High Court Punjab-Haryana High Court

Nihala And Ors. vs Man Singh And Ors. on 24 July, 1999

Punjab-Haryana High Court
Nihala And Ors. vs Man Singh And Ors. on 24 July, 1999
Equivalent citations: (1999) 123 PLR 740
Author: J Khehar
Bench: J Khehar

JUDGMENT

J.S. Khehar, J.

1. Vide order dated 23.5.1998, the petitioner-defendant was allowed one last opportunity to lead his evidence by adjourning the case to 24.7.1998. On 24.7.1998, no witness appeared on behalf of the petitioner-defendant. The learned Trial Court relying heavily on the fact that the petitioner-defendant was afforded one last opportunity to conclude his evidence at his own risk and responsibility, ordered the defence of the petitioner-defendant to be closed, since no witness appeared on 24.7.1998. It is undoubtedly true that the petitioner-defendant had expressly undertaken to lead evidence at his own risk and responsibility. However, a perusal of the order shows that the witness who remains to be examined i.e. Giani Ram is the Area Patwari. The deposition of the aforesaid witness obviously is based on official record. The petitioner-defendant could not have persuaded the said Giani Ram to appear on his behalf. It is in these circumstances that diet money and process fee was duly deposited by the petitioner-defendant so as to summon the said witness. The summons issued to Shri Giani Ram, Area Patwari, could not be served upon him as per the report of the Process Server. In the aforesaid, view of the matter the petitioner-defendant is not wholly blame-worthy for not producing the said Giani Ram.p-

2. For the reasons recorded above and in the interest of justice, it is considered appropriate to allow one further opportunity to the petitioner-defendant to lead his entire evidence at his own risk and responsibility. The trial Court will ensure the service of the summons of appearance on the said Giani Ram, Area Patwari, for the date fixed for his evidence.

3. Since the inability of the petitioner-defendant to lead his evidence in terms of his undertaking recorded on 23.5.1998, it is undoubtedly true that the respondent-plaintiff had been put to unnecessary hardship. He is; therefore, entitled to be duly compensated. For the reasons recorded, it is considered appropriate to allow this petition subject to payment of Rs. 5,000/- as costs. The payment of the aforesaid costs shall be a pre-requisite before the trial Court allows one further opportunity to the petitioner-defendant to lead his evidence. R.M.S. Petition allowed.