IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R. No. 4776 of 2008 (O&M)
Date of decision : May 11, 2009
Satnam Singh
Petitioner
Versus
Joginder Kaur and others
Respondents
CORAM : HON'BLE MR. JUSTICE A.N. JINDAL
Present: Mr. Arun Abrol, Advocate
for the petitioner
Mr. Vipin Mahajan, Advocate
for respondents No. 1 to 3
A.N. JINDAL, J. (ORAL)
Learned counsel for the petitioner wants to produce copy of
agreement dated 24.8.1995 (Ex. PW 10/E) which has been proved in
criminal file by way of additional evidence.
The argument of counsel for the petitioner is that he came to
know about the agreement on 30.10.2006 only when it was proved in the
criminal case. Nevertheless the case is fixed for final arguments.
Tendering of the document by way of an additional evidence would not
delay the proceedings in any manner as he does not want to lead any
further evidence.
In order to impart complete justice to the parties, I allow this
petition to the extent that the petitioner would tender certified copy of the
agreement dated 24.8.1995 (Ex. PW 10/E) by way of additional evidence
subject to its validity, reliability and admissibility to be seen at the time of
arguments. Inconvenience caused to the respondent is compensated with
cost of Rs. 2000/-.
(A.N.JINDAL)
11.05.2009 JUDGE
reena