IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 1250 of 2009 (O&M)
Date of Decision: March 06, 2009
Partap Singh Sangwan
.... Petitioner
Versus
Maj. Genl. Risal Singh (Retd.) and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Yashwinder Paul Singh, Advocate,
for the petitioner.
S.D. Anand, J.
C.M. No. 5646-CII of 2009
Allowed, as prayed for.
C.R. No. 1250 of 2009
A plea raised by the plaintiff – petitioner is that for
directions to the defendant – respondent to produce “complete
resolution book and original trust deed”, was negatived by the
learned Trial Court which held that the purpose aforementioned
can very well be achieved by summoning the relevant record.
The learned counsel for the petitioner states that the
summoning of the record would put him in difficulty because he
C.R. No. 1250 of 2009 2
would hardly get any time to inspect the record before being
examining the relevant witnesses.
The grievance indicated can be taken care of by
ordering that the witnesses relatable to that record would not be
examined on the date the record is tendered into evidence. A
reasonable period shall afford to the petitioner to inspect it.
The petition is otherwise held to be denuded of merit
and is ordered to be dismissed.
March 06, 2009 ( S.D. Anand ) vkd Judge