Civil Rev No. 1334 of 2009
IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH
Civil Rev No. 1334 of 2009
Date : 1.7.2009
Kapil Kumar
Petitioner
vs
Mr. Raj Kumar
Respondent
Present Mr. Vishal Sharma, Advocate
Mr. RK Singla, Advocate
M.M.S.BEDI,J.
The validity of order dated 2.12.2008 (Annexure P-1) passed
by the Presiding Officer, Election Tribunal-cum- Deputy Director , Urban
Local Bodies, Ludhiana has been challenged on the ground that the
petitioner has been deprived of an opportunity to cross-examine the
witnesses Ramesh Kumar and Jit Kumar as the lawyer of the petitioner
was not available on 2.12.2008.
Respondent Raj Kumar along with his counsel is present in the
court. He has submitted that he has got no objection in case one
opportunity is granted to the petitioner to cross-examine Ramesh Kumar
and Jit Kumar.
I have heard learned counsel for the parties and also
considered the statement of respondent Raj Kumar, who has fairly
conceded that he will produce his witnesses,namely, Ramesh Kumar and
Jit Kumar for cross-examination.
In view of the above, it is deemed appropriate in the interest of
justice to give one opportunity to the petitioner to cross-examine the
Civil Rev No. 1334 of 2009
witnesses in the election petition filed by the respondent. Accordingly, the
petition is allowed and the impugned order dated 2.12.2008n (Annexure P-
1) declining the request of the petitioner to cross-examine Ramesh Kumar
and Jit Kumar is hereby set aside being illegal and improper order. It has
been informed that the further proceedings before the Election Tribunal
stands stayed by this court, as such no date is fixed before the Election
Tribunal. The parties are directed to appear before the Election Tribunal
on 27.7.2009 at 10 AM. On 27.7.2009, The Presiding Officer, Election
Tribunal, Urban Local Bodies, Ludhiana will give a specific date to both the
parties for cross-examination of Ramesh Kumar and Jit Kumar. It will be
the responsibility of Raj Kumar respondent to produce the said witnesses.
Besides this, it will be the sole responsibility of the petitioner to cross-
examine the said two witnesses subject to payment of costs of Rs.5,000/-
to respondent Raj Kumar. In case the petitioner does not cross-examine
the above said witnesses on the date fixed by the tribunal or the petitioner
does not pay the costs, this petition will be deemed to have been
dismissed.
July 1 ,2009 ( M.M.S.BEDI ) TSM JUDGE