Allahabad High Court
Furkan Ahmad vs Sayed Ahmed Raza And Others on 10 January, 1995
Equivalent citations: AIR1995ALL337, AIR 1995 ALLAHABAD 337, 1995 ALL. L. J. 1734, 1995 (2) ALL CJ 855, 1995 (2) CIV LJ 255, 1995 (1) ALL LR 349, (1995) 1 IJR 287 (ALL), 1995 ALL CJ 2 855, 1995 (1) ALL RENTCAS 266
ORDER
1. Heard Sri Pradeep Kumar, learned counsel appearing for the applicant and Sri Sharad Sharma, holding brief of Sri H.N. Sharma, learned counsel representing the plaintiff-opposite party No. 1.
2. This revision, under Section 115 of the Civil P.C., 1908, hereinafter called the Code, read with Section 25 of the Provincial Small Cause Courts Act, 1887, as amended by the State of U.P. is directed against the order D/- 1st Jan., 1991 passed by the District & Sessions Judge, Etawah, exercising power of the Judge Small Causes in Small Cause Case No. 7 of 1989 between Saiyed Raza and Ansar Ahmad and others, whereby the prayer of the applicant for being impleaded as defendant in the suit has been rejected.
3. The plaintiff-opposite party No. 1 has instituted a suit against the defendant-opposite parties Nos. 2 and 3 their ejectment from the disputed house. The suit is founded on the alleged contract of tenancy. The applicant moved an application for being impleaded as defendant claiming that he was a necessary party inasmuch as he was in occupation of the disputed house in the capacity of a tenant in pursuance of certain alleged agreement of tenancy between him and the plaintiff-opposite party No. 1, and the decree in the suit was likely to affect him.
4. The Court below rejected the applicant's application for implead merit on the ground that his interest shall in no way be affected by any decree in the suit if he was a tenant in the disputed house in his own rights. In rejecting the application of the applicant the Court below also took into consideration the fact that the alleged agreement of tenancy, for a consideration of a sum of Rs. 3,000/-
was not registered one.
5. After hearing learned counsel for the applicant, at length and in detail, and giving its anxious consideration the Court is of the opinion that the considerations on which the Court below rejected the application of the applicant for being impleaded in the suit are substantially material, relevant and in conformity with law. It is well settled that the plaintiff is dominus litis having dominion over his suit. He has a right and prerogative to choose and implead in his suit as defendant the person against whom he seeks relief. He is not obliged to implead a person, as defendant in the suit, against whom no relief is sought. It cannot be gainsaid that no decree in a suit can bind a person if he is not a party thereto or duly represented therein. In the suit giving rise to this revision, admittedly, the plaintiff-opposite party No. 1 has claimed no relief against the applicant.
6. The contention of the applicant that the decree in the suit shall affect his tenancy right in the disputed house is untenable. In execution of the decree of ejectment against the defendant-opposite parties Nos. 2 and 3 the applicant cannot be evicted from the house in dispute if he has got any independent tenancy right therein, as alleged. He will have a right to resist execution of the decree, if any, to protect his possession, based on his own independent right as tenant of plaintiff-opposite party No. 1 in the disputed house inviting investigation of his right to possession under the provisions of Rules 97 and 98 of Order XXI of the Code, Even if the applicant is, some how, illegally dispossessed Tom the disputed house, he will have a remedy under Rules 99 and 100 of Order XXI of the Code.
7. The circumstance of non-registration of the alleged agreement of tenancy set up by the applicant has very rightly been taken into consideration by the Court below for rejecting his plea for impleadment. Section 17 of the Registration Act. 1908, hereinafter called the Act, mandates compulsory registration of documents enumerated therein. Clause (b) of sub-section (1) of Section 17 of the Act, read with the amendment made by the U.P. Act No. 57 of 1976, provides that non-testamentary instruments which purport or operate to create, declare, assign, limit or extinguish, whether in present or in future, any right, title or interest, whether vested or contingent, shall be compulsorily registrable. It is disputed that the alleged agreement of tenancy in favour of the applicant is a non-testamentary instrument purporting to create tenancy right and interest in the disputed house. It, therefore, required registration. In the absence of its registration the alleged agreement could not be received in evidence by the Court below. The Court below was well within the jurisdiction and acted quite legally in taking into account the circumstance of non-registration of the applicant's alleged tenancy agreement while considering legality ana propriety of his being impleaded as defendant in the suit.
8. The foregoing discussions lead to irresistible conclusion that the Court below committed no illegality or irregularity or impropriety warranting intervention by this Court in exercise of its revisional jurisdiction sought to be invoked. The revision is totally devoid of merit, rather frivolous.
9. In the result, the revision fails and is hereby dismissed summarily with costs, quantified at Rs. 1,000/- payable to the plaintiff-opposite party No. I within three months. The interim order dt. 18th Jan., 1991, continued by the order dated 6th Feb., 1991 shall stand discharged. The Court below shall make endeavour to dispose of the suit very expeditiously.
10. Revision dismissed.