C.R. No. 5940 of 2008 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 5940 of 2008
Date of Decision: August 31, 2009
Paramjit Singh
.....Petitioner
Vs.
Baljit Singh and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr.Padam Jain, Advocate
for the petitioner.
Mr.Ramesh Sharma, Advocate
for the respondent.
-.-
M.M.S. BEDI, J. (ORAL)
An application for framing of additional issues filed by
defendant- petitioner has been dismissed by the Lower Court. The trial
Court while dismissing the application has observed that the issues were
originally framed in this case on June 9, 2005 and that the main issue
regarding the Will has already been farmed and that the issue regarding the
C.R. No. 5940 of 2008 [2]
non-cordial relation and family settlement will be decided under the issue,
regarding the validity of the Will. No ground is made out for interference
in the well reasoned order especially when the case is at its final stage of
arguments.
Dismissed.
August 31, 2009 (M.M.S.BEDI) sanjay JUDGE