High Court Punjab-Haryana High Court

Ajaib Singh vs Kishan on 23 September, 2009

Punjab-Haryana High Court
Ajaib Singh vs Kishan on 23 September, 2009
Civil Revision No. 5540 of 2009(O&M)             1

             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                Civil Revision No. 5540 of 2009 (O&M)

                                Date of Decision: September 23 , 2009


Ajaib Singh                                          ...... Petitioner


      Versus

Kishan                                               ...... Respondent


Coram:       Hon'ble Mr. Justice Ajay Tewari


Present:     Mr.Arun Singal, Advocate
             for the petitioner.

                     ****

Ajay Tewari, J.

This revision has been filed against the order dated 7.03.2009

closing the evidence of the plaintiff-petitioner and the subsequent order

dated 28.8.2009 whereby his application for permission to adduce evidence

has been rejected.

Learned counsel states that the matter is fixed for 25.11.2009

for defendant’s evidence and that if permitted the plaintiff would lead his

entire evidence on that date at his own responsibility. Learned trial Court

has rejected the application on the ground that 7.3.2009 was the third date.

In my opinion it would be in the interest of justice if the

petitioner is granted one opportunity to conclude his entire evidence at his

own responsibility on 25.11.2009.

Consequently this revision petition is allowed. The impugned

order is set aside. The learned trial court is directed to permit the petitioner
Civil Revision No. 5540 of 2009(O&M) 2

to lead his entire evidence at his own responsibility on 25.11.2009.It is

made clear that no further opportunity shall be granted to the petitioner for

this purpose.

Since the main case has been decided, the pending Civil Misc.

Applications, if any, stand disposed of.

(AJAY TEWARI)
JUDGE

September 23, 2009
sunita