IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.456 of 2009.
Decided on August 06, 2009.
Savita Bhanot
.. Petitioner
VERSUS
Bidhi Chand and another.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Amit Rawal, Advocate,
for the petitioner.
M.M.S. BEDI, J. (ORAL)
Bidhi Chand has filed a suit for permanent injunction
against Rakesh Bhanot, restraining him to interfere in the peaceful
possession of the plaintiff over the shop/property in dispute and also
for restraining him from interfering in the business affairs of M/s
Kamla Sweet Shop. The petitioner claiming herself to be a partner on
the basis of partnership deed dated 01.04.2004, seeks to be
impleaded as a party in the litigation by filing an application under
Order 1 Rule 10 CPC. The said application has been dismissed by
the trial Court on the ground the plaintiff-respondent has not sought
any relief against the petitioner and that the suit for injunction can be
decided without presence of the petitioner, as such, she is not proper
or necessary party.
… 1
Counsel for the petitioner submits that the rights of
the petitioner on the basis of her share would be prejudiced in case
she is not permitted to be impleaded as a party. Counsel for the
petitioner has relied upon an affidavit dated 28.03.2008, alleged to
have been executed by Bidhi Chand, admitting that the petitioner is
still a partner in the partnership Concern and he has admitted his
pecuniary liability in the said affidavit Annexure P-4 (two leaves).
I have heard the counsel for the petitioner as well as
the counsel for the respondents.
Since the plaintiff-petitioner who is dominus litus
has not raised any dispute pertaining to the partnership Concern and
has caused no prejudice, in any manner, to the rights, if any,
accruing from the terms of the Partnership Deed dated 01.04.2004, it
will not be expedient, in the interest of justice, to enable the petitioner
to be impleaded as a party by allowing her application under Order 1
Rule 10 CPC.
No ground is made out for interfering in the
impugned order dated 17.12.2008. The petition is dismissed without
prejudice to the rights of the petitioner accruing to her through the
alleged Partnership Deed dated 01.04.2004.
Any observation made in this order will not prejudice
the rights of the parties in the alleged Partnership Deed.
(M.M.S.BEDI)
JUDGE
August 06, 2009.
rka
… 2
… 3
… 4