JUDGMENT
P. K. Jain, J.
1. This revision is directed against the judgment and order dated 16.7.1998, passed by the Civil Judge (Senior Division), Agra in Suit No. 306 of 1998 whereby the application of the revisionist for impleadment as defendant was rejected.
2. The plaintiff opposite party No. 1, Anupam Housing Private Limited, filed suit against U. P. Industrial Corporation Limited and
Agra Development Authority for decree of specific performance of the contract as described in the relief clause and for future compensation/damages as may be granted by the Court. During the pendency of the said suit, the revisionist moved an application, under Order I, Rule 10, C.P.C., for impleadment as defendant on the ground that the defendant No. 1, had auctioned the plot in question to the applicant by auction dated 30th March, 1998, by accepting highest bid made by the applicants. The applicants bid was for Rs. 95 lacs. The bid has not yet been rejected and 25% of the amount of contract consideration has been realized from the applicants. The applicants being bona fide highest bidders are entitled to the execution of the lease-deed in their favour. The bid of the plaintiff was not accepted and there was no privity of contract between the plaintiff and the defendant No. 1, The defendant No. 1, was free to reject the offer made by the plaintiff unless it was confirmed by defendant No. 1. The plaintiff approached the Hon’ble High Court by filing a writ petition which was dismissed and the plaintiff filed Special Leave Petition which was ultimately got dismissed as withdrawn. The offer of the applicants being highest and the same having been accepted has become a concluded contract and a right is created in favour of the applicants. Therefore, the applicants are proper and necessary parties to the suit.
3. The said application was contested by the plaintiff, opposite party No. 1, mainly on the ground that the suit was filed for decree of specific performance of the contract between the plaintiff and the defendant and the third party has no locus standi unless there was concluded contract between the plaintiff and the defendant No. 1.
4. The trial court rejected the application. Aggrieved by the order of the trial court, this revision has been filed by the applicants.
5. Sri B. D. Mandhyan, learned counsel for the revisionists and Sri Dilip Gupta, learned counsel for the
opposite parties have been heard at length.
6. Sri Mandhyan has vehemently argued that the revisionists are auction purchasers and the bid has been accepted in their favour. Even though the plaintiff, opposite party No. 1, had made an offer earlier but the same was not accepted by defendant No. 1. The plaintiff had filed a writ petition in High Court which was dismissed by the High Court and the special leave petition against the order of dismissal was also dismissed as withdrawn. He further submits that in order to avoid multiplicity of litigation and in the facts and circumstances stated above the applicants are necessary parties. Sri Dilip Gupta has, however, submitted that there is no vested right of the revisionists since bid has not yet been accepted and according to one of the conditions of the auction the auction held subsequently was subject to the confirmation of the auction by the Government of Uttar Pradesh. No confirmation has been made so far by the State Government. Therefore, the applicants have no vested interest in the suit property. It is also submitted that in a suit for specific performance of the contract, only vendors and vendees are necessary parties and the stranger is not a necessary party.
7. In support of his submissions, Sri Mandhyan has relied upon the decisions in 1995 ALJ 54, JT 1996 (7) SC 53 and AIR 1958 SC 986. Sri Gupta has relied upon the decision in 1992 ALR 32 ; 1995 (3) SCC 147 and AIR 1995 All 298.
8. Before dealing with the case law cited by the learned counsel for the parties, it would be proper to deal with the factual position. There is no dispute that the plaintiff/opposite-parties had filed Civil Misc. Writ Petition No. 41103 of 1997, in the High Court. Copy of the order passed by High Court in the said writ petition has been filed by the respondent which is at page 63 of the counter-affidavit. It appears that the writ petition was filed with prayer to direct the respondent No. 1, the Uttar Pradesh Small Scale industries
Corporation Limited to transfer lease rights to the Agra Development Authority, respondent No. 3, in respect of the plot No. 68/4, and to issue directions to respondent No. 1, to do all which is necessary to complete contract between the petitioner company and the respondent. That writ petition was dismissed with the observations made in the body of the judgment. It was observed in para No. 5, and other paras of order in the writ petition that:
“On the basis of the material since it involves disputed questions of fact we do not propose to enter into such question which is beyond the scope of the writ jurisdiction exercised through Article 228 of the Constitution, by this Court. We, therefore, feel it wise to leave the question open and do not propose to undertake the exercise to decide the question. Therefore, we would not like to interfere in the matter, at this stage.
Sri Agrawal raised different other contentions and argued on several other points. By reason of this view taken above, we do not feel it necessary to deal with the other arguments, raised by Sri Agrawal, so as to keep all questions open for the petitioner, to be decided by appropriate forum at appropriate stage…..
In this view of the matter, it is open to the petitioner to take such steps, as he may be advised including making of representation to UPSIC or to the A.D.A., as the case may be. If it is so advised, it is open to UPSIC and A.D.A., if such a representation is made, to consider and dispose of the same in accordance with law, as expeditiously as possible.”
9. From the above, it is quite evident that the Court did not decide any question of fact in the aforesaid writ petition and writ petition was dismissed not on merit but merely on the ground of alternative remedy being available to the petitioner. It is
also not disputed that against order dated 21st February, 1998, the S.L.P. being S.L.P. No. 567 of 1998 was filed before the Hon’ble Supreme Court in which interim order dated 20.12.1998 was passed by the Hon’ble Supreme Court which was to the following effect :
“Let the auction take place, if due. In the event of it succeeding, the final bid be not accepted till further orders.”
 10. It is further undisputed that
the S.L.P. was ultimately dismissed
by Hon’ble Supreme Court by order
dated 30.4.1998, as withdrawn and
the interim injunction was vacated.
The ultimate result of the writ petition,
filed by the plaintiff/respondent No. 1
and the S.L.P., filed by it in the
Hon’ble Supreme Court is that
nothing was decided with regard to
the controversy in hand, and in view
of the order passed by High Court,
petitioner was entitled to have
recourse to the alternative remedy
which may be available to him.
consequently, the
plaintiff/respendent No. 1 filed the
present suit for specific performance
of the contract which is pending.
 11. There is no doubt that the
auction was held in view of the
interim order passed by the Hon’ble
Supreme Court in the aforesaid S.L.P.
but material on record shows that
even though the revisionists were the
highest bidder in the said auction, the
bid of the revisionists has not yet
been accepted. The
plaintiff/respondent has filed copy of
the terms and conditions of the
auction which are at page 126 of the
counter-affidavit. The condition No. 4,
specifically provides that payment of
balance amount of 75 per cent shall
be made within a week by the
successful bidder after the auction is
approved by the Government and the
Administrative Director accepts the
bid. The plaintiff/respondents have
categorically stated that the State
Government has not approved the
auction and no order has been
passed by the Administrative Director
accepting the bid finally. It may also
be seen that the present revisionists
have already filed Suit No. 461 of
1998 with prayer that defendant No. 1 be restrained from transferring the property in suit and its possession to any other person except the plaintiff. In these circumstances, the question whether the revisionists are entitled under the auction to lease of the property in question can be decided in the suit filed by the revisionists. Now main question is whether the revisionists are necessary or proper parties to the suit. Order I. Rule 10 (2), provides that :
“The Court may at any stage of the proceedings, either upon or without the application of either party, and on such terms as may appear to the Court to be just, order that the name of any party improperly joined, whether as plaintiff or defendant, be struck out, and that the name of any person who ought to have been joined, whether as plaintiff or defendant, or whose presence before the Court may be necessary in order to enable the Court effectually and completely to adjudicate upon and settle all the questions involved in the suit, be added.”
12. Thus, the plaintiff or defendant may be permitted to join as such only when in the opinion of the Court, presence of such party is necessary in order to enable the Court effectually and completely to adjudicate upon and settle all the questions involved in the suit. The plaintiff as already pointed out above filed the suit for reliefs claimed therein on the ground that there was no concluded contract between the plaintiff and defendants and the main relief claimed was specific performance of the contract. Thus, the main question before the trial court would be whether on the facts alleged by the plaintiff, there was a concluded agreement of sale between the plaintiff and the defendant No. 1 and, whether such a contract could be directed to be specifically performed by the defendant No. 1. The Court below has found that for effectual and complete adjudication of the questions involved in the suit, presence of the third party, viz.
present revisionists is not necessary. Normally, in a suit for specific performance of the contract, only the vendor and vendee or lessor or lessee as the case may be are necessary and proper parties, unless due to subsequent events, the third party has vested right in the suit property. In the instant case, even though the revisionists have participated in the subsequent auction and were the highest bidder as claimed by them, the bid is yet to be accepted after the auction Is approved by the Government of Uttar Pradesh. This is one of the conditions before the bid of the revisionists is accepted. This condition Is not shown to have been satisfied till now. Therefore, on the facts available at present, it could not be held that the revisionists have any vested right in the property in question. Therefore, in the view of the Court, the revisionists are neither necessary nor proper parties, and the Court below has rightly held so.
13. Now coming to the case law cited by the learned counsel for the revisionists, the first decision relied upon is in the case of M/s. Aliji Momonji and Company v. Lalji Mavji and others. JT 1996 (7) SC 53. It was held in that case by the Hon’ble Supreme Court that necessary party is one without whose presence no effective and complete adjudication of the dispute could be made and no relief would be granted. In that case, the suit was filed by lessee for perpetual injunction against Municipal Corporation of Bombay, restraining them from demolishing a portion of the building. Landlords sought to come on record under Order I, Rule 10, C.P.C., contending that they have direct interest in the property and the motion taken out by the respondent was ordered by the trial court and the High Court upheld the order of the trial court. In the aforesaid circumstances, the Hon’ble Supreme Court held that the landlords had direct and substantial interest in the demised building and in the event of its demolition, their rights would be materially affected. Their right, title and interest in the property demised to the tenant or licences would be in jeopardy. The
construction which is sought to be demolished by the Municipal Corporation was made with or without consent of the lessor or lessee : but the demolition undoubtedly materially affected the right, title and interest in the properly of the landlord. As already pointed above on the facts of the present case till this date, the revisionists have no concluded contract in their favour and no right is yet vested in them. Therefore, they cannot be held to be necessary parties to the suit filed by the plaintiff/opposite party No. 1.
14. Another case relied upon by the learned counsel for the revisionists is decision in Shrtladdin and others v. Board of Revenue, Uttar Pradesh. Allahabad and others, AIR 1963 All (FB) 549. The question involved in that case was whether the suit under Section 59 of the Tenancy Act or the appeal arising out of it the Zamindar of the land was necessary party after coming into force of the Zamlndari Abolition and Land Reforms Act. The Court held that the Zamindar is neither necessary nor proper party. It was held that in respect of every suit there are certain persons who are essential to be impleadcd as defendants ; if they are not, no relief can be granted against them in the suit. These persons fall in two categories (1) of those against whom the relief is sought, and (2) those whom the law requires to be impleaded as defendants, even though no relief is sought against them. Under Order I, Rule 3. C.P.C., all persons against whom any right to relief is alleged to exist should be impteaded as defendants. No relief can be granted against a person who has not been impleaded as a defendant. If relief can be claimed against two persons : but only one is impleaded as a defendant, relief can be granted against him only, no relief can be granted against the other. In the instant case no relief is claimed against the present revisionists and the relief is claimed only against defendant No. 1. if the Court finds that the plaintiffs are entitled to relief claimed by them then such reliel could be granted without presence of
the present revisionists. In view of the above, therefore, this decision does not help the revisionists.
15. Another decision relied upon by the learned counsel for the revisionists is decision in the case of Mahendra Singh v. Devi Gir and others. 1979 ALJ 954. That was a case in which suit for injunction to restrain the defendant from interfering with the possession of the plaintiff and from allotting the land in suit to anybody was filed. The applicants claiming to be in possession of the land in question and successor in the office of one who was admittedly originally in possession of the land, prayed for being impleaded as defendant. The Court held that impleadment of such person was necessary as the Court was going to adjudicate on the rights, title and interest in the land in question. In that case, the third parties claimed that they were in possession and were successor-in-office to a person who was originally and admittedly in possession of the land. In these circumstances, the Court held that the dispute cannot be effectually and completely adjudicated without presence of the third party. The Court upheld the order of the Court below permitting impleadment.
16. Another decision relied upon by the learned counsel in Razia Begum v. Anwar Begum. AIR 1958 SC 886 does not help the revisionists. That was a case in which the plaintiff asked for declaration that she was legally wedded wife of respondent No. 3 ; and that she was the party entitled to receive from him kharcha-e-part-dan at certain rate. Respondent No. 3 filed a written statement in which he unequivocally admitted that the appellant was married to him and she was also entitled kharcha-e-pan-dan as claimed in the plaint. At this stage the third party claiming to be lawfully and legally wedded wife of the respondent No. 3, filed an application under Order 1. Rule 10, C.P.C., as being interested in denying the marriage of the plaintiff and her rights and status. The trial court allowed the application. High Court in revision refused to interfere with
the discretion of the trial court. The Hon’ble Supreme Court held that the Courts below did not exceed their power in directing the addition of respondent Nos. 1 and 2 as parties, and no interference was needed in the instant case on consideration of the material before it, the trial court has exercised its Jurisdiction by rejection of the application on the ground that the third parties have no vested right in the suit property. It cannot be said that the trial court failed to exercise jurisdiction vested in it on improper grounds. The decision in Committee of Management v. III Additional Civil Judge, Agra. 1995 ALJ 54, also does not help the revisionists.
17. On the other hand, the plaintiff opposite-party has relied upon a decision of the Hon’ble Supreme Court in Anil Kumar Singh v. Shiv Nath Mishra. (1995) 3 SCC 147. It was held in this case that in a suit for specific performance of contract to sale of Immovable property, the third party sought to be impleaded as defendant on the ground that they acquired subsequent right or interest by virtue of the decree from the Court, the Court held that the respondents were not needed to be joined as defendants under Order 1, Rule 3, C.P.C. and they were neither necessary nor proper parties hence need not be Impleaded under Order I, Rule 10 (2), C.P.C. The Court held in para No. 9 of the judgment that. “since respondent is not party to the agreement to sale it cannot be said that without his presence the dispute as to specific performance cannot be determined. Therefore, he is not a necessary party.” This decision is directly on the question involved in the present controversy. Similar was the view taken by the Full Bench of Madhya Pradesh High Court in the case of Panne Khushali and another v. Jeevan Lal Mathoo Khatik and another, AIR 1976 MP 148, and it was held that in the suit for specific performance of the contract :
“Strangers to the contract making a claim adverse to the title of the defendant (vendor) contending that they are co-owners of the contracted property are neither necessary nor proper party and are, therefore, not entitled to be joined as parties to the suit. Learned counsel for the plaintiff/respondent have also relied upon the decision of the Hon’ble Supreme Court in Ramesh H. Kundanmal v. Municipal Corporation of Greater Bombay, 1992 (2) SCC 524, in which it was held by the Hon’ble Supreme Court that the Court has judicial discretion under Order I, Rule , 10 (2). It has to exercise judicial discretion having regard to the facts and circumstances of the case. That fresh litigation with such a party would be avoided by impleadment is not a good enough reason for impleadment and such a party seeking impleadment is neither necessary nor proper party. It was specifically held in this case that respondent No. 2 has no direct interest in the subject-matter of the litigation and impleadment of the respondent would result in serious prejudice to the appellant and substitution or addition of the new cause of action would only widen the issue which is required to be adjudicated and settled. In the instant case, if the revisionists are allowed to be impleaded as proper parties to the suit, that would widen the scope of the controversy and a new cause of action shall have to be inquired into and adjudicated as to whether there is a concluded contract in favour of the revisionists. Some more decisions have been relied upon by the learned counsel for the plaintiff/respondent, which need not be discussed at this stage.”
18. In view of the foregoing discussions, I am of the view that the trial court has committed no error in rejecting the application for impleadment. The revision, therefore, deserves to be dismissed and is hereby dismissed.