Delhi High Court High Court

Dr. V.P. Sharma vs Manu Khanna on 6 May, 2011

Delhi High Court
Dr. V.P. Sharma vs Manu Khanna on 6 May, 2011
Author: Vikramajit Sen
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+     FAO(OS) No.556/2010 & CM No.16398/2010

      Dr. V.P. Sharma               .....Appellant through
                                    Appellant in person

                  versus

      Manu Khanna                   .....Respondent through
                                    Dr. Poonam Khanna, mother
                                    of the Respondent

%                       Date of Hearing: April 20, 2011

                        Date of Decision: May 06, 2011

      CORAM:
*     HON'BLE MR. JUSTICE VIKRAMAJIT SEN
      HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
      1. Whether reporters of local papers may be
         allowed to see the Judgment?             No
      2. To be referred to the Reporter or not?   No
      3. Whether the Judgment should be reported
         in the Digest?                           No

VIKRAMAJIT SEN, J.

1. This Appeal is directed against the Order dated 19.7.2010

passed by the learned Single Judge refusing to grant Leave to

place on record certain additional documents holding the same

to have been filed after inordinate delay.

2. The dispute pertains to partition of the property bearing

No.C-18, Shivalik, New Delhi which is in the joint possession of

the Appellant/Defendant, and the Respondent/Plaintiff and his

mother through whom the subject Suit has been filed.

FAO(OS)556.2010 Page 1 of 3

3. One of the Issues struck in the Suit reads as follows:-

Whether the defendant purchased the ground floor of
property bearing municipal No.C-18, Shivalik, New
Delhi with funds made available by Shri Room Ram,
father of the Defendant and grandfather of the Plaintiff.
If yes, to what effect? OPP

4. The Division Bench of this Court, vide Order dated

18.1.2008, granted liberty to the Respondent/Plaintiff as well as

Defendant to adduce evidence in Trial to substantiate his

(their?) stand with regard to the ownership of the Ground Floor

and as to from where the funds had come to purchase the same.

The Appellant/Defendant, to the extent the Plaintiff would

adduce his evidence on the said Issue, was liable to be cross-

examined as well.

5. Pursuant to this liberty granted by the Division Bench, the

Respondent filed his additional Affidavit on 17.3.2008 through

his mother. The Appellant, however, filed an Application bearing

IA No.3419/2010 on 12 (17?).3.2010 seeking to bring on record

some original documents allegedly in response to the additional

Affidavit filed by the mother of the Plaintiff.

6. We have gone through the list of the additional documents

which are sought to be brought on record, and we agree with

the learned Single Judge that they appear to have been in the

possession of the Appellant all along, and could have been filed

FAO(OS)556.2010 Page 2 of 3
earlier as well. The Appellant has also failed to explain why the

said application to file these additional documents was filed so

belatedly. Since the Trial is proceeding, allowing the Appellant

to bring these documents is only going to unnecessarily prolong

the Trial to the detriment of the Respondent.

7. The Orders of the Coordinate Bench, on which reliance is

placed for the liberty to file additional documents, also records

that the Bench, vide Order dated 7.5.2007, had expedited the

hearing of Suit as it was noted that the Suit had not made much

progress because of filing of application after application in the

Suit. We see the present Application as another attempt towards

the same end. The discretion exercised by the learned Single

Judge does not seem to us to be perverse or arbitrary in any

respect. On the contrary, we find the learned Single Judge to be

perfectly justified in dismissing the Appellant’s Application.

8. No ground for interference made out. Appeal is dismissed.

CM No.16398/2010 is also dismissed.




                                    ( VIKRAMAJIT SEN )
                                          JUDGE



                                    ( SIDDHARTH MRIDUL )
May 06, 2011                              JUDGE
tp




FAO(OS)556.2010                                           Page 3 of 3