High Court Punjab-Haryana High Court

Vidya Devi vs Gurdeep Singh & Another on 17 August, 2009

Punjab-Haryana High Court
Vidya Devi vs Gurdeep Singh & Another on 17 August, 2009
Civil Revision No.3454 of 2009                                       -1-




 HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                   ****

Civil Revision No.3454 of 2009
DATE OF DECISION: 17.08.2009

****

Vidya Devi . . . . Petitioner

VS.

Gurdeep Singh & another . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE SURYA KANT
****

Present: Mr. S.P. Soi, Advocate for the petitioner

Mr. R.S. Rana , Advocate for respondent No.1

*****

SURYA KANT J.(ORAL)

This Revision Petition is directed by defendant

No.1 against the order dated 15.05.2009 passed by the Civil

Judge (Senior Division), Patiala, dismissing his application

for additional evidence. The additional evidence sought to be

produced is merely to enable the petitioner to again step into

the witness box for her further cross-examination which

could not be completed earlier as her evidence was closed vide

order dated 17.7.2008. The trial Court has dismissed the

application after observing that this Court in Civil Revision

No.3932 of 2008 had granted only one opportunity to the

petitioner to lead her evidence subject to payment of cost of

Rs.5000/-.

Notice of motion was issued and in response

thereto, counsel for the parties have been heard.
Civil Revision No.3454 of 2009 -2-

It appears that earlier the matter was adjourned on

more than one occasion to enable the petitioner to appear for

conclusion of her cross-examination. As she failed to appear

despite several opportunities, the trial Court had no option

but to close the evidence. However, keeping in view the fact

that the petitioner has already been partly cross-examined, I

deem it appropriate to grant one more but last opportunity to

her to appear before the trial Court for conclusion of her

cross-examination. Ordered accordingly.

The aforesaid opportunity shall be granted to the

petitioner subject to payment of cost of Rs.5000/- to the

respondent-plaintiff.

Dasti.

(SURYA KANT)
JUDGE
17.08.2009
shonkar