High Court Jharkhand High Court

Kartik Chandra Paul vs Smt.Baruna Tripathy & Anr. on 5 January, 2009

Jharkhand High Court
Kartik Chandra Paul vs Smt.Baruna Tripathy & Anr. on 5 January, 2009
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P. (C) No. 65 of 2004

           Kartik Chandra Paul                      ......... Petitioner
                                 Versus
           Smt. Baruna Tripathy & Ors.              ......... Respondents

     CORAM: HON'BLE MR. JUSTICE AMARESHWAR SAHAY

           For the petitioner           : Mr. K.P. Choudhary
           For the Respondents          : Mr. S.L. Agrawal

07/ 05.01.2009

Heard the parties and with their consent this petition is

disposed of at this stage itself.

The relevant facts in short are that the plaintiff-petitioner

filed a Title Suit being title suit no. 1/2001 in the court of Munsiff,

Ghatsila, for specific performance of contract. The defendant-

respondents-herein appeared and filed their written statement.

One of the objections taken in the written statement is

that the suit is bad for non-joinder of necessary parties since the

plaintiff has not made the six daughters of the father of the

defendants as parties to the suit.

Thereafter, the plaintiff-petitioner filed an application

before the trial court for a direction to the defendants to disclose

the name of those six daughters who have not been made

parties. This application of the plaintiff was rejected.

Subsequently the petitioner again filed such an application for

direction to the defendant to disclose the names of those six

daughters, but the court below rejected the same again on merit

on 12.11.2003.

When the suit was fixed for evidence of the plaintiff, the

plaintiff-petitioner again filed an application purported to be

under Section 151 C.P.C. for a direction to the defendant-

respondents to disclose the name of those six daughters so that

they could be added as party-defendants in the suit. But the court

below by the impugned order dated 08.12.2003 has rejected
again on the same ground that there is no such provision in the

C.P.C. to direct the defendant to disclose the name of any such

person and that the plaintiff was adopting delaying tactics.

Learned counsel for the petitioner by citing a decision of

the Patna High Court in the case of Jagdish Chandra Vrs

Kameshwar Singh reported in A.I.R. 1953 Patna 178, submitted

that it was essential and incumbent upon the defendant to

disclose the name of those six daughters, since he had taken the

objection of non-joinder of the parties in the written statement.

After hearing the parties and after going through the

judgment of the Patna High Court, I find that in the same

judgment, it has been held that where an objection is raised to

the framing of suit on account of defect of parties, the names of

the persons omitted should be specifically mentioned so as to

enable the other side to add those persons as parties to the suit if

necessary. If this is not done, objection would be deemed to

have been waived.

In this view of the matter, I do not find any merit in this

petition, accordingly, the same is dismissed. If so advised, the

plaintiff-petitioner may raise such plea before the trial court at an

appropriate stage.

With this observation, this writ petition is dismissed.

(Amareshwar Sahay, J.)
SI/Sk