C.R.No.632 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.632 of 2009.
Decided on August 06, 2009.
Abhay Kumari and others
.. Petitioners
VERSUS
Manohar Lal and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Rajinder Goyal, Advocate,
for the petitioners.
Mr.Rakesh Nagpal, Advocate,
for respondent Nos.1 to 3.
M.M.S. BEDI, J. (ORAL)
The arbitration award dated 24.01.2006, has not
been permitted to be produced on record under Order 18 Rule17,
read with Section 151 CPC, with the permission to file an additional
affidavit by the petitioner Rashmi Jain while appearing as DW.1.
Counsel for the petitioner has drawn my attention to
the claim of the plaintiffs as well as the plea of defendants-
petitioners. It is an admitted fact that the Award sought to be
produced is neither mentioned in the written statement nor it was put
… 1
C.R.No.632 of 2009
to the witnesses of the plaintiffs in cross-examination.
In view of the said circumstances, an attempt to
produce the documents has rightly been declined by the trial Court.
No ground is made out for interference. The petition
is dismissed. However, this order will not, in any manner, prejudice
the rights of the plaintiffs to independently claim their rights, if any, on
the basis of the award dated 24.01.2006.
(M.M.S.BEDI)
JUDGE
August 06, 2009.
rka
… 2
C.R.No.632 of 2009
(M.M.S.BEDI)
JUDGE
August 03, 2009.
rka
… 3