CR No. 984 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
CR No. 984 of 2009
Date of decision February 25, 2009
Sukhwant Singh and others
....... Petitioner
Versus
Hardev Singh and others
........Respondents
CORAM: HON'BLE MR. JUSTICE K. KANNAN
Present:- Mr. K. S. Rekhi, Advocate
for the petitioner .
****
1. Whether reporters of local papers may be allowed
to see the judgment ?
2. To be referred to the reporters or not?
3. Whether the judgment should be reported in the
digest?
K. Kannan, J (oral).
1. The revision is against the refusal of the Court to
permit the plaintiff to have the property inspected by the Revenue Officer.
2. The Court below has considered from the over all
facts that both the parties have led their respective evidence and the case
was at the stage of rebuttal and for arguments. The Court has observed
that sufficient evidence has been led in and the case being at the final
stage and pending since the year 2004, there was no justification for
moving an application for appointment of Revenue Officer as a
Commissioner to inspect the property. The attempt affording to learned
Judge, is to delay the proceedings and declined to award the relief sought
for in the application. Learned counsel for the petitioner cites the decision
in Punjab Wakf Board Vs. Sh. Neeko reported in RCR (Civil) 2004 (3)
506 that the application for appointment of Local Commissioner could be
CR No. 984 of 2009 2
moved at any stage. There is no dispute on the proposition that the
application to appoint Commissioner could be made at any stage but it all
depends whether the Court requires assistance of such Commissioner at
any point of time. While the Courts discretion cannot be whittled down in
any way, it will not be wholly without justification that a Court refuses to
obtain such benefit where it finds the conduct of the party is not enabling
the quick dispensation of justice but it is such as to delay and subvert the
justice.
3. The Civil Revision petition is dismissed.
(K. KANNAN)
JUDGE
February 25, 2009
archana