Rajasthan High Court – Jodhpur
Hari Kishan & Anr vs Manoharlal & Ors on 5 October, 2009
1/2
S.B.CIVIL WRIT PETITION NO.6331/2008
(Hari Kishan & anr. vs. Manohar Lal & ors.)
DATE OF ORDER : 5/10/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.P.M.Vyas, for the petitioner.
Mr.C.P.Soni, for the respondent.
This petition is directed against the order dated 3/7/2008,
whereby, the application under Order 1 Rule 10 CPC filed by the
present petitioner came to be rejected by the learned trial court.
The petitioner applicant submitted that the property in question
is a joint Hindu Family property which was under agreement in
question and agreed to be sold to the plaintiff. In the present suit for
specific performance, in order to have say in the matter, he was
necessary and proper party, therefore, he ought to have been
impleaded in the suit.
On the other hand, Mr. Soni submits that since he is stranger to
the agreement itself, he cannot be impleaded as party to the suit,
therefore, the learned trial court was justified in rejecting the said
application.
Having considered the submissions made at the bar and having
gone through the impugned order, this Court is satisfied that in the
2/2
facts and circumstances of the case, the petitioner-applicant was a
necessary and proper party in the suit lest it gives rise to further
unnecessary litigation, therefore, he ought to have been impleaded
party in the suit and be heard in the matter.
Consequently, this writ petition is allowed and impugned order
dated 3/7/2008 passed by the learned trial court is set aside and
application under Order 1 Rule 10 CPC filed by the present petitioner
applicant is allowed.
(DR.VINEET KOTHARI),J.
Item no.48
baweja/-