Citation : 2021 Latest Caselaw 5269 Raj
Judgement Date : 24 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Misc. Application No. 82/2016 Asha Ram S/o late Shri Damodar Das, aged 76 years, R/o Sukhanand Bagechi, Sivanchi Gate, Jodhpur.
----Petitioner Versus
1. Pushkarna Brahmin Bhimji Ka Mohala Vikas Samiti, through Vice President Anand Bora S/o Shri Fateh Raj Bora, R/o Bhimji Ka Mohalla, inside Jalori Gate, Jodhpur.
2. Legal Representatives of Shri Damodar Das:-
2/1. Udai Kishan S/o Lt. Shri Damodar Das, 2/2. Mool Raj S/o Lt. Sh. Damodar Das, Both R/o Sukhanand Bagechi, Sivanchi Gate, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Muktesh Maheshwari.
For Respondent(s) : Mr. RSD Rajpurohit.
Mr. K.N. Vyas.
For Applicant (s) : Mr. N.R. Choudhary.
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
24/02/2021
Heard learned counsel for the parties on application filed by
the applicants under Order I Rule 10 CPC for being impleaded as
party respondent in S.B. Civil Misc. Application No. 82/2016 as
respondents No.2/1/1 and 2/1/2.
It is inter alia indicated that S.B. Civil Second Appeal
No.27/1994 was pending before this Court, wherein, father of the
applicants - Udai Kishan was party as respondent No.2/1 as legal
representative of Lt. Sh. Damodar Das. The said Udai Kishan died
during pendency of the said appeal on 20.4.2015, however, his
legal representatives were not brought on record and the appeal
(2 of 5) [CMAP-82/2016]
came to be decided by judgment dated 1.12.2015, whereby, the
appeal was allowed.
Whereafter, the present Civil Misc. Application No.82/2016
was filed by Asha Ram - Uncle of the applicants seeking recall of
the judgment dated 1.12.2015 passed in the second appeal. In
the said application, Udai Kishan though dead was impleaded as
respondent No.2/1.
Submissions have been made that the applicants are in
possession of the disputed premises after the death of Udai Kishan
as tenant and in the application, which has been filed seeking
recall of the judgment dated 1.12.2015, the applicants are
necessary parties and, therefore, they may be substituted as legal
representatives of deceased respondent No.2/1.
Reliance has been placed on Banwari Lal v. Balbir Singh:
2015 AIR SCW 5224.
The application is contested by learned counsel for the
respondent No.1 (in Civil Misc. Application No.82/2016) inter alia
indicating that against the judgment dated 1.12.2015, Special
Leave Petition was filed before the Hon'ble Supreme Court, in
which, the appellant therein had moved an application for
impleadment of legal representatives of deceased Udai Kishan and
had indicated six legal representatives. However, the present
application has been filed by two legal representatives only, which
is not maintainable.
Further submissions have been made that the application
filed by the applicants in the recall application under Order XXII
Rule 4 and Order XXII Rule 9 CPC, for bringing on record the legal
representatives of Lt. Udai Kishan already stands disposed of by
this Court by holding that the respondents other than respondent
(3 of 5) [CMAP-82/2016]
No.1, were merely proforma parties, and right to continue the
recall application survives against respondent No.1 and, therefore,
the applicants cannot be permitted to take a circuitous route in
now getting impleaded as party to the present application and,
therefore, the application deserves to be dismissed.
I have considered the submissions made by learned counsel
for the parties and have perused the material available on record.
A perusal of the record indicates that the second appeal had
arisen out of proceedings initiated by Asha Ram alongwith one
Moolraj under Order XXI Rule 97 CPC and in the second appeal,
apparently Udai Kishan was impleaded as legal representative of
Damodar Das and/or in his individual capacity. Admittedly, said
Udai Kishan died during pendency of the second appeal, however,
his legal representatives were not brought on record and the
appeal came to be decided by order dated 1.12.2015.
In the Special Leave Petition also, insofar as, the applicant
(Asha Ram) is concerned, the application was made for
impleadment of legal representatives of Udai Kishan by indicating
Udai Kishan as proforma respondent and in view thereof, the
application as filed by the applicants in Civil Misc. Application
No.82/2016 under Order XXII Rule 4 & 9 CPC came to be decided
by this Court.
So far as the claim made by the applicants is concerned,
which pertains to their status as tenants in the suit premises,
which is governed by the decree dated 1.12.2015, regarding
which, the application for recall has been made, though they are
not necessary parties, looking to their status as claimed (tenants),
they are certainly proper parties to the present application and,
therefore, their prayer for impleadment deserves acceptance.
(4 of 5) [CMAP-82/2016]
So far as the objections raised by learned counsel for
respondent No.1 regarding non-impleadment of all the legal
representatives as indicated in the Special Leave Petition filed
before the Hon'ble Supreme Court is concerned, a perusal of the
application before Hon'ble Supreme Court (filed as Annex.R/1/2)
indicates that the same contains the name of six legal
representatives, however, as the applicants have categorically
claimed that from among the legal representatives they alone are
tenants in the subject premises, therefore, in terms of provisions
of Section 3(vii)(b) of the Rajasthan Premises (Control of Rent &
Eviction) Act, 1950, the applicants alone would be entitled to be
joined as tenants.
So far as the issue of maintaining the application for
impleadment under Order I Rule 10 CPC after the application filed
by the applicant (Asha Ram) under Order XXII Rule 4 & 9 CPC has
been disposed of by this Court is concerned, the claim of the
applicants under Order I Rule 10 CPC is not affected only on
account of the disposal of the applications under Order XXII Rule 4
& 9 CPC filed by Asha Ram.
Consequently, the application filed by the applicants under
Order I Rule 10 is allowed. The applicants are permitted to be
impleaded as party respondents No.3 & 4 to the present
application.
Amended cause title be filed.
Office is directed to amend the online record as per amended
cause title.
Learned counsel for the respondents prays for time to
prepare on the merit of the application as he was under the
impression that the Court will hear the matter on his preliminary
(5 of 5) [CMAP-82/2016]
objections only. The impression carried on by learned counsel is
apparently without any basis.
If he has to raise any preliminary objections, he has to raise
the objections and respond to the merits of the application
simultaneously.
In view of the submissions made about the counsel being not
prepared on merits of the application today, list the application on
3rd March, 2021.
(ARUN BHANSALI),J
48-Sumit/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!