High Court Punjab-Haryana High Court

Duni Chand vs Amir Chand And Others on 18 December, 2008

Punjab-Haryana High Court
Duni Chand vs Amir Chand And Others on 18 December, 2008
C.R.No.2020 of 2003                -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                C.R.No.2020 of 2003
                                Date of decision : 18.12.2008

Duni Chand
                                             ...Petitioner

             Versus

Amir Chand and others

                                            ......Respondents

CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
                .....

Present : Mr. P.P.S.Duggal, Advocate
          for the petitioner.

           Mr. M.K.Dogra, Advocate
           for respondent No.3.
                       ...

MAHESH GROVER, J.

This revision petition is directed against the order dated

14.2.2003 by which the evidence of the petitioner was closed.

There is no infirmity in the impugned order wherein it was

noticed that sufficient opportunities were given to the petitioner to

adduce his evidence, but since the same was not done, his evidence

was directed to be closed by way of the impugned order.

Considering the facts in their entirety and also noticing

the fact that the petition is pending since 2003, I deem it appropriate

to dispose of the present petition. Accordingly, the petition is

accepted and the impugned order is set aside subject to payment of

Rs.5,000/- as costs. The trial court is directed to afford one effective

opportunity to the petitioner to conclude his evidence. It is made clear
C.R.No.2020 of 2003 -2-

that no further opportunity shall be granted to the petitioner.

18.12.2008                                 (MAHESH GROVER)
                                               JUDGE

dss