IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CM No.1717-C of 2007
CM No.1883-C of 2009 &
RSA No.2531 of 2007
Decided on : 06.11.2009
Balbir Singh ... Appellant
versus
Vinod Kumar & others ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Kulvir Narwal, Advocate
for the appellant.
Mr. R.S.Mittal, Sr. Advocate
for respondents No.1 & 2.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J. (ORAL)
On 22.04.2008, the following order was passed:
“Learned counsel for the appellant contends that
the judgment dt. 31.01.2005 rendered by the
competent court of law was placed on the file before
the first appellate court by way of additional evidence.
The application moved in that behalf was not decided
in spite of the fact that the reply of the same was also
filed by the opposite side and the aforesaid judgment
being a subsequent event has bearing on the merits of
the case in hand.
Notice of motion for 01.09.2008.
In the meantime, status quo shall be maintained
with regard to alienation of the suit property.”
Learned senior counsel appearing on behalf of the
respondents is not in a position to deny that this application was
RSA No.2531 of 2007 -2-
not decided by the ld. Lower Appellate Court. With regard to the
application sought to be pressed by the appellant, an affidavit
has been filed by the counsel who had appeared for the present
respondents in the first appeal stating that in fact the said
application was not pressed before the ld. Lower Appellate Court.
In my opinion, even if that be so, the lower appellate
court would have to pass an order stating that the application
was dismissed not having been pressed.
In these circumstances, it would be in the interest of
justice if on this limited ground the appeal is allowed and the
matter is remanded back to the ld. Lower Appellate Court for
fresh decision after consideration of the application/s for
additional evidence. The judgment and decree of the courts
below are set aside.
Parties through counsel are directed to appear before
the District Judge, Jhajjar on 03.12.2009. Ld. District Judge is
requested to keep the appeal on his own board and decide the
same within a period of six months.
Since the main case has been decided, all the pending
civil miscellaneous applications if any, stand disposed of.
November 06, 2009 (AJAY TEWARI) sonia JUDGE