High Court Punjab-Haryana High Court

Karnail Singh vs Deepo @ Dalip Kaur And Another on 16 September, 2009

Punjab-Haryana High Court
Karnail Singh vs Deepo @ Dalip Kaur And Another on 16 September, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          Civil Revision No.5331 of 2009 (O&M)
                          Date of Decision 16.09.2009

Karnail Singh
                                                  ...... Petitioner

                          VERSUS

Deepo @ Dalip Kaur and another
                                                  ...... Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present:     Mr.B.D.Sharma, Advocate, for the petitioner.

                          *****

A.N.JINDAL, J(ORAL):

Aggrieved against the order dated 12.08.2009, passed by Civil

Judge (Junior Division), Amritsar allowing the application of the

respondent-plaintiff (herein referred as ‘the plaintiff’) for re-cross-

examination of PW1, the petitioner-respondent has preferred this petition.

The Court has allowed the application while recording that the

examination of the witnesses would be complete only after cross-

examination is concluded.

No grounds to interfere.

Dismissed.

(A.N.Jindal)
Judge
16.09.2009
mamta-II