High Court Jharkhand High Court

Mahesh Kumar Goyal (Agarwal) vs Jagannath Poddar & Ors on 4 February, 2010

Jharkhand High Court
Mahesh Kumar Goyal (Agarwal) vs Jagannath Poddar & Ors on 4 February, 2010
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W. P. (C) No. 2478 of 2009
                           ---
           Mahesh Kumar Goyal (Agarwal)      ... Petitioner
                                   Versus
           Jagannath Poddar and others           ...     Respondents
                              ---
           CORAM        : HONBLE MR. JUSTICE R. K. MERATHIA
                              ---
           For the Petitioner     : Mr. Indrajit Sinha
           For the Respondents    : Mr. S. S. Prasad
                              ---

3. 4.02.2010

: This writ petition has been field against the order dated

29.4.2009 passed by the learned 2nd Additional District Judge at

Chaibasa in Eviction Appeal No. 1 of 2006.

Mr. Sinha, appearing for the petitioner submitted that a

petition was filed on behalf of the petitioner under Order XLI Rule

27 of the Code of Civil Procedure for marking the postal rent

receipts as Exhibits which were marked as Ext. ‘Y’ series for

identification in the trial court.

Mr. Arvind Kumar Sinha, appearing for respondent No. 1

submitted that petition filed on behalf of the petitioner dated

19.3.2009 was rightly rejected with certain observations and

therefore there is nothing wrong in the order.

The learned court below observed that petitioner may not

be allowed to fill up laches, lacuna and omission by such prayer.

However, it observed that if the said postal receipts are held to be

public document under Section 74 of the Evidence Act then such

documents may be considered as evidence without taking

additional evidence, while disposing of the appeal, but then it is

observed that the petition dated 19.3.2009 for getting the said

documents marked as exhibit is rejected.

In the circumstances, the order dated 19.3.2009 is clarified
to the extent that if the petitioner satisfies the lower appellate

court that Ext. Y series are public document under Section 74 of

the Evidence Act then in view of the observation of the lower

appellate court itself, the same will be taken into consideration as

evidence on record.

With these clarifications, this writ petition is disposed of.

(R. K. Merathia, J.)
MK