the writ petition which has been marked as Annexure -- F respectively. '- These petitions coming on for preliminary group, the Court made the following: Petitioner/ plaintiff instituted agai respondent/defendant,' for'..l"t'iie_:" r'e..|_i.ef of" declaration,
recovery of possessiwon’, “-.p’er’ma’nefnt'”*.__in;;unction and
consequential.fDrel_iefs§.w filed written
state:n1ent”i’a~nVd t_he”suit. Issues were raised.
Plaintiff dep%osed_.’as’~i5V\;’._j”‘erid after cross-examination, was
disc.h.arged'”‘o._:n Defendant having executed a
power ofattorney, the power of attorney holder
DW.1 on 25.2.2010 and he was cross—
ex.an1ined’l;o2n 12.7.2010 and 7.8.2010. The…suit was
postedgbfor hearing of the arguments on 25.8.2010.
‘PJgair.tiff filed I.As.10 and 11 to reopen the case and recall
__£)W.1 for the limited purpose of marking the signature
appearing on the 2″” sheet of Ex.P7. The relief having not
been granted, the plaintiff has filed these writ petitions.
Z/”‘
‘Wm
2. Heard the learned counsel on both side.-.s___ and
perused the record.
3. In view of the consensus arrived…av.t:”‘thie–l.:time or,
hearing, it is unnecessary for me to:.dee(;ide “t4h’e._rrsat.ter.._orii
merit. The prayers in I.As.1.0.and ‘1*1_stand grasrea.
shall be available for cross~eu>Ea.rn’inatioVn’ofthe plaintiff on
8.10.2010 or to suit may
stand adjourned. The be limited
to the of E>.yVvt:vere._Etlt.e”te:_”..’i’may be denial of reasonable
opp.ortu’i1ity and a.l.SQ.to further the ends of justice.
_ ‘vT4h’e:V’su’it—.stands posted for further trial i.e., for cross-
“e}§aiminat*i[o;n..e:’of DW.1 is limited to the one noticed supra.
With. thecompletion of cross-examination of DW.1, the
A iiwdefendant, it is stated, has no further evidence to adduce.
Vflf that be so, the arguments in the suit be completed
0 before 12.11.2010 and the suit be disposed of before
30.11.2010. \l/
K K
Ks}/~
Writ petitions stand alfowed accordingiy.