High Court Punjab-Haryana High Court

Lakshma And Another vs S.E.(P.Way) Northern Railway on 18 August, 2009

Punjab-Haryana High Court
Lakshma And Another vs S.E.(P.Way) Northern Railway on 18 August, 2009
Civil Revision No. 4631 of 2009 (O&M)   1

             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                 Civil Revision No. 4631 of 2009 (O&M)

                                 Date of Decision: August 18, 2009


Lakshma and another                                      ...... Petitioners


      Versus


S.E.(P.Way) Northern Railway
and others                                               ...... Respondents


Coram:       Hon'ble Mr. Justice Ajay Tewari


Present:     Mr. Vikram Singh, Advocate
             for the petitioner.
                    ****

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Ajay Tewari, J.

This petition has been filed against the order dated 22.7.2009

by which the evidence of the plaintiff-petitioners was closed by order.

Learned counsel states that if one opportunity is granted to the

plaintiff-petitioners they would close their entire evidence at their own

responsibility. It would be in the interest of justice if one effective

opportunity is granted to the plaintiff-petitioners to conclude their entire

evidence at their own responsibility.

Consequently this revision petition is allowed. The impugned

order is set aside. Learned trial Court is directed to grant one effective

opportunity to the plaintiff-petitioners to conclude their entire evidence at

their own responsibility
Civil Revision No. 4631 of 2009 (O&M) 2

Since the main case has been decided, the pending Civil Misc.

Applications, if any, are disposed of.

(AJAY TEWARI)
JUDGE

August 18, 2009
sunita