High Court Punjab-Haryana High Court

Lachhman Singh And Others vs Ujjagar Singh And Others on 26 March, 2009

Punjab-Haryana High Court
Lachhman Singh And Others vs Ujjagar Singh And Others on 26 March, 2009
Civil Revision No.1714 of 2009                                        [1 ]




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH
                         ...

Civil Revision No.1714 of 2009

Decided on : March 26, 2009

Lachhman Singh and others
… Petitioners

VERSUS

Ujjagar Singh and others
… Respondents

CORAM :

HON'BLE MR.JUSTICE A.N.JINDAL

Present:     Mr.Deepak Aggarwal,
             Advocate for the petitioners.


A.N.JINDAL, J.-

             Heard.

The Trial Court has passed the impugned order dated

20.1.2009 (Annexure P-6), with a condition that the secondary evidence

of the plaintiffs (respondents herein) will be subject to the proof of

existence of original, loss thereof and further subject to admissibility.

Counsel for the defendants – petitioners has cited State of

Rajasthan and others vs. Khemraj and others, AIR 2000 SC 1759,

in order to contend that the application should contain full details and

also must be supported by an affidavit, to bring it within the purview of

the provisions of Section 65 of the Indian Evidence Act, 1872.

However, the Apex Court did not make it a statutory requirement,
Civil Revision No.1714 of 2009 [2 ]

therefore, non-filing of the affidavit could be a curable defect and does

not vitiate the result of the application. Such defect could be cured and

the court could require the party to file an affidavit in support of the

documents, at any stage.

However, since the application for secondary evidence does

not decide the rights of the parties and moreover, it has been allowed,

subject to the admissibility of the document and proof of existence of its

original, therefore, the present revision is hardly maintainable.

Dismissed.

March 26, 2009                               ( A.N.JINDAL )
`gian'                                            JUDGE