C.R.No.4628 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.4628 of 2009.
Decided on August 18, 2009.
Kuldeep
.. Petitioner
VERSUS
Hem Raj and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Sukhdeep Parmar, Advocate,
for the petitioner.
M.M.S. BEDI, J. (ORAL)
The application filed by the defendant-petitioner to
summon the record of the plaintiff to prove his pleas seems to be
pre-mature. It has rightly been dismissed by the trial Court. The
application, at this stage, seems to be vague and uncertain. Fishing
enquiries cannot be permitted on such allegations.
No interference is warranted in the impugned order.
The petition is dismissed in limine.
However, the petitioner will be at liberty to summon
any record after initiation of cross-examination of the plaintiff in
… 1
C.R.No.4628 of 2009
context to the particular documents.
(M.M.S.BEDI)
JUDGE
August 18, 2009.
rka
… 2