ORDER
R.K. Dash, J.
1. Krushna Chandra Nayak, the present petitioner, filed a petition under Order 1, Rule 10, CPC to be impleaded as a party to Title Suit No. 310 of 1988-I stating, inter alia, that he has obtained a decree for specific performance of contract in Title Suit No. 102 of 1981 against defendants 2 to 4 and father of defendant No. 1 in respect of certain properties which are involved in the present suit. This was, however, opposed to by plaintiffs. Upon hearing and relying upon a decision of this Court reported in AIR 1986 Orissa 74, Sujan Charan Lenka v. Pramila Kumari Mohanty, the learned Civil Judge (Senior Division), First Court, Cuttack, rejected the prayer. Hence the present revision.
2. Heard the learned counsel for petitioner and opposite party No. 5. None appears for other opposite parties.
3. It appears from the impugned order that no sale deed having been executed pursuant to the decree for specific performance of contract passed in Title Suit No. 102 of 1981, the learned Court below held the petitioner to have not acquired any title to the property covered under the decree and therefore, he is not a necessary party to the present suit. The Court, however, gave liberty to the petitioner to make similar prayer when the final decree proceeding is initiated after the decree is passed.
4. Upon hearing the learned counsel for parties and for the reasons to follow, I hold that the impugned order is unsustainable. There is a valid decree for specific performance of contract in favour of the petitioner and the same is final and conclusive having not been challenged in the higher forum. The property covered under the decree is involved in the present suit which is one for partition. True it is, no sale deed has yet been executed in respect of the property covered under the decree. Yet the petitioner is a person interested in the suit and his presence is necessary, for effective adjudication of the dispute. If he is not brought on record as a defendant and permitted to contest the suit, certain complicacy may arise which may ultimately affect his interest. For example, in the present suit for partition, if the parties enter into compromise and the land covered under the decree is allotted in favour of any person other than the one against whom the decree for specific performance of contract was passed, in that case it would be difficult for the petitioner to obtain possession of the said land through court. In the above view of the matter, I am of the opinion that the petitioner’s prayer for being impleaded as a party to the suit should be allowed.
5. Before parting with, I may observe that the decision of this Court relied upon by the trial Court has been overruled by Hon’ble Supreme Court in Civil Appeal No. 5293 of 1985 (Smt. Pramila Kumari Mohanty v. Sujan Charan Lenka) decided on 28th November, 1985. Unfortunately that decision of the Supreme Court has not been published in any law journal.
6. In the result, revision is allowed and the impugned order is set aside. Consequently petitioner’s prayer for being impleaded as a party is allowed. No cost.