High Court Rajasthan High Court - Jodhpur

Harbhajan Singh vs U.I.T.,Bhilwara & Ors on 28 January, 2009

Rajasthan High Court – Jodhpur
Harbhajan Singh vs U.I.T.,Bhilwara & Ors on 28 January, 2009

S.B.Civil Writ Petition No.2772/06
Harbhan Singh v. UIT, Bhilwalra & ors.

Date of Order:- 28.1.2009

HON’BLE MR.JUSTICE PRAKASH TATIA

Mr. Ravi Bhansali for the petitioner.

Mr. Pradeep Shah for the respondents.

Heard heard counsel for the parties.

The petitioner is aggrieved against the order dated 12.9.2005 by

which the application submitted by applicant Vimla Devi for being

impleaded as party in the suit filed by the plaintiff was allowed.

According to the learned counsel for the petitioner, before filing this

suit, the petitioner filed a suit wherein the same applicant Vimla Devi

submitted application for being impleaded as party but that application

was rejected by the trial court after observing that the relief has been

sought only against UIT. Said order has not been challenged by Vimla

Devi, however, the plaintiff withdrew that suit and filed the present suit

wherein this application has been allowed and the same applicant has

been impleaded as party.

Looking to the reasons given by the trial court, I do not find that

the trial court has committed any jurisdictional error.

There is no merit in this writ petition and the same is hereby

dismissed.

(PRAKASH TATIA)J
mlt.