ROER DATED 21/O8/2006 ex' THE LEARNED PRL. CIVIL.'
JUDGE{JR.DN) RANEBENNUR in 0.3. No. 104/00 AND
FURTHER Peoceeemes IN PURSUANCE THEREo£jyfieVE«ANNe~V
GAND ETC. .1 " "
THIS WRi'i' PETITION comma. on ma PREuM1.zsegRY'e;€A.R1§:G --« ,
IN 'B' GROUP THIS DAY, THE COURT MADE THE FeLLow.I_1~;Q
oeeee: I ';";= »_*,, H e
The petitioner has 'wfiefiition V'
the order passed by. LA. Nos.5,
6aI1d7.
2. "jmrformance of the
" . ' In fact, earlier an
exparte' . Seas passed. In
appea'1,._t.heV extier was set aside and the matter
.,.;A2:1 §' to the tr1al' Court. The defendant
Issues were framed. The
pléintifis fiave adduced evidence and the case was
pe$flted"fer defendants' evidence. The defendant sought
' .edjei1rI1ment Adjournment was ganted on payment of
' east. Neither cost was paid nor defendant entered into
the witness box. Uttineately on 29/05/2006, the
defendant's side was closed and case was posted for
arguments. At that stage these applications '
I.A.No.V for recalling the order dated
I.A.No.VI for permission to examine " 2
LA. No.VII for production of additionai. i:_:A .
3. It is the of fast
petitioner is he was not
ganted lwve on __29/ he was mt.
present is" defendant in
the oefendants. No cause was
showvx}, did not appear in the
Court arid evidence. Therefore the trial
iémissed I.A.No.V for The
cannot be found fauit with.
H has dismissed LA. No.VI which is also
Iegai .'§7:a}iC3. But the fact remains, suit is one for
'V V' * performance of agreement of sale. The
' defeodant is denying the very ageement. In order to
that the judgment is delivmed on merits, I deem it
proper to give one more opportunity to the petitioner to
adduce evidence pmvided he adduees evidence within
the time stipulated and cooperate with the eom1:_ in
disposal of the case subject to payment of
compensate the inconvenience caused to the
4. Insofar as LA. VNo.V II__ 'eo1"i'tv::=:=..A1*11ee*1,'"
intends to produce the sale "in Vet'
which is far away fimtn .}:he L. shew
valuation in a suit for There is no
necessity to of the
property. 111' order rejecting
1.
A.No.\(I1
_ followixg order.
V is allowed in pan. The order
‘i\’os.V and V1 is hereby set aside. The
. _erder dated 29/05/2006 closing the defe:1da.nt’s side is
aside. The defendant is permitted to adduce
V on the next hearing date subject to payment of
eeee Rs.3,0oo/–(Rupms Three thousand only) as cost. The
defendant shall be permitted to enter witness box only
on payment of cost of Rs.3,000/~. When once he sitcps
into the witness box, trial shall go on day to V.
suit shall be cencluded within thirty dayé:L’ ”
commencement of the recordi1?:”g’AA”(>f « Lldcj
evidence as stipulated V’
Dr. MAHALINGAM Vs SMT k
reported in ILR 2003 fl
Judge