High Court Punjab-Haryana High Court

Ajit Singh vs Piar Kaur And Others on 1 May, 2009

Punjab-Haryana High Court
Ajit Singh vs Piar Kaur And Others on 1 May, 2009
Civil Revision No. 1684 of 2007                             -1-

                                    *****


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                        Civil Revision No. 1684 of 2007
                        Date of decision: 1.05.2009.

Ajit Singh
                                                      Petitioner

                                 Versus

Piar Kaur and others
                                                      ...Respondent


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:     Mr. Vikas Bahl, Advocate for the petitioner.

             Mr. Krishan Sehajpal, Advocate for the
             respondents No.3,4 and 6.

                                    *****
S.D.ANAND, J.

The facts, as apparent from the impugned order itself, in

the first instance:-

The plaintiff-petitioner never ever entered into witness

box. His affidavit ( in lieu of the purported examination-in-chief) was

tendered by the learned counsel representing him. The trial

proceeded and the evidence on behalf of the plaintiff-petitioner came

to be closed by his learned counsel vide his statement dated

12.5.2006. It was subsequently on 1.8.2006 that the plaintiff-

petitioner applied for the leave of the Court to enter the witness box

for cross-examination of the party opposite. It is that plea of the

plaintiff-petitioner which was negatived by the learned Trial Court

vide impugned order dated 31.1.2007. The Court observed that the
Civil Revision No. 1684 of 2007 -2-

*****

recall of the plaintiff-petitioner for the purpose of cross-examination

was meaning less as there is no examination-in-chief itself of his

available on record. The view obtained was that the mere tendering

into evidence the affidavit of the plaintiff-petitioner by the learned

counsel representing him did not constitute the examination-in-chief.

As noticed by the learned Trial Court, the evidence of the

plaintiff-petitioner came to be closed by his own learned counsel by

making a statement. Further the plaintiff-petitioner never ever

entered the witness box for tendering his affidavit (in lieu of the

examination-in-chief) into evidence. The prayer made by the plaintiff-

petitioner before the learned Trial Court was only for his recall for

facing the cross-examination. So, there is no request for him to allow

his recall for making examination-in-chief or tendering his affidavit

into evidence in lieu of examination-in-chief. The matter has already

listed for the evidence of the party opposite.

Reliance placed by the learned counsel for the petitioner

upon Paramjit Kaur and others Vs. Gurjant Singh and others

2006 (4) R.C.R. (Civil) 646 is misconceived. In that case, the

examination-in-chief of the witness had indeed been recorded and it

is only his cross -examination which had been deferred. It is further

apparent from that judgment that witness in question was a

Handwriting Expert who stepped into witness box and tendered his

report (and the accompanying documents) into evidence. In the case

evidence of an Expert, it is matter of routine to grant adjournment for

the purpose of cross-examination. It was under this peculiar
Civil Revision No. 1684 of 2007 -3-

*****

circumstance that a Coordinate Bench (Vinod K. Sharma, J.) allowed

the recall of that witness because his cross-examination had been

left out by mistake. The facts of the case before this Court are

entirely different.

The petition is held to be denuded of merit and is ordered

to be dismissed.

May 01, 2009                                  (S.D.Anand)
Pka                                              Judge