Citation : 2026 Latest Caselaw 2890 Raj
Judgement Date : 20 February, 2026
[2026:RJ-JD:9453]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Review Petition (Writ) No. 45/2026
Smt. Hansa Devi W/o Shri Ramesh Chand Patel, Aged About 54
Years, Resident Of Nathelao Colony, Banswara (Rajasthan).
----Petitioner
Versus
1. The Director, Local Self Govt. Department, Govt. Of
Rajasthan, Jaipur (Rajasthan).
2. The Municipal Council, Banswara (Rajasthan).
3. Shri Narendra Jain S/o Shri Inder Mal Jain, Resident Of
Gali No. 28, Bahubali Colony, Banswara (Rajasthan).
----Respondents
For Petitioner(s) : Mr. Rishabh Shrimali
For Respondent(s) :
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
20/02/2026
1. This review petition has been filed seeking recalling of the
order dated 02.12.2025 passed by this Court in S.B. Civil Writ
Petition No.9259/2023.
2. The primary and foremost contention advanced by learned
counsel for the petitioner is that, while passing the aforesaid
order, this Court did not consider the legal precedents cited on
behalf of the petitioner.
3. Learned counsel for the petitioner submitted that, during the
course of arguments in the writ petition, reliance was placed upon
the judgment of the Hon'ble Supreme Court in Mohamed
Hussain Gulam Ali Shariffi v. Municipal Corporation of
Greater Bombay & Ors., (2020) 14 SCC 392, as well as upon a
(Uploaded on 23/02/2026 at 01:04:23 PM)
[2026:RJ-JD:9453] (2 of 4) [WRW-45/2026]
judgment of the Jaipur Bench of this Court in Anna Mahak D/o
Md. Shakoor v. State of Rajasthan & Ors., 2024 Supreme
(Online) (Raj.) 28975, on the issue as to whether a complainant
is a proper or necessary party. However, the aforesaid judgments
were not considered while passing the order under challenge in
the present review petition.
4. In order to appreciate the aforesaid contention, this Court
deems it appropriate to first examine the judgments relied upon
by learned counsel for the petitioner. In Mohamed Hussain
Gulam Ali Shariffi (supra), the Hon'ble Supreme Court observed
as under:-
"13. In our considered opinion, having regard to the nature of the controversy, which is the subject matter of the suit, respondent Nos.2 and 3 are neither necessary nor proper parties. As would be clear from mere perusal of the plaint, the basic question, which is required to be decided in the suit, is whether notice issued under Section 351 of the Act by respondent No.1 (Corporation) to the appellant is legally valid or not (see prayer (a) in the plaint - page 251 of Volume II of S.L.P. Paper Book).
14. To decide this question, in our opinion, the only necessary and property to the suit is the Mumbai Municipal Corporation, Greater Mumbai, i.e. Respondent No.1, who has issued such notice, and for deciding this question either way, the presence of respondent Nos.2 and 3 is not at all required. In other words, the suit can be decided even in the absence of respondent Nos.2 and 3.
15. It is a settled principle of law, which does not need any authority to support the principle, that the plaintiff being a dominus litis cannot be forced to add any person asparty to his suit unless it is held keeping in view the pleadings and the relief claimed therein that a person sought to be added as party is a necessary party and without his presence neither the suit can proceed and nor the relief can be granted. It is only then such person can be allowed to become party, else the suit will have to be dismissed for non-impleadment of such necessary party. Such does not appear to be a case here.
16. We do not find that the presence of respondent Nos. 2 and 3 in the facts of this case is required for deciding the legality of
(Uploaded on 23/02/2026 at 01:04:23 PM)
[2026:RJ-JD:9453] (3 of 4) [WRW-45/2026]
notice impugned in the suit on merits because the dispute centers around the question of legality and validity of the notice which, as mentioned above, arises between respondent No.1, who has issued the notice, and the person to whom it is given, i.e., appellant.
17. In the suit in question, the Court is not called upon to adjudicate the rights between the appellant and respondents Nos. 2 and 3 in relation to the suit house. Any such dispute, if arises, the same can be decided in the separate suit, which is pending between the parties or may be filed, if required, by the parties against each other but such dispute cannot be tried on the cause of action pleaded in the present suit by the appellant where the lis is essentially between the appellant(plaintiff) and respondent No.1. Merely because the suit house is the subject matter between all the parties is no ground to get the dispute arising between the parties settled in one suit regardless of the nature of cause of action on which the suit is founded."
4.1 This Court is also of the view that the petitioner is the dominus litis of her case. However, in the present matter, a strip of land was allotted to petitioner by the Municipal Board. The private respondent, claiming his ownership over the said strip of land, submitted his objection and considering such objection, allotment/ patta was cancelled. This Court has specifically considered the grounds on which the petitioner preferred the appeal against the order cancelling her patta. It was observed that the petitioner had not only raised assertions regarding her title over the plot in question but had also made submissions concerning the claim set up by the private respondent in the complaint. In view of counter claims over same piece of land, this Court held that the Director, Local Bodies, had rightly proceeded to implead the private respondent as a party respondent in the said appeal. 4.2 In contrast, in the case of Mohamed Hussain Gulam Ali Shariffi (supra), the challenge was confined only to the notice issued therein. Therefore, the ratio laid down in the said judgment is not applicable to the facts of the present case.
(Uploaded on 23/02/2026 at 01:04:23 PM)
[2026:RJ-JD:9453] (4 of 4) [WRW-45/2026]
5. In the case of Anna Mahak (supra), the Jaipur Bench of this
Court reiterated the law laid down by the Hon'ble Supreme Court
in Mohamed Hussain Gulam Ali Shariffi (supra). However, in
that case, the matter pertained to the suspension of the petitioner
therein on the basis of a complaint, and the issue related to the
complainant seeking impleadment. Hence, the said judgment also
does not advance the case of the present petitioner.
6. So far as the judgments relied upon by the petitioner in the
cases of State of Rajasthan Vs. M/s. Mehta Chetandas
Kishandass, 1980 RLW (Raj.) 152, and Pukhraj & Anr. Vs.
Kunji & Ors., 1998 (1) RLW (Raj.) 23, are concerned, the
same have been cited to contend that a review is permissible
where the law laid down by the Hon'ble Supreme Court has not
been taken into consideration.
6.1 In view of the discussion made hereinabove, this Court is of
the considered opinion that the law laid down by the Hon'ble
Supreme Court is not applicable to the facts of the present case.
Consequently, the judgment relied upon by the petitioner rendered
in the case of State of Rajasthan Vs. M/s. Mehta Chetandas
Kishandass (supra) does not require further consideration.
7. In view of the above, this Court does not find any ground to
permit review of the order. The review petition is, therefore,
dismissed.
(SUNIL BENIWAL),J 22-skm/-
(Uploaded on 23/02/2026 at 01:04:23 PM)
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!