Rajasthan High Court – Jodhpur
Murlidhar Harish Kumar & Anr vs Aneesha Mangalia on 18 May, 2011
S-189 S.B. CIVIL WRIT PETITION NO.4162/2011
Murlidhar Harish Kumar & Anr. Vs. Aneesha Mangalia
.......
Date of Order :: 18th May 2011
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.D.D.Chitlangi for the petitioners
Having heard the learned counsel for the petitioners and
having perused the material placed on record, this Court is unable to
find any reason to consider interference in the impugned order
dated 03.03.2011 whereby the learned Trial Court has declined the
prayer made on behalf of the petitioners-defendants for summoning
certain documents relating to bank accounts etc. from the plaintiff.
The learned Trial Court, after appreciation of the material on
record and the questions calling for determination, has found the
documents not relevant and has also pointed out that the cross-
examination of the plaintiff has already been completed.
The order impugned neither suffers from any jurisdictional
error nor leads to failure of justice.
The petition stands rejected.
(DINESH MAHESHWARI),J.
MK