IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.R. No.1297 of 2009
Date of decision:-09.03.2009.
Krishna Chhabra ...Petitioner
Versus
Kamlesh Rani and others ...Respondents
CORAM: HON’BLE MR. JUSTICE JASWANT SINGH
Present:- Mr. Amit Jain, Advocate
for the petitioner.
JASWANT SINGH J.(Oral)
The petitioner has filed this revision petition under Article 227 of the
Constitution of India for setting aside the impugned order dated 28.02.2009 passed
by learned Civil Judge (Senior Division) Panchkula whereby the application
moved by her under Order 1 Rule 10 (2) CPC for being impleaded as defendant
has been declined.
Briefly the facts are that lease deed of rented suit-premises in
question was executed in favour of Shri B.K. Chhabra, the husband of the
petitioner Krishna Chhabra and Shri Rakesh Kumar Chhabra, her son for a period
of 5 years at the rate of Rs.42500/- per month. Shri B.K. Chhabra expired on 8th of
April, 2005 leaving behind the petitioner and three sons namely Rakesh Chhabra,
Mukesh Chhabra and Rajesh Chhabra as legal heirs. On 01.11.2006 a civil suit
was filed by respondent-plaintiff praying for grant of decree of possession by way
of ejectment of defendants from the rented out premises as described in the head
note of the plaint. Rakesh Chhabra and Mukesh Chhabra are the legal heirs of
B.K. Chhabra, who were only impleaded as respondents as it appears that they
were the ones, who were carrying on his business in the said premises. On the
basis of the pleadings, issues have been framed and this Court has been informed
that one of the issue is mis-joinder/non-joinder of parties, as the remaining two
C.R. No.1297 of 2009 -2-
legal heirs namely petitioner-Krishna Chhabra and Rajesh Kumar Chhabra have
not been impleaded as defendants.
Be that as it may, after the completion of the evidence of the parties,
when the case was listed for rebuttal evidence and arguments, an application under
Order 1 Rule 10 Sub Rule (2) was moved by the petitioner for impleadment as
defendant. The application was contested by the respondents-plaintiffs by way of
filing the reply. After consideration of the same, learned Trial Court dismissed the
same by observing, firstly; that since defendant No.1 Rakesh Chhabra was engaged
in the business of the firm being the sole proprietor, therefore, there was no need
to implead the rest of the legal representatives…………; secondly, that the
application had been moved at the final stage of the case inspite of the knowledge
of the petitioner regarding the pending appeal case, with a view to delay the
matter. It was further observed that the petitioner is residing with the defendants-
her sons.
I have heard learned counsel for the petitioner and perused the
impugned award.
It is apparent from the record that the petitioner Krishna Chhabra was
throughout aware of the proceedings pending against the defendants-sons
regarding their tenancy rights. She took no steps for almost three years. It
appears, only at the final stage of the case, to delay the whole issue, she filed the
present application. In any case non-joining of necessary parties is already one of
the issues to be decided by the learned Trial Court.
In view of the same I find no merit in the petition and the same is
hereby dismissed.
March 9, 2009 (JASWANT SINGH) vj JUDGE