High Court Punjab-Haryana High Court

Partap Singh Sangwan vs Maj. Genl. Risal Singh (Retd.) And … on 6 March, 2009

Punjab-Haryana High Court
Partap Singh Sangwan vs Maj. Genl. Risal Singh (Retd.) And … on 6 March, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                           Civil Revision No. 1250 of 2009 (O&M)

                                Date of Decision: March 06, 2009


Partap Singh Sangwan

                                                     .... Petitioner

                              Versus

Maj. Genl. Risal Singh (Retd.) and others.

                                                   ... Respondents


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. Yashwinder Paul Singh, Advocate,
            for the petitioner.


S.D. Anand, J.

C.M. No. 5646-CII of 2009

Allowed, as prayed for.

C.R. No. 1250 of 2009

A plea raised by the plaintiff – petitioner is that for

directions to the defendant – respondent to produce “complete

resolution book and original trust deed”, was negatived by the

learned Trial Court which held that the purpose aforementioned

can very well be achieved by summoning the relevant record.

The learned counsel for the petitioner states that the

summoning of the record would put him in difficulty because he
C.R. No. 1250 of 2009 2

would hardly get any time to inspect the record before being

examining the relevant witnesses.

The grievance indicated can be taken care of by

ordering that the witnesses relatable to that record would not be

examined on the date the record is tendered into evidence. A

reasonable period shall afford to the petitioner to inspect it.

The petition is otherwise held to be denuded of merit

and is ordered to be dismissed.

March 06, 2009                                         ( S.D. Anand )
vkd                                                           Judge