High Court Punjab-Haryana High Court

Kamalpreet Singh vs Union Of India And Another on 1 September, 2011

Punjab-Haryana High Court
Kamalpreet Singh vs Union Of India And Another on 1 September, 2011
Civil Revision No.5293 of 2011(O&M)                                     -1-

IN THE HIGH COURT                OF PUNJAB           AND     HARYANA          AT
                                CHANDIGARH.

                                       Civil Revision No.5293 of 2011(O&M)
                                       Date of Decision: September 1, 2011

Kamalpreet Singh
                                                     .....Petitioners
                                  v.

Union of India and another
                                                     .....Respondents

CORAM: HON'BLE MR.JUSTICE RAM CHAND GUPTA

Present:       Mr.Saurav Khurana, Advocate
               for the petitioners.
                             ......

RAM CHAND GUPTA, J.(Oral)

C.M.No.21221-CII of 2011

Application is allowed subject to all just exceptions.

Civil Revision No.5293 of 2011

Petitioners have invoked supervisory jurisdiction of this Court

under Article 227 of the Constitution of India for setting aside order dated

24.9.2010, Annexure P3, passed by learned Civil Judge, (Junior Division),

Amritsar, vide which evidence of petitioners-plaintiffs has been closed.

I have heard learned counsel for the petitioners and have gone

through the whole record carefully including the impugned order passed by

learned trial Court.

It has been contended by learned counsel for the petitioners that

one of the petitioners-plaintiffs, i.e., petitioner No.2-Ravi Pal Singh is to be

cross-examined and that no other evidence is to be adduced by petitioners-

plaintiffs except tendering of some documents, which are per se admissible

in evidence.

Hence, in view of these facts, one opportunity can be granted to
Civil Revision No.5293 of 2011(O&M) -2-

the petitioners-plaintiffs for this purpose and the other party can be

compensated by way of cost.

Hence, the present revision petition is accepted. Impugned

order is set aside. Learned trial Court is directed to grant one opportunity to

produce petitioner no.2-Ravi Pal Singh for the purpose of cross-examination

so that his statement be read in evidence and tender the documents, which

are per se admissible in evidence subject to payment of ` 5,000/- as cost,

which shall be a condition precedent.

Disposed of accordingly.

However, at this stage, no notice is being issued to the opposite

party, because if the respondents are summoned to contest this litigation, it

may involve huge expenditure and unnecessary harassment and delay of the

proceedings. For this view, reliance can be placed upon a Division Bench

judgment of this Court rendered in Batala Machine Tools Workshop Co-

op v. Presiding Officer, Labour Court, Gurdaspur, CWP No.9563 of

2002, decided on 27.6.2002, wherein it was observed as under:-

” We are conscious of the fact that the instant order is

detrimental to the interest of the respondent-workman. We

are also conscious of the fact that no notice has been given to

the respondent-workman before the instant order has been

passed. The reasons for not issuing notice to the respondent

workman is to ensure that he does not have to incur

unnecessary expenses in engaging counsel to appear on his

behalf in this Court. The instant order by which the present

petition is being disposed of fully protects the interest of the

respondent-workman inasmuch as the amount determined by
Civil Revision No.5293 of 2011(O&M) -3-

the Labour Court, Gurdaspur, by its order dated 22.5.2002

has been required to be deposited by the petitioner-

Management before the Labour Court/Labour-cum-

Conciliation Officer, Gurdaspur.”

However, liberty is granted to the respondents to get this

revision petition revived if they feel dissatisfied with this order.

1.9.2011                                             (Ram Chand Gupta)
meenu                                                     Judge