Rajasthan High Court – Jodhpur
Jamnalal Joshi & Ors vs State Of Raj. & Ors on 3 February, 2010
CW-6260/09-Jamnalal Joshi & Ors.Vs. State of Rajasthan & Ors. Judgment dt.3.2.10
1/2
S.B. CIVIL WRIT PETITION NO.6260/2009
Jamnalal Joshi & Ors.Vs. State of Rajasthan & Ors.
Date of order : 3rd February, 2010
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Suresh Shrimali for the petitioners.
Mr. Promod Ahuja with
Mr. Moti Singh Rajpurohit for respondent No.4.
-------
1. This writ petition is directed against the impugned order
dated 2.4.2009 whereby the learned trial court has rejected the
application of the plaintiff petitioners under Section 65 of the
Evidence Act for permitting him to lead the secondary evidence in the
form of certain record of Panchayat Samiti.
2. Learned court below has rejected the said application on
the ground that the petitioner-plaintiffs have been unnecessarily
moving such applications again again and in order to delay the trial.
The Court below has observed that on previous occasion also one
such application was rejected by the Court on 3.9.2008.
3. Learned counsel for the petitioners Shri Suresh Shrimali
tried to urge before this Court that record of the Panchayat Samiti was
not supplied earlier as they were found to be internal noting of
panchayat samiti and therefore, for the dispute of the land in question
for which a lease deed is in favour of the respondent No.4 and copy
cannot be made available to the petitioners.
4. Having heard learned counsels, this Court is of the view
that there is no need to interfere with the impugned order under
CW-6260/09-Jamnalal Joshi & Ors.Vs. State of Rajasthan & Ors. Judgment dt.3.2.10
2/2
Article 227 of the Constitution of India. Undoubtedly the Panchayat
Samiti being a public body is expected in law to supply certified copy
of the public document upon the application. If such document can
be obtained and can be produced before the trial court there is no
occasion for permitting such evidence to be led as secondary
evidence. The learned trial court is justified in rejecting the said
application under Sec.65 of the Evidence Act.
5. The writ petition is thus found to be devoid of merit.
The same is, therefore, dismissed. No costs.
[ DR. VINEET KOTHARI ], J.
item No.22
babulal/