High Court Punjab-Haryana High Court

Reshami And Others vs Daya Ram And Others on 2 September, 2009

Punjab-Haryana High Court
Reshami And Others vs Daya Ram And Others on 2 September, 2009
Civil Revision No. 5138 of 2007                                  1




      In the High Court of Punjab and Haryana at Chandigarh


                        Civil Revision No. 5138 of 2007
                        Date of decision:   2.9. 2009



Reshami and others

                                                      ......petitioners

                        Versus


Daya Ram and others

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Sanjay Mittal, Advocate.
           for the petitioner.

           Rakesh Nehra, Advocate,
           for respondent Nos. 13 to 22 and 28 to 44.

                 ****


SABINA, J.

Vide this revision petition, filed under Article 227 of the

Constitution of India, the petitioners have challenged the order dated

20.8.2007 passed by the Additional Civil Judge (Sr.Division), Jhajjar.

Plaintiffs-petitioners have filed a suit for declaration and

permanent injunction basing their claim on mortgage deed dated

7.6.1890. After competition of pleadings of the parties, issues were
Civil Revision No. 5138 of 2007 2

framed by the trial Court. Admittedly, the plaintiffs closed their

evidence in the year 2004 and the defendants closed their evidence

on 17.8.2005. After conclusion of defendants’ evidence, the case

was adjourned for rebuttal evidence of the plaintiffs and arguments.

Then the plaintiffs moved an application for permission to lead

additional evidence and vide the impugned order the said application

filed by the plaintiffs has been dismissed. Hence, the present

revision petition.

Learned counsel for the petitioners has submitted that the

application for additional evidence was liable to be allowed as the

mortgage deed now sought to be proved on record has been

attached with the plaint. However, due to inadvertence, the same

could not be proved on record.

Learned counsel for the respondents, on the other hand,

has submitted that the certified copy of the mortgage deed was not

per se admissible in evidence. No application had been moved by

the plaintiffs to prove the same by leading secondary evidence.

After hearing learned counsel for the parties, I am of the

opinion that this petition deserves to be dismissed.

Admittedly, the mortgage deed dated 7.6.1890 was

placed on record along with the plaint. A specific issue with regard to

mortgage deed was also framed by the trial Court but the plaintiffs

failed to prove the mortgage deed on record in accordance with law.

The original mortgage deed is not forthcoming on record and the
Civil Revision No. 5138 of 2007 3

plaintiffs want to prove the certified copy of the mortgage deed. The

same is not per se admissible in evidence as it is not a public

document. The certified copy could only be proved after seeking

permission for proving the same by way of secondary evidence. In

these circumstances, the application for permission to lead additional

evidence has been rightly dismissed by the trial Court.

Hence, the impugned order does not suffer from any

material irregularity and illegality warranting interference by this

Court.

Accordingly, this petition is dismissed.

(SABINA)
JUDGE

Setember 02, 2009
anita