High Court Punjab-Haryana High Court

Rana Partap Singh vs Kabal Singh on 11 August, 2009

Punjab-Haryana High Court
Rana Partap Singh vs Kabal Singh on 11 August, 2009
Civil Rev. 3787 of 2008                                  1


IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                            Civil Rev. 3787 of 2008
                                            Date of decision: 11.8.2009


Rana Partap Singh
                                                             Petitioner
                         vs
Kabal Singh
                                                             Respondent


Present       Mr. HS Batth, Advocate
              Mr. BR Mahajan, Advocate


M.M.S.BEDI,J.

The defendant has preferred this revision petition under Article

227 of the Constitution of India aggrieved by order dated 12.6.2008 by

virtue of which the trial court has permitted the plaintiff- respondent to lead

secondary evidence pertaining to a pronote and receipt, which has been

relied upon by the plaintiff in his suit for recovery.

After hearing learned counsel for the parties, I am of the

opinion that the present revision petition has been filed being

apprehensive that the impugned order dated 12.6.2008 would imply the

existence, admissibility and evidentiary value of the pronote, alleged to

have been executed by the defendant- petitioner. In this context, a

reference can be made to judgment of this court in Ashok Kumar

Sachdeva vs Harish Malik 2007(4) RCR (Civil) 311, wherein it has been

clarified that to grant leave to lead secondary evidence does not mean that

the document is admitted in evidence nor it is a finding of the existence of

any of the conditions indicated in Section 65 of the Evidence Act. It was

further observed in the said judgment that the failure or success to prove
Civil Rev. 3787 of 2008 2

the existence of documents or its loss cannot be pre-determined that too

without providing opportunity and that whether it is proved or not, is to be

seen after the leave is granted and the material/ evidence produced is

evaluated.

In view of the above circumstances, this petition is dismissed

by again clarifying that the impugned order will not tantamount to

admission of existence/ execution/loss of the document. The plaintiff will

have to, in accordance with law, prove by adopting an appropriate mode of

proof, admissibility and relevance of the document sought to be established

by way of secondary evidence.

August 11 ,2009                                      ( M.M.S.BEDI )
TSM                                                     JUDGE