High Court Punjab-Haryana High Court

Ramkuwar vs Ramkumar Sharma on 20 October, 2009

Punjab-Haryana High Court
Ramkuwar vs Ramkumar Sharma on 20 October, 2009
C.R.No.2854 of 2005                                          1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              C.R.No.2854 of 2005
                              Date of Decision : 20.10.2009

Ramkuwar                                          ...Petitioner

                              Versus

Ramkumar Sharma                                   ...Respondent

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: None.

HEMANT GUPTA, J. (ORAL)

Challenge in the present revision petition by the plaintiff is to

the order passed by the learned trial Court on 28.4.2005, whereby the

defendant was permitted to examine expert witness after he closed his

evidence on 22.3.2005.

The plaintiff-petitioner filed a suit for recovery of Rs.43,000/-

out of which Rs.25,000/- is the amount of principal and Rs.18,000/- is the

amount of interest. The defendant in his written statement admitted the

execution of pronote and receipt but pleaded repayment of the pronote

amount. The defendant confronted the plaintiff with the receipt in respect

of repayment, which the plaintiff denied in his cross-examination.

Thereafter, the defendant led his evidence and closed the same on

22.3.2005. Thereafter, an application was filed by the defendant for

examining expert witness to prove the signatures of the plaintiff on the

receipt with which the plaintiff was confronted with during the course of

his cross-examination.

The learned trial Court allowed the application filed by the

defendant holding that onus of proof of repayment was on the defendant.
C.R.No.2854 of 2005 2

Since, the onus of the said issue was on the defendant, therefore, he has a

right to lead evidence on such issue in rebuttal.

The reasoning given by the learned trial Court is not

sustainable in law. The onus of proof of the repayment was on the

defendant. The plaintiff was confronted with the receipt in his cross-

examination. Thereafter, the defendant has led his entire evidence. The

defendant has a right to examine expert witness while leading his

evidence on the said issue. The plaintiff started his evidence. Thereafter,

the defendant led his evidence in affirmative on issue of repayment and in

rebuttal generally. Therefore, the defendant is not entitled to lead

evidence in rebuttal on such issue, as it was for the defendant to lead his

entire evidence, when an opportunity was granted to him to lead

evidence.

The Division Bench of this Court in Surjit Singh and others

Vs. Jagtar Singh and others 2007 (1) RCR (Civil) 537, has examined the

right of leading evidence in rebuttal. It has been held that the right to

lead evidence in rebuttal will arise only to the plaintiff in respect of an

issue, the onus of which was on the defendant. Here, it is the defendant,

who has sought to lead evidence in rebuttal, when he has led his entire

evidence in affirmative in respect of the issue, the onus of which was on

the defendant.

In view of the above, the order passed by the learned trial Court

is proved to be suffering from patent illegality or irregularity. The

present revision petition is allowed and the order passed by the learned

trial Court is set aside.

20.10.2009                                          (HEMANT GUPTA)
Vimal                                                   JUDGE