RSA No. 649 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 649 of 2006
Date of Decision: July 10, 2009
Gurmeet Kaur ...... Appellant
Versus
Jaswant Singh and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. Maninder Arora, Advocate
for the appellant.
Mr. Gaurav Sharma, Advocate
for respondent No.1.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
This appeal has been filed by the appellant against the
concurrent judgments of the Courts below decreeing the suit for recovery on
the basis of the pronote. Learned counsel for the appellant has proposed
the following substantial questions :-
a) Whether any reliance can be placed on the testimony of
witnesses on whose instances the pronote is fabricated and
execution whereof has not been proved and neither the
signatures of the deceased Mohinder Singh have been admitted.
RSA No. 649 of 2006 2
b) Whether the Courts below can decree the suit of the
plaintiff after the death of executor of pronote i.e. Mohinder
Singh only on the basis of statement of PWs?
It would be seen that both the questions are pure questions of
fact. Learned counsel for the appellant has taken me through the findings
and the evidence on record but I regret my inability to hold that either the
findings are based on no evidence or that they are based on such a
misreading of the evidence which would render them perverse.
Consequently this appeal is dismissed. No costs.
(AJAY TEWARI)
JUDGE
July 10, 2009
sunita
RSA No. 649 of 2006 3