High Court Punjab-Haryana High Court

Present:- Mr. Vivek Aggarwal vs Unknown on 6 November, 2008

Punjab-Haryana High Court
Present:- Mr. Vivek Aggarwal vs Unknown on 6 November, 2008
                           CR No. 6105 of 2008


Present:- Mr. Vivek Aggarwal, Advocate for the petitioner.



          By virtue of the order dated 6th December, 2007, the evidence of

the petitioner had been closed. The petitioner did not challenge the same as

a result of which the order has assumed finality. Pursuant to the course of

proceedings which were carried out before the Trial Court, the respondent-

defendant has also concluded his evidence. At this stage, prayer of the

petitioner for examining himself as a witness is totally mis-conceived.

Dismissed.



November 6, 2008                                  (Mahesh Grover)
rekha                                               Judge