High Court Punjab-Haryana High Court

Satnam Singh vs Joginder Kaur And Others on 11 May, 2009

Punjab-Haryana High Court
Satnam Singh vs Joginder Kaur And Others on 11 May, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                       C.R. No. 4776 of 2008 (O&M)
                                       Date of decision : May 11, 2009
Satnam Singh
                                                          Petitioner

                          Versus

Joginder Kaur and others

                                                          Respondents

CORAM : HON'BLE MR. JUSTICE A.N. JINDAL

Present:     Mr. Arun Abrol, Advocate
             for the petitioner

             Mr. Vipin Mahajan, Advocate
             for respondents No. 1 to 3

A.N. JINDAL, J. (ORAL)

Learned counsel for the petitioner wants to produce copy of

agreement dated 24.8.1995 (Ex. PW 10/E) which has been proved in

criminal file by way of additional evidence.

The argument of counsel for the petitioner is that he came to

know about the agreement on 30.10.2006 only when it was proved in the

criminal case. Nevertheless the case is fixed for final arguments.

Tendering of the document by way of an additional evidence would not

delay the proceedings in any manner as he does not want to lead any

further evidence.

In order to impart complete justice to the parties, I allow this

petition to the extent that the petitioner would tender certified copy of the

agreement dated 24.8.1995 (Ex. PW 10/E) by way of additional evidence

subject to its validity, reliability and admissibility to be seen at the time of

arguments. Inconvenience caused to the respondent is compensated with

cost of Rs. 2000/-.




                                                          (A.N.JINDAL)
11.05.2009                                                   JUDGE
reena