IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 4328 of 2009
Date of Decision: August 03, 2009
Jasbir Kaur etc. ...... Appellants
Versus
Sanjeev Kumar etc. ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. Manish Kumar Singla, Advocate
for the appellants.
****
Ajay Tewari, J.
This petition has been filed against the order of the learned trial
Court permitting the respondents to place on record the secondary evidence
of the cheques allegedly executed by defendant No.1 in favour of the
husband of the petitioner. The trial Court has proceeded on the basis that
photo copies of the original cheques have been placed on record.
In my opinion the order does not suffer from any such material
irregularity as would justify interference under Article 227 of the
Constitution of India.
Consequently this revision is dismissed.
(AJAY TEWARI)
JUDGE
August 03, 2009
sunita