High Court Punjab-Haryana High Court

Shinder Kaur @ Chand Kaur vs Kamaljit Kaur on 29 October, 2009

Punjab-Haryana High Court
Shinder Kaur @ Chand Kaur vs Kamaljit Kaur on 29 October, 2009
C.R.No.6256 of 2009


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                             C.R.No.6256 of 2009.
                             Decided on: October 29, 2009.


Shinder Kaur @ Chand Kaur

                                                           .. Petitioner

                 VERSUS


Kamaljit Kaur

                                                        .. Respondent

                             ***

CORAM:           HON'BLE MR.JUSTICE M.M.S.BEDI


PRESENT          Mr.G.S.Punia, Advocate,
                 for the petitioner.

M.M.S. BEDI, J. (ORAL)

An application under Order 14 Rule 5 CPC, for

framing additional issues on the basis of preliminary objection Nos.3

& 5, taken by the defendant-petitioner in the written statement filed to

the amended plaint stands dismissed by the trial Court observing

that the defendant does not want to lead any further evidence or

produce any other material in support of additional issues which are

sought to be framed, I am of the considered opinion that a plea taken

in the written statement adjudication of which plea is relevant for fair

and clear adjudication of a point raised, the permission to frame

additional issue could have been allowed. Since the suit appears to

… 1
C.R.No.6256 of 2009

be at final stage of arguments, to prevent the delay, in the interest of

justice, this revision petition is disposed of in limine and it is ordered

that trial Court will permit the framing of following additional issues: –

1. Whether the amended plaint contains
averments beyond the amendment sought and
allowed, if so, to what effect? Onus on defendant.

2. Whether the suit has not been filed by duly
constituted attorney? Onus on defendant.

The above said additional issues can be framed

before hearing arguments and can be adjudicated upon by the trial

Court as an undertaking has been given on behalf of the defendant

by his counsel that defendant will not seek any opportunity to

produce any evidence on the additional issues and will make an

attempt to substantiate the legal pleas on the basis of the material

already on the record.

A copy of order be given dasti on payment of usual

charges.

(M.M.S.BEDI)
JUDGE
October 29, 2009.

rka

… 2