Rajasthan High Court – Jodhpur
Murlidhar Harish Kumar & Anr vs Aneesha Mangalia on 18 May, 2011
S-189 S.B. CIVIL WRIT PETITION NO.4162/2011 Murlidhar Harish Kumar & Anr. Vs. Aneesha Mangalia ....... Date of Order :: 18th May 2011 HON'BLE MR.JUSTICE DINESH MAHESHWARI Mr.D.D.Chitlangi for the petitioners Having heard the learned counsel for the petitioners and having perused the material placed on record, this Court is unable to find any reason to consider interference in the impugned order dated 03.03.2011 whereby the learned Trial Court has declined the prayer made on behalf of the petitioners-defendants for summoning certain documents relating to bank accounts etc. from the plaintiff. The learned Trial Court, after appreciation of the material on record and the questions calling for determination, has found the documents not relevant and has also pointed out that the cross- examination of the plaintiff has already been completed. The order impugned neither suffers from any jurisdictional error nor leads to failure of justice. The petition stands rejected. (DINESH MAHESHWARI),J.
MK