High Court Punjab-Haryana High Court

Mrs. Bhullan @ Nimbo And Another vs Ranpat And Others on 22 September, 2009

Punjab-Haryana High Court
Mrs. Bhullan @ Nimbo And Another vs Ranpat And Others on 22 September, 2009
CR No. 4488 of 2008                                      -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                               C.M. Nos. 16380-81-CII of 2008 and
                               CR No. 4488 of 2008

                               Date of Decision: 22.9.2009

Mrs. Bhullan @ Nimbo and another

                                                         ....Petitioners.

                  Versus

Ranpat and others

                                                         ...Respondents.



CORAM:-     HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Mr. Rajinder Goyal, Advocate for the petitioners.

            Mr. C.B. Goel, Advocate for respondents No.1 and 2.


AJAY KUMAR MITTAL, J.

C.M. Nos. 16380-81-CII of 2008

Allowed as prayed for.

C.R. No. 4488 of 2008

In this revision petition under Article 227 of the Constitution

of India by the plaintiff-petitioners, the challenge is to the order dated

21.8.2009 passed by the trial court whereby the application filed by

them under Order 18 Rule 17 of the Code of Civil Procedure (in short

“the Code”) for recalling the office Kanungo to produce the complete

record (excerpts) of the suit land, was dismissed.

The trial court after examining the evidence came to the

conclusion that the plaintiffs had not specifically mentioned in the
CR No. 4488 of 2008 -2-

application as to which of the documents were to be produced by the

office Kanungo. The observations recorded by the trial court in para 8

of its order read thus:-

“8. First of all, the applicant-plaintiffs have not

specifically mentioned in the application, which

documents are to be produced by the office

Kanungo. The provision of order 18 rule 17 CPC

relating to recalling of witness for further cross-

examination, is merely an enabling provision for

convenience of Court. It does not permit a party to

re-examine any witness of fill the lacuna in the case.

When the said office Kanungo appeared before the

Court, the counsel for the applicant-plaintiff was very

much there to examine him in applicant-plaintiffs’

evidence but this fact has not been pointed out by

him at that time. Therefore, now, he cannot be

allowed to take shelters under order 18 rule 17 CPC.

The present case is the only oldest case of the year

2000. The parties have already taken more than

sufficient opportunities to conclude their evidence.

Thus, at the fag end of the trial, the applicant-

plaintiffs cannot be allowed to re-open the trial to fill

up the lacuna in their case. Reliance on this point

can be placed on the authority of Hon’ble Punjab and

Haryana High Court in case titled as Smt. Surinder

Kaur Vs. Karanbir Singh and another, AIR 2004
CR No. 4488 of 2008 -3-

Punjab and Haryana 377.”

Further, Order 18 Rule 17 of the Code reads thus:-

“17. Court may recall and examine witness.- The

Court may at any stage of a suit recall any witness

who has been examined and may subject to the law

of evidence for the time being in force put such

questions to him as the Court thinks fit.”

From the plain reading of the provisions contained in Order

18 Rule 17 of the Code also, it is clear that the application filed by the

petitioners was not maintainable as it is the discretion of the court to

recall any witness who has been examined and subject to the law of

evidence may put such questions to him as it thinks fit.

In view of the above, this Court is satisfied that there is no

illegality or perversity in the order dated 21.8.2009 passed by the trial

court which may warrant interference by this Court in exercise of its

jurisdiction under Article 227 of the Constitution of India.

Dismissed.

September 22, 2009                               (AJAY KUMAR MITTAL)
gbs                                                     JUDGE