High Court Punjab-Haryana High Court

Hukam Chand vs Tek Chand Aggarwal on 31 August, 2009

Punjab-Haryana High Court
Hukam Chand vs Tek Chand Aggarwal on 31 August, 2009
CR No.2769 of 2009                                                         -1-




 HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                    ****

CR No.2769 of 2009 (O&M)

Decided on: 31.08.2009

****

Hukam Chand . . . . Petitioner

VS.

Tek Chand Aggarwal . . . . Respondent

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

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

****

Present: Mr. Vikas Goel, Advocate for the petitioner

Mr. Rajan Bansal, Advocate for the respondent

****

SURYA KANT J.(ORAL)

This Revision petition is directed by the tenant whose

application for additional evidence has been dismissed by the Rent

Controller, Bathinda, vide the impugned order dated 7th April,

2009.

Notice of motion was issued and in pursuance thereto,

counsel for the parties have been heard.

Learned counsel for the petitioner states at the bar that

the additional evidence, to be brought on record, is a certified copy

of the Court judgment only.

Having heard learned counsel for the parties and

keeping in view the nature of evidence which the petitioner wants
CR No.2769 of 2009 -2-

to bring on record, I am of the considered view that mere

production of certified copy of the Court judgment which is per se

admissible would not delay the Court proceedings.

Consequently, the revision petition is allowed; the order

dated 07.04.2009 is hereby set aside to the extent that petitioner

be allowed to lead additional evidence comprising of certified copy

of the Court judgement only and for such purpose no oral evidence

is required.

Ordered accordingly.

Dasti.

(SURYA KANT)
JUDGE
31.08.2009
shonkar