Rajasthan High Court – Jodhpur
Ramswaroop vs State Of Raj. & Ors on 19 February, 2010
CW-1692/10-Ramswaroop Vs. The State of Rajasthan & Ors. Judgment dt.19.2.10
1/2
S.B. CIVIL WRIT PETITION NO.1692/2010
Ramswaroop Vs. The State of Rajasthan & Ors.
Date of order : 19th February, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Vijay Jain for the petitioner.
-------
1. This writ petition is directed against the order dated
3.2.2010 passed by the ADJ (Fast Track) No.1, Hanumangarh
rejecting the application filed under Order 11 Rule 14 C.P.C. by the
present petitioner-appellant.
2. The learned counsel for the petitioner submits that the
documents in question were relevant to the controversy in hand and
since they were in power and possession of the respondents, the
learned court below even at the appellate stage ought to have
summoned these documents for just and proper decision of the
appeal. He relied upon the decision of the Hon'ble Supreme Court in
case of Shri M.L. Sethi Vs. Shri R.P. Kapur - AIR 1972 SC 2379.
3. The learned court below in para 6 of the impugned order
has observed that the appellants have failed to assign any reason as to
why such similar application was not filed before the learned trial
court and according to the learned court below it was not necessary to
summon these documents at the appellate stage.
CW-1692/10-Ramswaroop Vs. The State of Rajasthan & Ors. Judgment dt.19.2.10
2/2
4. Having heard learned counsel, this Court is of the
opinion that the documents in question are admittedly public
documents and the appellant had full liberty to produce the certified
copies of such public documents even at the appellate stage if he
choses to do so and under the discretion of appellate court if the
application is filed at the appellate stage is not entertained, this Court
is not inclined to interfere with the impugned order under Article 227
of the Constitution of India.
5. Consequently, this writ petition being devoid of merit is
hereby dismissed. Copy of this judgment be sent to opposite parties
as well as learned court below.
[ DR. VINEET KOTHARI ], J.
item No.s/4
babulal/