High Court Punjab-Haryana High Court

Parvesh Kumar And Another vs Ram Niwas And Others on 12 November, 2009

Punjab-Haryana High Court
Parvesh Kumar And Another vs Ram Niwas And Others on 12 November, 2009
Civil Revision No 6592 of 2009.                      1

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH.



                        Civil Revision No 6592 of 2009.
                        DECIDED ON : 12.11.2009.


Parvesh Kumar and another
                                                     Petitioners.


                        VERSUS


Ram Niwas and others.                    Respondents



CORAM : Hon'ble Mrs. JUSTICE SABINA.



Present:- Ms. Sonia G.Singh, Advocate, for
          the petitioner.


SABINA,J.

Plaintiff Shugan Chand had filed a suit for

declaration and possession of the suit land. Plaintiff was

granted numerous opportunities to lead his evidence.

However, plaintiff died on 14.9.2009 since he was seriously

ill. Vide impugned order dated 24.9.2009, evidence of the

plaintiff was closed by order. Hence the present revision

petition.

Learned counsel for the petitioners has submitted

that the petitioners are the legal heirs of Shugan Chand. The

next date before the trial Court is 23.11.2009. The petitioners

will lead their evidence on the said date.

Civil Revision No 6592 of 2009. 2

After hearing learned counsel for the petitioners, I

am of the opinion that the instant revision petition deserves

to be allowed. Although, the petitioners had been granted

numerous opportunities to lead their evidence but the fact is

that now Shugan Chand has died during the pendency of the

suit after he had remained ill. Ends of justice require that

one opportunity be granted to the legal heirs of the plaintiff

to lead their evidence so that the lis between the parties can

be decided on merits. Moreover, the other side can be

compensated with costs.

Accordingly, this revision petition is allowed. The

petitioners are allowed to lead their evidence on 23.11.2009

i.e. the date fixed before the trial Court subject to payment of

Rs. 2500/- as cost. Thereafter, the trial Court shall proceed

further with the matter in accordance with law.





12.11.2009.                              ( SABINA )
Anoop                                      JUDGE