C.R.No.4695 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.4695 of 2009.
Decided on August 20, 2009.
Gurmeet Kaur and another.
.. Petitioners
VERSUS
Jasbir Singh and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Malkeet Singh, Advocate,
for the petitioners.
M.M.S. BEDI, J. (ORAL)
Vide the impugned order, the defendants-
respondents, have been permitted to lead secondary evidence,
pertaining to a Will claimed by him to have been executed on
13.12.1973.
Counsel for the petitioner contends that the
deceased had died in the year 1972, prior to the said alleged will. It
has been argued that unless and until the existence and loss is
proved, permission to lead secondary evidence cannot be granted.
I have heard counsel for the petitioners. The
respondents-defendants have taken up a plea that the Will alleged to
… 1
C.R.No.4695 of 2009
have been executed by Shingara Singh had been registered and that
the original Will had been produced before the Revenue Authorities.
I have considered the contention of the learned
counsel for the petitioners. It appears that this revision petition has
been filed on the basis of mis-conception that the existence, loss,
admissibility, relevancy, attestation and registration has been
admitted by permitting the production of secondary evidence. It is
made clear that the impugned order dated 20.07.2009, will not be
deemed to prejudice the rights of the plaintiffs-petitioners, in any
manner, and the order will not, at any stage, be presumed to have
established the existence and loss of the document. The impugned
order will not, in any manner, be taken to have impliedly permitted
the presumption of existence, execution, loss of the alleged
document. The defendants will have to prove that the Will actually
was executed or existed. He will have to prove its loss and due
attestation in accordance with law.
With the above observations, this petition is
disposed of.
It will be open to the petitioners-plaintiffs to
establish that the case of the respondents does not fall under
Section 65 (f) of the Indian Evidence Act, and that even the certified
copy sought to be produced is a forged document.
(M.M.S.BEDI)
JUDGE
August 20, 2009.
rka
… 2
C.R.No.4695 of 2009
… 3