

passed on 8.7.2005. In spite of
injunction order, Sukhbirsingh and
after his demise the present

plaintiffs continued the construction
work and therefore, the applicant
filed an application U/o 39 Rule 2-A
of Civil Procedure Code, which is
pending.

3. As such, the construction work
of the plaintiffs is during
enforcement of injunction order

::: Downloaded on – 09/06/2013 17:45:52 :::
5
cra105.06

passed by the Court at the instance

of the defendants as such, the
applicant is interested party being

title holder of the suit property.
The plaintiffs have hided all above
referred material facts from the
Hon’ble 2nd Joint Civil Judge, Senior
Division, Aurangabad, and tried to

obtain equitable relief of temporary
and perpetual injunction by
misguiding the Hon’ble Court. When,
the applicant came to know about

filing of the said suit, the
applicant also filed application for

adding him as party in R.C.S. No.
870/2006 and the said application is
for consideration before the said
Court.

4. However, the present appellant/
original plaintiff filed appeal in
this Hon’ble Court and thereby

challenging the order of 2nd Joint
Civil Judge, Senior Division,

Aurangabad, issuing show cause notice
and not granting interim relief. The
said appeal is also fixed for final
hearing in this Hon’ble Court. As

such, the applicant being title
holder and interested party in the
suit and the applicant wanted to
protect the illegal construction made
by her by violating the order of
injunction and that is also on the

property of the applicant. As such,
the applicant may kindly be added as
party to this appeal. The applicant
is interested party in the present
appeal.

HENCE, IT IS PRAYED THAT :

This application may kindly be

::: Downloaded on – 09/06/2013 17:45:52 :::
6
cra105.06

allowed and the applicant may be

added as respondent in the present
appeal and oblige.”

3. The said application filed by the

respondent no.1 herein was allowed by Adhoc

Additional District Judge-3, Aurangabad

thereby directing the revision applicants

herein, to add respondent no.1 as defendant in

appeal

within three days from the date of

order. Hence, this Civil Revision Application.

4. It is the case of the revision applicants

that late Sukhbirsingh Tarasingh Chatwal, the

husband of revision applicant no.1 and father

of applicant nos. 2 and 3, was the owner and

possessor of property bearing CTS no. 13163

admeasuring 1411.5 Sq. Meters (part of Survey

no. 56) situated at Bahadurpura, Jalna Road,

Aurangabad. Late Sukhbirsingh was in

possession of the property since 1971. N.A.

permission was granted by the Collector on

18th September, 1992. Since, 1979, there was

::: Downloaded on – 09/06/2013 17:45:52 :::
7
cra105.06

an entry of late Sukhbirsingh in the P.R.

card. In 1992, late Sukhbirsingh also

constructed a compound wall for protection of

the suit property. He submitted a plan for

construction permission. However, the

respondent no.2 herein neither granted

permission nor rejected the permission,

under

therefore, in view of the deeming provision

the Maharashtra Regional and Town

Planning Act, there is a deemed permission,

and therefore, the construction of building as

per the plan was started. Sukhbirsingh died on

15.04.2005 and the names of the present

applicants have been recorded as owners of the

property being legal heirs of late

Sukhbirsingh. In the meanwhile, the respondent

no.2 sanctioned the plan and granted

permission to construct the building as per

the plan by its order dated 23rd June, 2005.

After the death of late Sukhbirsingh, the

names of the revision applicants are recorded

::: Downloaded on – 09/06/2013 17:45:52 :::
8
cra105.06

in the city survey record. It is the case of

the applicants that some ill-motivated people

have made complaint to the respondent no.2

stating that this construction is illegal and

it be demolished.

The respondent no.2 thereafter issued the

notice ig to the revision

applicants replied the said notice and pointed
applicants. The

out that they have not committed any illegal

act nor they have violated construction

permission. It is further submitted that the

respondent no.2 by ignoring the permission

granted by its own authority is now bent upon

to demolish the construction at the behest of

some ill-motivated persons. Therefore, the

applicants herein filed the Civil Suit bearing

Regular Civil Suit No. 870 of 2006 in the

Court of Civil Judge, Senior Division,

Aurangabad. It is submitted that application

for temporary injunction was also filed.

However, same came to be rejected by the Civil

::: Downloaded on – 09/06/2013 17:45:52 :::
9
cra105.06

Judge, Senior Division, Aurangabad. Therefore,

the applicants filed Misc. Civil Appeal before

the District Judge, Aurangabad. The

application for temporary injunction was also

filed. It is the case of the applicants that

the respondent no.1 without there being any

concern with the dispute in the suit, made

application on flimsy grounds and prayed for

adding it as party respondent in the appeal.

In fact, the respondent no.1 has no concern

with the property in question.

The say was filed by the applicants to the

application filed by the respondent no.1 for

adding him as party stating therein that such

application is not maintainable. The

plaintiffs themselves are the masters of their

suit and they can not be compelled to add any

party to the litigation. It is submitted that

the applicants have not claimed any relief

against the respondent no.1 and the applicants

carrying out the construction as per the plan

::: Downloaded on – 09/06/2013 17:45:52 :::
10
cra105.06

submitted and sanction granted by the

respondent no.2 herein. It is further the case

of the applicants that when there is no relief

prayed against the respondent no.1, directing

the applicants to add the respondent no.1 as

party in the appeal itself is abuse of process

of law and further it would add to

complications. It is submitted that no person

can be forced to litigate against the person

who is not concerned with the subject matter

of the suit. It is further submitted that the

respondent no.1 is neither to gain nor to

loose in the litigation pending between the

applicants and the respondent no.2. Therefore,

for all these reasons, the impugned order

allowing application of the respondent no.1

and directing the revision applicants to add

him as party defendant in the suit, ought not

to have been passed by the Appellate Court.

5. The learned counsel appearing for the

revision applicants submits that before filing

::: Downloaded on – 09/06/2013 17:45:53 :::
11
cra105.06

of suit bearing Regular Civil Suit no. 218 of

1997, the property of the respondents was sold

to one Narsing Kandi by registered sale deed.

However, when the respondent no.1 firm moved

Execution Petition no. 104 of 1994, said Kandi

has also moved Execution Petition no. 166 of

1993 pursuant to the alleged Sale Deed. Thus,

the respondent no.1 has no concern with the

said property in suit. It is submitted that

the Civil Suit bearing no. 218 of 1972 was

filed by respondents for possession of two

huts admeasuring 10 feet X 10 feet abutting to

Jalna Road in Survey no. 57 and for injunction

not to disturb the possession over the suit

land. The respondents have no concern with the

property bearing CTS no. 13163. By suppressing

material facts and by misrepresentation the

suit came to be filed only with an intention

to grab the property when in fact they have no

concern whatsoever with the property owned by

the applicants. It is submitted that the

property mentioned in the prayer clause is

::: Downloaded on – 09/06/2013 17:45:53 :::
12
cra105.06

totally different than the property belonging

to the applicants. Further, in the entire suit

CTS number is not mentioned though CTS number

is given in the year 1971. It is submitted

that the said suit was decreed on the basis of

a Map Exh. 118, which clearly shows the

property is in Dawoodpura i.e. towards

southern
side of Jalna road,

property of the applicants is on northern side
whereas the

of Jalna Road. It is submitted that, the

defendants preferred appeal. In the Second

Appeal, the name of Nutanbai from whom the

suit property was purchased, was deleted. It

is further submitted that it is pertinent to

note that said Sukhbirsingh was never party in

the entire suit proceeding, i.e. Regular Civil

Suit no. 218 of 1972, Regular Civil Appeal no.

195 of 1978, Second Appeal no. 189 of 1979 and

Civil Application no. 415 of 2003. The

judgment delivered in suit is a Judgment in

personum and therefore, since late

Sukhbirsingh was not a party to it, it is not

::: Downloaded on – 09/06/2013 17:45:53 :::
13
cra105.06

binding upon the applicants.

It is further submitted that as per

the record from Registrar of Firms, the firm

Aurangabad Ginning & Pressing Factory,

Aurangabad was dissolved way back in the year

1963 itself and more specifically on 31st

favour

March, 1963. The alleged power of attorney in

of Kantilal Mithawala given by one

Minichor Chinoy is false and wrong. Re-

delegation of power that too, when the firm

itself is not in existence is not recognized

by law. It is further submitted that at the

time of filing of suit, the width of Jalna

road was 20 feet, whereas now the width of

road is 132 feet. Even now the property of the

applicants is 40 feet away from Jalna Road. It

is further submitted that the area of suit

property shown in the plaint is 15000 feet,

whereas, the area shown below Exh. 118 comes

to be 14000 feet. The area of CTS No. 13162 is

10800 feet, thus, total comes to 25800 feet.

::: Downloaded on – 09/06/2013 17:45:53 :::
14

cra105.06

However, the decree is only to the extent of

14000 feet. On this ground also the property

in Regular Civil Suit no. 218 of 1972 and the

property in possession of the applicants does

not match anywhere.

It is further submitted that in the

Judgment of Mantralaya in proceedings bearing

No. LAND/3904/782/CR123/L.1/CR117(12)/2004/A &

R, it is clearly held that the property is

different than suit property bearing Survey

no. 57. It is also held that Kantilal

Mithawala does not have valid power of

attorney. This judgment was given in view of

the judgment passed by this Court. It is

submitted that there is a report of Bailiff in

the Execution Proceedings at Exhibit-50 that

the property mentioned in prayer clause of

suit No. 218 of 1972 is not identifiable. It

is further mentioned that the plot no.

4-18-47/1 i.e. the property of the applicants

is on west side of property mentioned in civil

::: Downloaded on – 09/06/2013 17:45:53 :::
15
cra105.06

suit no. 218 of 1972 and it is not concerned

with the property involved in present

proceeding. In no any proceeding including he

Execution Petition, the respondent no.1 has

ever sought that they have lost possession.

Thus, the respondent no.1 is not necessary

party in the proceeding filed by the

applicants and hence, the respondent no.1 has

no locus standi.

It is further submitted that the Municipal

Corporation has filed affidavit in Writ

Petition no. 3628 of 2006. In the said

affidavit, it is clearly stated by the

Municipal Corporation that, the Corporation

has granted construction permission by duly

considering the ownership of the applicants.

It is further submitted that, the respondent

no.1 had taken objection and after considering

that also, it was found that the applicants

are the owners. Hence, the permission granted

by the Corporation is by following due process

::: Downloaded on – 09/06/2013 17:45:53 :::
16
cra105.06

of law. It is submitted that against the order

of Mantralaya, a Writ Petition is filed by

respondent no.1 and the same is pending and

also there is no stay by this Court.

Therefore, relying upon the avernments made in

the Civil Revision Application, grounds raised

therein, Annexures to the said Revision

Application and the written notes of arguments

filed by the applicants, the learned Counsel

appearing for the revision applicants would

submit that this Revision Application deserves

to be allowed.

6. On the other hand, the learned counsel

appearing for the respondent no.1 submitted

that Revision Application filed against the

order allowing the addition of party and

therefore, the order is interlocutory and no

Civil Revision Application is maintainable.

Because of the order impugned in the Civil

Revision Application, the proceedings before

the Lower Court are not likely to be decided

::: Downloaded on – 09/06/2013 17:45:53 :::
17
cra105.06

finally. There is also no final decision in

the case. Thus, at the outset, it is submitted

that the Civil Revision Application is not

maintainable and there is no question of

hearing on merits of the case.

The learned counsel further submitted that

the
respondent no.1 Aurangabad

Pressing Factory had filed Civil Suit bearing
Ginning &

Regular Civil Suit no. 218 of 1972 before the

Civil Judge, Junior Division, Aurangabad

against one Nutanbai and three others for

injunction and declaration of ownership. The

plaintiff had claimed that the plaintiff is

owner of the land survey no. 57 bearing

Municipal No. 4-18-47/1 admeasuring 19A 8 G

situated at Jafar Gate, Bahadurpura,

Aurangabad. It is further submitted that as

the defendant in the said suit had tried to

encroach over portion of survey no. 57 and

erected hut of 10 ft. x 10 ft., the suit was

filed claiming injunction on the basis of

::: Downloaded on – 09/06/2013 17:45:53 :::
18
cra105.06

title. The learned Judge has framed issues and

held that the plaintiff i.e. respondent no.1

herein, is owner of the suit property. The

learned counsel appearing for the respondent

no.1 invited my attention to the copy of the

judgment in Regular Civil Suit 218 of 1972,

which is annexed with the written notes of

i.e.

arguments. It is proved that, the plaintiff

respondent no.1, is owner and is in

possession of the suit property and granting

decree for injunction and also recovery of

possession of property admeasuring 10 ft x 10

ft. is sought by the plaintiff.

It is submitted that aggrieved by the

judgment and decree in Regular Civil Suit no.

218 of 1972, the Regular Civil Appeal no. 195

of 1975 was filed before the District Court,

Aurangabad and same came to be allowed.

Against that, the plaintiff had filed Second

Appeal no. 189 of 1979 before this Court. It

is submitted that by judgment dated

::: Downloaded on – 09/06/2013 17:45:53 :::
19
cra105.06

16.12.1991, this Court has allowed the Second

Appeal and restored the decree of the trial

Court. Appeal was allowed in entirety.

However, there was interpolation and tampering

in the judgment. Para No. 17A on page 24A was

added and in the operative order words “as

against defendant no.2” have been added. In

view ofig this, the plaintiff

Application no. 415 of 2003 before this Court.

filed Civil

In the said application, one Sukhbirsingh S/o

Tarasingh Chatwal suo motu appeared and filed

Civil Application no. 5402 of 2004 and stated

that he had purchased the suit property during

the pendency of Appeal, by registered sale

deed dated 27.10.1978 and he claimed that he

is in possession of the suit property and if

this Civil Application is allowed, he is also

likely to be affected.

This Court however considered the

application and allowed his intervention. He

was heard at length along with other

::: Downloaded on – 09/06/2013 17:45:53 :::
20
cra105.06

respondents and this Court held that there was

tampering and directed to correct the judgment

accordingly. Against the said judgment of this

Court, the husband of the present applicant

no.1-Sukhbirsingh Chatwal had approached the

Hon’ble Apex Court in S.L.P. No. 21339 of 2004

and same was dismissed on 25.10.2004.

It is submitted that during the pendency

of the suit, the said Sukhbirsingh had

purchased property and in violation of the

Court order, he had started construction in

the year 2005 over the suit property. It is

submitted that the present plaintiff had filed

Regular Darkhast no. 104 of 1994. When in the

year 2005, construction was started, the

decree holder plaintiff has filed injunction

application on 06.06.2005 and the said

application was allowed by the Civil Judge,

Junior Division, Aurangabad on 22nd August,

2005 and thereby the plaintiffs are restrained

from carrying out construction over the suit

::: Downloaded on – 09/06/2013 17:45:53 :::
21
cra105.06

property. However, the construction is still

continuing and therefore, the contempt

proceedings are pending before the Trial

Court.

It is submitted that in utter disregard of

order of this Court, the present applicant

Sushil Kaur and others have executed sale deed

in favour of third party in respect of suit

property. Therefore, time and again, complaint

was lodged by present plaintiff with the

Municipal Corporation and other authorities.

It is further submitted that one news item was

published in the news paper and therefore, the

Regular Civil Suit no. 870 of 2006 was filed

by the revision applicants, in which no

injunction was granted. As soon as the

respondent no.1-Aurangabad Ginning and

Pressing Factory came to know about the said

suit, filed application for addition of

parties. It is submitted that the present

respondent no.1-Aurangabad Ginning and

::: Downloaded on – 09/06/2013 17:45:53 :::
22
cra105.06

Pressing Factory has filed application for

addition of parties and same application was

allowed by order dated 05.12.2005. It is

submitted that the applicants herein by

concealing all real material facts and

litigation by filing Suit and Appeal have

obtained the order of injunction. The illegal

property.

construction have been carried out in the said

The sale deed is executed in

violation of the order of this Court. It is

further submitted that the respondent no.1 has

filed Writ Petition no. 3628 of 2006 before

this Court. In the said Writ Petition, the

Municipal Corporation, Aurangabad has clearly

stated that permission of construction given

to Sushil Kaur Chatwal and others is revoked

by order dated 14.08.2006 and Corporation is

not reconsidering the same.

The learned Counsel appearing for the

respondent no.1 invited my attention to the

order passed in the said Writ Petition and

::: Downloaded on – 09/06/2013 17:45:53 :::
23
cra105.06

Review Petition. It is submitted that action

taken by the Municipal Corporation, Aurangabad

is in pursuance of constant complaint made by

respondent no.1 herein, who is real owner of

the factory. It is submitted that the

applicants have no regard to the law and the

orders of this Court and flouted the same. It

is submitted that in a proceedings i.e. Civil

Application no. 415 of 2003, said Sukhbirsingh

Tarasingh Chatwal, the husband of the

applicant no.1, had made a statement that he

had purchased the suit property from defendant

no.1-Nutanbai and he is likely to be affected

by the decision of this Court. It is further

submitted that now the applicants in the

subsequent proceedings are stating that the

suit property i.e. the property purchased by

them is different from the suit property. This

is totally and intentionally false statement

on oath in order to mislead the Court.

It is further submitted that the suit

::: Downloaded on – 09/06/2013 17:45:53 :::
24
cra105.06

property which is purchased by the husband of

the present applicant no.1 during the pendency

of the suit from Nutanbai, and therefore, the

respondent no.1 herein who succeeded in Civil

proceedings against Nutanbai is necessary

party to the suit filed by the applicants-

plaintiffs. The learned Counsel appearing for

respondent no.1 in support of his contention

that the respondent no.1 is necessary party to

the suit invited my attention to the title

clause of Civil Suit bearing Regular Civil

Suit no. 218 of 1972 and submitted that

Nutanbai is the respondent no.1 in the said

suit, which was filed by respondent no.1

herein. The learned Counsel further invited my

attention to the title clause in Second Appeal

no. 189 of 1979, where the Aurangabad Ginning

and Pressing Factory i.e. respondent no.1

herein is appellant and Nutanbai is respondent

no.1 therein. The learned counsel further

invited my attention to the title clause of

the Writ Petition no. 3628 of 2006 in which

::: Downloaded on – 09/06/2013 17:45:53 :::
25
cra105.06

the respondent no.1 is the petitioner and the

Municipal Corporation, Aurangabad is

respondent no.1 and there are also added

respondents in the said Writ Petition i.e.

Sukhbirsingh Chatwal, Sushilkaur Chatwal,

Gurbirsingh Chatwal, Sathirsingh Chatwal and

Rawelsingh Arjunsigh. Therefore, the learned

counsel ig would submit that

herein were made party respondents even in the
the applicants

said Writ Petition. The learned counsel

further invited my attention to Review

Application no. 56 of 2010 in Writ Petition

no. 3628 of 2006, in which the applicants

herein appear to be revision applicants in

those proceedings and the respondent no.1 is

party respondent no.1 even in those

proceedings. The learned counsel further

invited my attention to other documents and

also submitted that the respondent no.1 is a

necessary party in the suit, and therefore,

the Appellate Court has rightly allowed the

application filed by the respondent no.1 and

::: Downloaded on – 09/06/2013 17:45:53 :::
26
cra105.06

directed the applicants to add the respondent

no.1 as respondent in the appeal. Therefore,

such order cannot be interfered with or upset

in the Revisional jurisdiction.

7. I have given due consideration to the

rival submissions and I have also perused the

Civil Revision Application, Annexures thereto,

other documents placed on record and written

notes of arguments filed by the learned

counsel for the respective parties. At the

outset it would be relevant to reproduce the

provisions of Order 1 Rule 10(2) of the Code

of Civil Procedure, which read thus:

“Order 1 Rule 10(2) : Court may
strike out or add parties : The Court
may at any stage of the proceedings,
either upon or without the

application of either party, and on
such terms as may appear to the Court
to be just, order that the name of
any party improperly joined, whether
as plaintiff or defendant, be struck
out, and that the name of any person
who ought to have been joined,
whether as plaintiff or defendant, or
whose presence before the Court may

::: Downloaded on – 09/06/2013 17:45:53 :::
27
cra105.06

be necessary in order to enable the

Court effectually and completely to
adjudicate upon and settle all the

questions involved in the suit, be
added.”

From perusal of the provisions of Order 1

Rule 10(2) of the Code of Civil Procedure, it

is abundantly clear that the Court may at any

stage of the proceedings, either upon or

without the application of either party, may

allow to join as party to the proceedings

whether as plaintiff or defendant or whose

presence before the Court may be necessary in

order to enable the Court effectually and

completely to adjudicate upon and settle all

the questions involved in the suit. Therefore,

the powers exercised by the Adhoc District

Judge-3, Aurangabad while allowing the

application of the respondent no.1 herein for

adding them as party to the suit filed by the

applicants are within the fore corners of law

and certainly governed by the provisions of

Order 1 Rule 10(2) of the Code of Civil

::: Downloaded on – 09/06/2013 17:45:53 :::
28
cra105.06

Procedure.

Therefore, in my considered view, the

Adhoc District Judge-3, Aurangabad has acted

within the fore corners of the provisions of

Order 1 Rule 10(2) of the Code of Civil

Procedure. The District Judge had power to

entertain igthe application

respondent no.1 and such powers are exercised
filed by the

by the concerned Court properly.

8. From perusal of the contents of the

application filed by the respondent no.1

before the District Court, Aurangabad, it is

abundantly clear that in various proceedings,

the respondent no.1 was party. It is also not

in dispute that the suit bearing Regular Civil

Suit no. 218 of 1972, which was filed by the

respondent no.1 herein in the year 1972

against Nutanbai and three others, the husband

of the applicant no.1 did purchase the

property from said Nutanbai i.e. plot C.T.S.

::: Downloaded on – 09/06/2013 17:45:53 :::
29

cra105.06

Nos. 13162 and 13163. Therefore, it is clear

that Nutanbai, the vendor of the applicants

and others were restrained from carrying out

any construction over the disputed site from

30.09.1975. It is also relevant to mention

that the judgment of Regular Civil Suit no.

218 of 1972 was challenged in Second Appeal

No. 189
of 1979, wherein

confirmed the decree passed by the trial Court
this Court has

in Regular Civil Suit no. 218 of 1972. Late

Sukhbirsingh did file Special Leave Petition

before the Hon’ble Apex Court, aggrieved by

the judgment of this Court in Second Appeal

no. 189 of 1979. This position is not disputed

by the applicants. Therefore, said Nutanbai

was admittedly party in Regular Civil Suit no.

218 of 1972, wherein the respondent no.1

herein was plaintiff and Nutanbai was

defendant and she was restrained from carrying

out the construction on disputed site. As

stated earlier, late Sukhbirsingh purchased

the property from Nutanbai and she was

::: Downloaded on – 09/06/2013 17:45:53 :::
30
cra105.06

restrained as stated above. As such

Sukhbirsingh stepped into the shoe of

Nutanbai. Therefore, the Appellate Court after

appreciating the rival contentions and

documents brought on record held that,

Sukhbirsingh cannot say that the judgment and

decree passed in Regular Civil Suit no. 218 of

1972 on 30th September, 1975 is not binding on

him because he was not party to the said suit.

The deceased Sukhbirsingh had obtained the

permission for construction on 23rd June,

2005, however, he did not disclose that the

judgment and decree passed in Regular Civil

Suit no. 218 of 1972 dated 30th September,

1975 to the Municipal Corporation, while

obtaining the permission.

9. The Appellate Court after appreciating the

rival submissions and documents placed on

record, reached to the conclusion that, the

case in hand admittedly on the basis of a

decree, the execution proceeding bearing No.

::: Downloaded on – 09/06/2013 17:45:53 :::
31
cra105.06

104 of 1994 and 166 of 1993 came to be filed

against the applicants herein for getting the

possession as per the judgment and decree and

restraining order of perpetual injunction from

causing any illegal interference either

personally or through their agents and

servants in possession of the plaintiff i.e.

respondent

appellate
igCourt
no.1 herein.

                              reached     to
                                               Therefore,

                                                the       conclusion
                                                                       the
              

that,”it can safely be said that in view of

the judgment of the Regular Civil Suit no. 218

of 1972 and pendency of execution proceeding

the applicant has substantial interest in the

suit property.” It is further observed by the

appellate Court that, “the applicant i.e.

respondent no.1 herein is required to be added

as party to the appeal as respondent.”

10. On careful perusal of the documents

produced by the respondent along with the

written notes of arguments and avernments in

the application, which was filed before the

::: Downloaded on – 09/06/2013 17:45:53 :::
32
cra105.06

appellate Court for adding him as party in the

appeal, it is crystal clear that the

respondent no.1 has a substantial interest in

the suit property. Therefore, for complete and

effectual disposal of the proceeding filed by

the applicants herein before the Courts below,

the respondent no.1 is a necessary party.




          The
                
                  appellate        Court        on       perusal           of
               

avernments in the application and number of

documents produced on record, has reached to

the definite and correct conclusion that the

respondent no.1 is a necessary party in the

proceedings filed by the applicants, and

therefore, I do not find any reason to

interfere in the judgment and order passed by

the Adhoc District Judge-3, Aurangabad, which

is impugned in this Revision Application.

11. The Supreme Court in the case of “Ramesh

Hirachand Kundanmal V/s Municipal Corporation

of Greater Bombay and others” reported in

::: Downloaded on – 09/06/2013 17:45:53 :::
33
cra105.06

(1992) 2 S.S.C. 524 held that while

considering the provisions of Order 1 Rule

10(2) of the Code of Civil Procedure, in case

of prayer for addition of necessary party, the

Court has judicial discretion which it has to

exercise having regard to facts and

circumstances of the case. In exercise of this

discretion ig court can direct

though dominus litis, to implead a person as a
a plaintiff,

necessary party defendant.

12. The Supreme Court in the case of

“Sumtibai and others V/s Paras Finance Co.

Regd. Partnership Firm Beawer (Raj) Through

Mankanwar (Smt) W/o Parasmal Chordia (Dead)

and others” reported in (2007) 10 S.C.C. 82,

while interpreting the provisions of Order 1

Rule 10(2) of the Code of Civil Procedure held

that, while determining who is proper party of

the proceedings, if a party can show a fair

semblance of title or interest, he can

certainly file an application for impleadment.

::: Downloaded on – 09/06/2013 17:45:53 :::
34

cra105.06

13. The contentions on merit of the parties

are not taken away by the impugned judgment

and order. The revision applicants can agitate

all the points available to them during the

course of trial or hearing before the

appropriate Courts. Therefore, viewed from any

angle,

impugned

in my

judgment
opinion,

and
interference

order in
in

revisional
the

jurisdiction is wholly unwarranted, since the

power/jurisdiction exercised by the Adhoc

District Judge-3, Aurangabad is perfectly

sustainable under the provision of Order 1

Rule 10(2) of the Code of Civil Procedure.

Therefore, the impugned judgment and order

stands confirmed. The Civil Revision

Application stands rejected. Rule stands

discharged.

Sd/-

[ S.S. SHINDE, J ]

ga s/cra105.06

::: Downloaded on – 09/06/2013 17:45:53 :::