1
         S.B. Civil Writ Petition No.4624/2010.
                   Smt. Shashirani Gupta & anr.
                               vs.
                       Rent Tribunal & anr.
Date : 12.5.2010
               HON'BLE MR. PRAKASH TATIA, J.
Mr.Manish Shishodia, for the petitioners.
– – – – –
Heard learned counsel for the petitioner.
 The petitioners are aggrieved against the
order dated 10.4.2010 by which the Rent Tribunal
denied the petitioners to file reply to the
rejoinder filed by the applicant.
 Learned counsel for the petitioners submitted
that the applicant/landlord in rejoinder took new
pleadings which are required to be answered by the
petitioners/tenant. Learned counsel for the
petitioners relied upon the judgment of this Court
delivered in the case of Ramesh Kumar vs. Chandu
Lal & Anr. reported in AIR 2009 Rajasthan 87.
 After going through the reasons given in the
impugned order, this Court is satisfied that the
Rent Tribunal rightly refused permission to file
reply to the rejoinder as in the opinion of the
Rent Tribunal, the relevant paras were not new
 2
facts pleaded for the first time by the applicant
in rejoinder and there is one legal plea also
which needs hardly any reply. I do not find any
illegality in the impugned order rather say the
impugned order is legal and just.
 In view of the above, this writ petition,
having no merits, is hereby dismissed.
(PRAKASH TATIA), J.
S.Phophaliya