High Court Punjab-Haryana High Court

Krishna Chhabra vs Kamlesh Rani And Others on 9 March, 2009

Punjab-Haryana High Court
Krishna Chhabra vs Kamlesh Rani And Others on 9 March, 2009
             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