Civil Revision No. 1458 of 2009 (O&M)
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Revision No. 1458 of 2009 (O&M)
Date of decision: 09.07.2009
Brij Mohan Aggarwal
....Petitioner
Versus
Ramesh Chand
....Respondent
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present: -Mr. Vivek Arora, Advocate,
for the petitioner.
*****
VINOD K. SHARMA, J (ORAL)
C.M. No. 6363-CII of 2009
Allowed as prayed for.
C.R. No. 1458 of 2009
This revision petition is directed against the order dated
16.10.2007 passed by the learned Civil Judge (Senior Division), Hisar, vide
which the application moved by the petitioner for appointment of Local
Commissioner has been rejected. The petitioner also prayed for recalling
of an order earlier passed.
The petitioner is a decree-holder. An order passed by the
learned Executing Court was challenged by the petitioner by way of civil
revision petition No. 2350 of 2002. The revision petition was allowed by
this Court, and the impugned order was set aside.
In pursuance thereto, the petitioner approached the learned
Executing Court wherein he demanded amount of Rs.1849.05 from the
Civil Revision No. 1458 of 2009 (O&M)
-2-
judgment-debtor. The learned Executing Court directed the counsel
opposite to make payment of the amount outstanding. As regards the
claim of mesne profit, the learned trial Court was pleased to frame the
issues and fix the case for evidence. The petitioner sought recall of the
order framing issues and permitting the petitioner to lead evidence, and
also sought appointment of Local Commissioner.
The learned trial Court has been pleased to dismiss the
application for recall as well as for appointment of Local Commissioner by
holding that it is for the petitioner to lead evidence and Court was not to
collect evidence for him.
It is pertinent to notice here, that the order refusing the
appointment of Local Commissioner is not revisable in view of the law laid
down by this Court in Pritam Singh Vs. Sudhir Lal 1990(1) P.L.R. 191;
Niranjan Singh Vs. Satwinder Singh 2005(2) P.L.R. 689 and Hari Om
Vs. Manish Kumar 2005(2) P.L.R. 690 .
No grievance, therefore, can be raised for non-appointment of
Local Commissioner.
So far as the other claims are concerned, the learned Court
below has passed an order, permitting the petitioner herein to lead
evidence to prove the mesne profit payable to him. The order cannot be
said to be passed against his interest or to his prejudice so as to invoke the
jurisdiction of this Court under Article 227 of the Constitution of India.
No merit.
Dismissed.
(Vinod K. Sharma)
Judge
July 09, 2009
R.S.