IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CR No.2388 of 2009
Date of decision: 30.4.2009
Chander Bhan ......Petitioner
Versus
M/s. Raj Kumar & Company,
Commission Agent ......Respondent
CORAM:- HON'BLE MR. JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Dalel Singh Nain, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
This is defendant’s revision petition, challenging the order
dated 15.4.2009 passed by the Civil Judge (Sr. Division), Kaithal, whereby
his evidence has been closed by order.
Challenging the aforesaid order, learned counsel for the
petitioner has vehemently argued that the petitioner has been granted only
three opportunities whereas the plaintiff-respondent has taken more than
two years to conclude its evidence. It is also the case of the petitioner that
he needs only one more opportunity to lead his evidence at his own risk
and responsibility.
As per the record of this revision petition, the present suit was
instituted on 12.5.2005 and issues were framed on 16.3.2006. Thereafter
the plaintiff-respondent led its evidence which was closed on 3.10.2008
and the case was fixed for evidence of the defendant-petitioner for the first
time on 8.1.2009 and subsequently, the case stood adjourned to 24.3.2009
and then on 15.4.2009, the date when the impugned order was passed.
After hearing learned counsel for the petitioner and keeping in
view the facts and circumstances of the case, I deem it appropriate to grant
one more opportunity to the petitioner to lead his entire evidence at his
CR No.2388 of 2009 -2-
own risk and responsibility subject to payment of costs which are assessed
at Rs.2,000/- It is made clear that the payment of costs shall be a condition
predecent. In any case, no further opportunity shall be granted to the
petitioner to conclude his evidence. The petitioner shall appear before the
trial Court on the date fixed i.e. 4.5.2009. On that date, the trial Court shall
fix a further date to enable the petitioner to bring his entire evidence as per
the opportunity granted by this Court.
With the aforesaid observations, this revision petition is
disposed of.
April 30, 2009 (RAKESH KUMAR GARG) ps JUDGE