IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Civil Revision No.4724 of 2009 (O&M)
Date of Decision : 21.08.2009
Rajinder .....Petitioner
versus
Om Parkash and others .....Respondents
CORAM : HON'BLE MR.JUSTICE SURYA KANT.
Present : Mr.N.K.Malhotra, Advocate, for the petitioner.
-.-
1. Whether Reporters of Local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
---
ORDER
Surya Kant, J. (Oral)
This revision petition is directed against the order dated
25.7.2009 passed by the Civil Judge (Junior Division), Hansi, whereby the
respondent-defendants have been permitted to lead secondary evidence to
prove an alleged affidavit dated 6.6.2005.
While permitting the respondent-defendants to lead secondary
evidence, the trial Court has consciously observed, that the admissibility of
the document shall be decided later on because respondent-defendant shall
not be absolved of the liability to prove the document. In this view of the
matter, no interference with the impugned order is called for except to
C.R. No.4724 of 2009 2
wipe out the apprehension expressed by the counsel for the petitioner that
photostat copy of the said document has already been exhibited and,
therefore, the Court shall consider the same as a piece of evidence.
Suffice it to say that mere exhibition of a document does not
make it admissible in evidence unless such document and/or its contents
are proved in accordance with law.
Dismissed.
21-08-2009 (SURYA KANT) Mohinder JUDGE