C.R. No. 4371 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 4371 of 2009
Date of Decision: August 5, 2009
Lachhman Singh
.....Petitioner
Vs.
Jarnail Kaur and another
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Jasbir Rattan, Advocate
for the petitioner.
-.-
M.M.S. BEDI, J. (ORAL)
It is contended by counsel for the defendant- petitioner that the
defendant merely wants to examine defendant and one another witness at
his own responsibility in case one opportunity is granted. It has also been
informed that the case was not taken up for arguments on July 29, 2009.
Without expression of any opinion regarding negligence of the
defendant- petitioner, this petition is disposed of with a direction that the
defendant will appear alongwith his expert witness on next date of hearing
C.R. No. 4371 of 2009 [2]
fixed before the trial Court and he would be permitted to examine himself
and the other witness subject to payment of a sum of Rs.7000/- as costs.
The impugned order dated July 16, 2009 closing the evidence of the
defendant- petitioner is hereby set aside with the abovesaid directions. It is
made clear that in case the petitioner does not produce his entire evidence
on next date of hearing or does not pay the costs of Rs.7000/-, this petition
will be deemed to have been dismissed. However, the trial Court taking
into consideration its convenience could grant one more opportunity in case
it is not possible for the trial Court to record the evidence on next date of
hearing for circumstances beyond its control.
August 5, 2009 (M.M.S.BEDI) sanjay JUDGE