Civil Revision No.973 of 2009(O&M) [1 ]
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
Civil Revision No.973 of 2009(O&M)
Decided on : November 27, 2009
Prahlad Singh
… Petitioner
VERSUS
Khushi Ram and others
… Respondents
CORAM :
HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Adarsh Jain,
Advocate for the petitioner.
Mr.Shiv Kumar,
Advocate for the respondents.
A.N.JINDAL, J.-
Heard.
The counsel for the petitioner – defendant has stated that the
evidence has already come on the record that there are other joint
properties of the parties, therefore, he wants to take a specific plea with
regard to partial partition. At the same time, counsel for the respondent –
plaintiff has stated that this legal question could be decided while
adjudicating upon the main issue with regard to partition and there is no
requirement of taking a fresh plea.
In the circumstances, the revision petition is dismissed.
However, the Trial Court is directed to decide the question of partial
Civil Revision No.973 of 2009(O&M) [2 ]
partition, while deciding the relief part of the suit.
Needless to state that the respondent – plaintiff may lead any
evidence in rebuttal to rebut the evidence already led by the petitioner –
defendant.
November 27, 2009 ( A.N.JINDAL ) `gian' JUDGE