IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.M. No. 24481-CII of 2009 and
CR No. 6039 of 2009
Date of Decision: 21.10.2009
Joginder Singh
....Petitioner.
Versus
Jit Singh and others
...Respondents.
CORAM:- HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.
PRESENT: Ms. Tina Garg, Advocate for the petitioner.
AJAY KUMAR MITTAL, J.
C.M. No. 24481-CII of 2009
Allowed as prayed for.
C.R. No. 6039 of 2009
Joginder Singh, one of the legal heirs of Gurmit Singh-
defendant No.1 being aggrieved by the order dated 17.8.2009
(Annexure P-1) passed by the trial court vide which the plaintiff-
respondents had been allowed to lead evidence of PW2 and PW3 in
rebuttal to the evidence of the defendant on the issue of Will, has
approached this Court by way of present revision petition under Article
227 of the Constitution of India.
In view of the observations of the trial court that the
testimonies of PW2 and PW3 in so far as the same are beyond
pleadings would not be read into evidence and that the part of their
CR No. 6039 of 2009 -2-
testimonies which was in the nature of rebuttal to the evidence of the
defendant on the issue of Will, would be taken into consideration, no
ground to exercise its jurisdiction by this Court under Article 227 of the
Constitution of India is made out.
In view of the above, there is no merit in the present
revision petition and the same is hereby dismissed.
October 21, 2009 (AJAY KUMAR MITTAL) gbs JUDGE