IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.5331 of 2009 (O&M)
Date of Decision 16.09.2009
Karnail Singh
...... Petitioner
VERSUS
Deepo @ Dalip Kaur and another
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.B.D.Sharma, Advocate, for the petitioner.
*****
A.N.JINDAL, J(ORAL):
Aggrieved against the order dated 12.08.2009, passed by Civil
Judge (Junior Division), Amritsar allowing the application of the
respondent-plaintiff (herein referred as ‘the plaintiff’) for re-cross-
examination of PW1, the petitioner-respondent has preferred this petition.
The Court has allowed the application while recording that the
examination of the witnesses would be complete only after cross-
examination is concluded.
No grounds to interfere.
Dismissed.
(A.N.Jindal)
Judge
16.09.2009
mamta-II