Rajasthan High Court – Jodhpur
Lrs Smt. Ramjot vs Ganga Shanker & Ors on 17 September, 2009
CW-7585/07-LRs of late Smt. Ramjot Vs. Shjri Ganga Shanker & Ors. Judgment dt.17.9.09
1/2
S.B. CIVIL WRIT PETITION NO.7585/2007
LRs of late Smt. Ramjot Vs. Shjri Ganga Shanker & Ors.
Date of order : 17th September, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. H.R. Soni for the petitioner.
Mr. M.L. Chhangani for the petitioner.
-------
1. This writ petition is directed against the order dated
28.7.2007 of the learned trial court whereby the application filed by
the petitioners under Order 22 Rule 3 C.P.C. was rejected by the
learned trial court.
2. The learned counsel for the petitioner submits that the
arguments on the application under Order 22 Rule 3 C.P.C. were
heard by the learned trial court on 11.7.2007 and the order was
scheduled to be pronounced on 19.7.2007, though the order impugned
is dated 28.7.2007. In the meanwhile, on 16.7.2007, the respondents
appear to have filed written arguments in which it was objected by the
respondents that since the applicants were only executors of the Will
in question, therefore, upon the death of Ramjot, the so called
executor, her LRs could not be taken on record under Section 22 Rule
3 C.P.C. whereas the learned counsel for the petitioner applicants
submits that no such objection was taken by the respondents in the
reply to the application filed on 11.7.2007 by the respondents, a copy
CW-7585/07-LRs of late Smt. Ramjot Vs. Shjri Ganga Shanker & Ors. Judgment dt.17.9.09
2/2
of which is placed on record as Annex.6 with the writ petition. He,
therefore, submits that since the copy of the written arguments, filed
after argument on the application was concluded, was not supplied to
the opposite counsel on 16.7.2007 and the same were considered by
the learned trial court and in fact the impugned order is based on the
contention raised in such written arguments, therefore, the same has
caused serious prejudice to the petitioner and the impugned order
deserves to be set aside on this ground alone.
3. Learned counsel for the respondents fairly does not
object to the remand of the case to the learned trial court.
4. In view of the above, this writ petition is allowed and the
impugned order dated 28.7.2007 is set aside and the matter is
remanded back to the learned trial court with a direction to decide the
application under Order 22 Rule 3 C.P.C. afresh in accordance with
law.
[ DR. VINEET KOTHARI ], J.
item No.3
babulal/