High Court Rajasthan High Court - Jodhpur

Ramdulari vs Smt. Phoolwati & Anr on 3 August, 2011

Rajasthan High Court – Jodhpur
Ramdulari vs Smt. Phoolwati & Anr on 3 August, 2011
                               !! 1 !!

    C1IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR

                           :ORDER:

S.B. CIVIL WRIT PETITION NO.6681/2011
(Ramdulari Vs. Smt. Phoolwati & Anr.)

Date of Order :: 03.08.2011

PRESENT

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. I.R. Choudhary, for the petitioner.

——–

Heard learned counsel for the petitioner.

In this writ petition, the petitioner is challenging the

order dated 31.05.2011 (Annexure-5) passed by the Civil Judge

(Senior Division), Bhadra passed in Election Petition No.41/2010.

The main contention of learned counsel for the

petitioner is that the petitioner preferred an application under

Order 1 Rule 10 CPC for impleading her as party in the election

petition pending in the court of Civil Judge (Senior Division),

Bhadra on the ground that she was one of the candidate in the

disputed election, therefore, she is necessary party.

The learned trial court after taking into consideration

the fact that petitioner secured only 316 votes and respondent

No.2 Smt. Bhagwani secured 894 votes and the election

petitioner secured 864 votes, rejected the application for

impleadment for the reason that even if petitioner is impleaded

as a party, no right of the petitioner will be affected. Further, it

is observed that the plaintiff has choice to implead party, no

direction can be given to the plaintiff to implead any person as

party even if his rights are not adversely affected.

!! 2 !!

In my opinion, the order passed by the Civil Judge

(Senior Division), Bhadra does not require any interference

because petitioner is defeated candidate and secured only 316

votes.

In this view of the matter, this writ petition is hereby

dismissed.

(GOPAL KRISHAN VYAS), J.

AKC/-

M/13