High Court Punjab-Haryana High Court

Kashmir Singh vs Kartaro Bai And Others on 5 May, 2009

Punjab-Haryana High Court
Kashmir Singh vs Kartaro Bai And Others on 5 May, 2009
Civil Revision No. 1558 of 2009 (O&M)                        -1-

                                   ****


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                         Civil Revision No. 1558 of 2009 (O&M)
                         Date of decision: 5.05.2009.

Kashmir Singh
                                                        Petitioner

                                Versus

Kartaro Bai and others
                                                        ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:   Mr. Sandeep Khunger, Advocate for the petitioner.

           Mr. S.K.Arora, Advocate for the respondents.

                                                *****
S.D.ANAND, J.

Civil Misc. No.10834-CII of 2009

On consensual basis, the Civil Misc. application shall

stand allowed and the persons indicated in the Civil Misc. shall be

brought on record as Legal representatives of deceased petitioner

Kashmir Singh subject to all just exceptions.

Civil Revision No/1558 of 2009

The grievance of the petitioner is that closure of his

evidence had been ordered for inappropriate reasons. In that

context, it is pointed out that the examination-in-chief of four

witnesses (including the deceased plaintiff-petitioner Kashmir Singh)

had been recorded on 6.6.2007 and their cross-examination was

deferred on the request of the party opposite. They never ever turned

up thereafter for cross-examination. Besides it, the diet money for
Civil Revision No. 1558 of 2009 (O&M) -2-

****

the summoning of Sh. Gavinder Kumar Jindal, Advocate-Notary

Public had been deposited on 6.2.2007 and copy of summons had

also been who had been delivered to witness aforementioned who

did not, however, turn up for a deposition. The plea raised thereby is

that it was for the learned Trial Court to ensure that the cross-

examination of four witnesses; who were examined-in-chief on

6.6.2007 and statement of Sh. G.K.Jindal who had been served for

appearance in the Court, were recorded.

If a party files a process fee (and deposit diet money) for

the summoning of witnesses in time, it is the responsibility of the

Court to ensure that summonses for their presence are issued.

Further, if a witness stands served for appearance before the Court

but does not enter appearance, it is for the court to issue appropriate

steps to secure his presence. The accountability of a party is

discharged the moment the witnesses are summoned in time by an

appropriate motion. The evidence of a such like party cannot be

closed just because the presence of those witnesses could not be

secured, for one reason or the other but not attributable to a default

on the part of the party concerned.

The petition shall stand allowed accordingly subject to

payment of Rs.5000/- as costs. The learned Trial Court shall allow

the cross-examination to be conducted on three witnesses whose

examination-in-chief had been recorded on 6.6.2007. The deceased

plaintiff-petitioner (Kashmir Singh) had also been examined- in-chief

on that date but in view of the fact that he died in the meantime and
Civil Revision No. 1558 of 2009 (O&M) -3-

****

his legal representatives have been brought on record, the learned

Trial Court shall allow one of the legal representatives to be

examined as a substitute. The learned Trial Court shall also issue

appropriate process to secure the presence of Sh. G.K.Jindal,

Advocate-Notary Public.

May 05, 2009                               (S.D.Anand)
Pka                                           Judge