Civil Revision No. 5390 of 2008 -1-
*****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 5390 of 2008
Date of decision: 20.01.2009.
Raja Ram ...Petiitioner
Versus
Subhash Chander ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Vivek Suri, Advocate, for the petitioner.
Mr. Sanjiv Gupta, Advocate for the respondent.
*****
S.D.ANAND, J.
The relevant cause was fixed for rebuttal evidence and
arguments when the plaintiff-petitioner filed an application to obtain the
leave of the Court to adduce additional evidence and to thereby prove that
the parties had arrived at a compromise on 5.5.2008 during the pendency
of the Trial.
The application was contested by the defendant-respondent by
denying the factum of the compromise and by averring that application had
been filed only with a view to delay the proceedings of the case.
In support of the plea for allowance of the petition, learned
counsel for the plaintiff-petitioner invites attention of the Court to the fact
that the plaintiff-petitioner had performed his part of the compromise;
whereas defendant-respondent had unjustly contested the factum thereof
in the counter filed to the plea for additional evidence.
Civil Revision No. 5390 of 2008 -2-
*****
Learned counsel for the petitioner is not in a position to contest
the fact that the averment with regard to the factum of impugned
compromise does not find mention in the pleadings. How exactly, then,
can additional evidence be allowed to be adduced is beyond logical
comprehension.
The trial of a civil suit proceeds on the basis of pleadings of the
parties. By the very nature of things, the parties adduce evidence in
support of their respective pleas at the trial. Those pleas are evident from
the issues which are framed on the pleadings of the parties by the Court.
The Court would not allow a party to adduce evidence which is not relate-
able to the pleadings of that party or is beyond the scope of the pleadings
made by that party. In that view of things, the petition-plaintiff cannot
validly obtain invalidation of the impugned order. The learned Trial Court
appropriately declined to allow additional evidence for want of there being
pleading to that effect.
Dismissed.
The stay order dated 1.10.2008 shall stand vacated. The
vacation of stay order shall be communicated to the Court concerned
forthwith.
January 20, 2009 (S.D.Anand) Pka Judge