High Court Punjab-Haryana High Court

Bhoop Singh vs Smt. Krishna And Others on 17 November, 2009

Punjab-Haryana High Court
Bhoop Singh vs Smt. Krishna And Others on 17 November, 2009
C.R.No.6715 of 2009                                           1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              C.R.No.6715 of 2009

                              Date of Decision : 17.11.2009

Bhoop Singh                                        ...Petitioner

                              Versus

Smt. Krishna and others                            ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. S.S.Godara, Advocate,
         for the petitioner.

HEMANT GUPTA, J. (ORAL)

Challenge in the present petition is to the order passed by the

learned trial Court on 12.11.2009, whereby an application filed by the

plaintiff-petitioner for permission to examine hand-writing expert in

evidence either in rebuttal or by way of additional evidence was declined.

The petitioner has filed a suit for specific performance of an

agreement to sell dated 20.10.2005. In the said suit, the defendant denied

the execution of the agreement and also stated that his signatures might

have been obtained on the blank papers. One of the issue framed was

whether the plaintiff is entitled to get possession of the disputed property

by way of specific performance of the agreement to sell dated 21.10.2005

on the grounds as alleged in the plaint. To succeed on the said issue, the

plaintiff was required to prove the due execution of the agreement to sell.

The plaintiff moved the present application for permission to

lead additional evidence or to lead evidence in rebuttal, but the same has

been declined by the learned trial Court for the reason that the plaintiff

was given ample opportunities to lead his evidence in affirmative, to
C.R.No.6715 of 2009 2

prove the due execution of the agreement to sell. By filing the present

application, the plaintiff wants to fill-up the lacuna in the evidence led in

affirmative. It was found that no case is made out for permission to lead

additional evidence as the defendant from the very beginning has denied

the signatures on the alleged agreement to sell. The defendant has

pleaded that the agreement is forged and fabricated, therefore, the onus

was on the plaintiff to examine the hand-writing expert, while leading his

evidence in affirmative.

The reasoning given by the learned trial Court cannot be said to

be illegal or unwarranted in any manner. The evidence of an expert was

required to be produced by the plaintiff, when the plaintiff was leading

his evidence in affirmative. The defendant has denied the execution of

the agreement in the written-statement. Therefore, the plaintiff was

aware of the evidence required to be examined by him in support of his

plea of due execution of the agreement. Having failed to do so, the

plaintiff cannot be permitted to fill-up the lacuna by seeking permission

to lead additional evidence or to lead evidence in rebuttal.

In view of the above, I do not find any patent illegality or

irregularity in the order passed by the learned trial Court, which may

warrant interference by this Court in the present revision petition.

Dismissed.

17.11.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE