High Court Punjab-Haryana High Court

Paramjit Singh vs Baljit Singh And Others on 31 August, 2009

Punjab-Haryana High Court
Paramjit Singh vs Baljit Singh And Others on 31 August, 2009
C.R. No. 5940 of 2008                                                  [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH.

                                 C.R. No. 5940 of 2008

                                 Date of Decision: August 31, 2009



Paramjit Singh

                                      .....Petitioner

            Vs.

Baljit Singh and others

                                      .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                          -.-

Present:-   Mr.Padam Jain, Advocate
            for the petitioner.

            Mr.Ramesh Sharma, Advocate
            for the respondent.

                   -.-



M.M.S. BEDI, J. (ORAL)

An application for framing of additional issues filed by

defendant- petitioner has been dismissed by the Lower Court. The trial

Court while dismissing the application has observed that the issues were

originally framed in this case on June 9, 2005 and that the main issue

regarding the Will has already been farmed and that the issue regarding the
C.R. No. 5940 of 2008 [2]

non-cordial relation and family settlement will be decided under the issue,

regarding the validity of the Will. No ground is made out for interference

in the well reasoned order especially when the case is at its final stage of

arguments.

Dismissed.

August 31, 2009                                   (M.M.S.BEDI)
 sanjay                                             JUDGE