High Court Punjab-Haryana High Court

Jasbir Kaur Etc vs Sanjeev Kumar Etc on 3 August, 2009

Punjab-Haryana High Court
Jasbir Kaur Etc vs Sanjeev Kumar Etc on 3 August, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  Civil Revision No. 4328 of 2009

                                 Date of Decision: August 03, 2009

Jasbir Kaur etc.                                           ...... Appellants

         Versus

Sanjeev Kumar etc.                                         ...... Respondents


Coram:        Hon'ble Mr. Justice Ajay Tewari

Present:      Mr. Manish Kumar Singla, Advocate
              for the appellants.
                     ****

Ajay Tewari, J.

This petition has been filed against the order of the learned trial

Court permitting the respondents to place on record the secondary evidence

of the cheques allegedly executed by defendant No.1 in favour of the

husband of the petitioner. The trial Court has proceeded on the basis that

photo copies of the original cheques have been placed on record.

In my opinion the order does not suffer from any such material

irregularity as would justify interference under Article 227 of the

Constitution of India.

Consequently this revision is dismissed.

(AJAY TEWARI)
JUDGE

August 03, 2009
sunita