C.R. No. 3420 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 3420 of 2009
Date of Decision: July 7, 2009
Kawal Nain Singh
.....Petitioner
Vs.
Jagdish Singh and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Arvind Singh, Advocate
for the petitioner.
-.-
M.M.S. BEDI, J. (ORAL)
The petitioner is aggrieved by the order dated May 13, 2009 (P-
4) dismissing the application of the plaintiff- petitioner to appoint Local
Commissioner to visit the property in dispute to determine the actual status
of the property.
The trial Court while dismissing the application has formed an
opinion that the application has been filed at a belated stage when the
evidence of the plaintiff/ petitioner has already been closed. The issues
C.R. No. 3420 of 2009 [2]
were framed on July 16, 2005 and the plaintiff has led evidence from
August 1, 2005 till 2008. The defendant has examined two witnesses in
November 2008. The application was filed on January 30, 2009 when the
case was fixed for the evidence of the defendant. The trial Court formed an
opinion that the plaintiff wants to get the Local Commissioner appointed
only to collect the evidence to prove their possession over the property in
question which is not permissible.
Counsel for the petitioner submits that the application has been
wrongly dismissed on the ground of delay as the petitioner has yet to lead
rebuttal evidence and the delay cannot be made a ground for dismissing the
application for appointment of Local Commissioner.
I have heard counsel for the petitioner and gone through the
facts and circumstances of this case. I do not find any ground to interfere in
the order passed by the trial Court that the Court cannot become a party by
appointing Local Commissioner to determine possession.
Dismissed.
This order will not, in any manner, prejudice the rights of the
petitioner to establish, in accordance with law, his possession over the
property in dispute.
July 7, 2009 (M.M.S.BEDI) sanjay JUDGE