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.