C.R.No.4715 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.4715 of 2009.
Decided on: October 09, 2009.
Gurmukh Singh
.. Petitioner
VERSUS
Hardial Singh and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.S.D.Sharma, Senior Advocate, with
Miss Bindu Goel, Advocate,
for the petitioner.
Mr.Satinder Khanna, Advocate,
for respondent Nos.1, 3, 6 and 7.
M.M.S. BEDI, J. (ORAL)
A perusal of order dated 06.08.2009, indicates that
by one consolidated order four applications have been decided i.e.,
(i) An application under Order 6 Rule 17 CPC;
(ii) An application under Order 1 Rule 10 CPC, for
impleading vendees Manjit Kaur and Baljinder Kaur;
(iii) An application under Order 14 Rule 1 CPC, for framing
additional issues; and
(iv) The application for production of additional evidence
… 1
C.R.No.4715 of 2009
under Section 151 CPC, to summon witnesses to lead additional
evidence to prove that in a suit titled ‘Maghar Singh Vs. Bhagwan
Kaur’, some other lady in place of Bhagwan Kaur was produced to
obtain the alleged fake decree. The trial Court has dismissed the
applications mentioned at Sr.Nos.(i), (ii), (iv), but allowed the
application mentioned at Sr.No.(iii) above, for framing additional
issue and framed additional Issue No.1A, to the effect whether the
judgment and decree dated 05.12.1995, passed by Miss Mandeep
Kaur Bhullar, Civil Judge (Jr.Divn.), Ludhiana, is liable to be set
aside? OPP.
The trial Court observed that since both the parties
have already led their evidence very well knowing their pleadings
and the case pertains to year 1997, therefore, there was no need to
adjourn the case for giving opportunity to the parties to lead
evidence on the additional issue.
Learned Counsel for the petitioner has challenged
the validity of the impugned order.
After hearing counsel for the petitioner, I do not find
any ground to interfere in the findings recorded by the trial Court
while deciding applications mentioned at Sr.Nos.(i), (ii) & (iii), but I
am of the opinion that after framing of specific issue pertaining to the
judgment and decree dated 05.12.1995, which is the root of
controversy between the parties, the adjudication on issue No.1 A,
will determine the main controversy between the parties. Besides
this, a perusal of the impugned order indicates that vide order dated
… 2
C.R.No.4715 of 2009
22.04.2009, while dismissing the application for additional evidence
filed by the plaintiff-petitioner, it was observed that the plaintiff will be
at liberty to file fresh application by giving detailed reasons for
relevancy of documents/evidence to be led by those witnesses in
rebuttal evidence and to summon those witnesses along with record
again for getting the thumb impressions of Smt. Bhagwan Kaur,
examined through some Handwriting Expert. Since the right of the
plaintiff-petitioner to produce the said evidence had been
safeguarded, the impugned order denying the said opportunity to the
petitioner even after framing of additional issue seems to be
improper and warrants interference by this Court exercising
jurisdiction under Article 227 of the Constitution of India.
Counsel for the petitioner has not been able to
satisfy this Court as to how the re-examination of plaintiff is
necessary when he has already made deposition in context to the
judgment and decree dated 05.12.1995.
The request to re-examine the plaintiff is declined.
However, it appears necessary, in the interest of justice, to permit
the plaintiff-petitioner to produce the Handwriting Expert to compare
the established thumb impressions of Bhagwan Kaur with that on the
written statement and power of attorney filed in Civil Suit No.247 of
15.05.1995, titled ‘Maghar Singh Vs. Bhagwan Kaur’, which was
decided on 05.12.1995. Petitioner can also summon the concerned
Clerk of the Record Room along with file of case ‘Maghar Singh Vs.
Bhagwan Kaur’, in Civil Suit No.247 of 15.05.1995. No other
… 3
C.R.No.4715 of 2009
evidence will be permitted to be produced by the plaintiff. This
opportunity will be given to the plaintiff subject to payment of a sum
of Rs.5,000/- as costs to the defendant-respondent. It is directed that
plaintiff will produce the entire evidence within a period of 45 days
w.e.f., 24.10.2009. It is made clear that it will be open to the
defendant-respondent to produce any rebuttal evidence to the
evidence produced by the plaintiff-petitioner on issue No.1A.
The parties are directed to appear before the trial
Court on 24.10.2009. On said date, the plaintiff-petitioner will pay the
costs to the defendant-respondent and move an application for
summoning of the witnesses/record.
It is made clear that in case the cost is not paid, this
revision petition will be deemed to have been dismissed.
The revision petition is partly allowed in above said
terms.
Copy of order be given dasti on payment of usual
charges.
(M.M.S.BEDI)
JUDGE
October 09, 2009.
rka
… 4