Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Allahabad High Court

Rameshwar Prasad Gupta vs Iiird Additional District Judge, ... on 21 August, 1999

Equivalent citations: 1999(4)AWC2975

Author: D.K. Seth

Bench: D.K. Seth

JUDGMENT
 

  D.K. Seth, J. 
 

1. The plaintiff had filed a suit against the defendant-plaintiff for injunction restraining him from demolishing a part of the suit property of which he is a tenant and evicting him. One Rajendra Prasad Agarwal was sought to implead himself in the said suit. The learned trial court by an order dated 10th December. 1998 passed by the learned Civil Judge, JSCC Court. Bareiliy in Suit No. 521 of 1996 had rejected the said application. The Opposite Party No. 2 had preferred a revision being Revision No. 38 of 1999, The learned Additional District Judge, IIIrd Court, Bareilly, by an order dated 24th April, 1999 had allowed the said revision and reversed the order passed by the learned trial court impleading the Opposite Party No. 2 as defendant in the suit. The defendant No. 1 in the suit Shri Rameshwar Prasad Gupta had moved this writ petition challenging the said order dated 21st April. 1999 on the ground that no right inter se the defendants could be established in a suit between the plaintiff and the defendant. According to him, Rajeshwar Prasad Agarwal, the opposite party No. 2 is a stranger and has no right or title in the suit property. He cannot be allowed to be added as party on the basis of his own application. Therefore, the said order should be set aside.

2. I have heard Mr. Rameshwar Prasad Agarwal, learned counsel for the petitioner at length.

3. Whether the Opposite Party No. 2 can get himself impleaded in a suit between plaintiff and the defendant-petitioner is a question which need not be gone into in this case so long the said order is not challenged by the plaintiff. It is the plaintiff (sic) whose wishes, a party cannot be added. But the revisional court had found that the opposite party No. 2 was a co-sharer in respect of the suit property and as such was a necessary' party in the lis between the plaintiff and the defendants. Though it is denied by Mr. Agarwal that opposite party No. 2 was a co-sharer but in the objection filed by the defendant-petitioner which is Annexure-5 to this petition, he has admitted in paragraph 14 that the opposite party No. 2 is a co-owner. But the dispute between the defendants cannot be decided in a suit between the plaintiff and the defendants. It is true that if there is any dispute between the two defendants, the same cannot be decided affecting the rights of the defendants in a suit filed by the plaintiff on the strength of his right as a tenant. But then as to whether he is a tenant in respect of a property under the defendant No. 1 or under the defendant No. 2 or under both. such question can be relevant and can be gone into. But then such question can be assailed by the plaintiff. The defendant cannot claim any right to aid the opposite party No. 2 in the suit. Since by reason of the said suit, the right inter se, the defendants cannot be established. Even if, any counter claim is filed, the same can be adjudicated In between the plaintiff and added defendant No. 2. But the same cannot affect the right between the defendant Nos. 1 and 2. In any event, these are matters which are to be gone into at the time of trial of the suit and not at this stage. Since addition of parties does not determine a case between the parties. It is only for the convenience of the process of the suit. It is a finding prima facie as to whether he is a necessary party or not subject to adjudication in the suit on the basis of material that might come in course of trial. Therefore, all observations made by the revisional court and In this order are tentative in nature for the purpose of deciding the question of addition of parties for the time being subject to the decision as to whether the opposite party No. 2 is a necessary party or not or whether he is a co-owner or not which may be gone into in the suit itself. Since admittedly, in paragraph 14, the defendant No. 1 had admitted that the opposite party No. 2 is a co-owner, therefore, it appears that the order dated 21st April, 1999 is justified to the extent as between inter se the defendants. So long the said order is not challenged by the plaintiff, those questions cannot be raised by the defendant No. 1 and gone into in this petition. This question shall remain open and be decided either in the suit itself or if the plaintiff is so advised, in a proceeding under Article 227 of the Constitution of India brought before this Court challenging the said order dated 21st April 1999.

4. In these circumstances, without entering into the merits of the case, this petition is dismissed as not maintainable on behalf of the defendant No. 1 keeping all points open to be agitated at appropriate stages.

5. At this stage, Mr. Agarwal contends that the suit may be decided expeditiously. It is expected that the trial court will make all endeavours to decide the suit as expeditiously as possible.

6. However, there will be no order as to costs.