High Court Punjab-Haryana High Court

Sumitra Devi vs Gurdev Singh And Others on 18 July, 2011

Punjab-Haryana High Court
Sumitra Devi vs Gurdev Singh And Others on 18 July, 2011
Civil Revision No. 4287 of 2011                                           1




        In the High Court of Punjab and Haryana, at Chandigarh.


                     Civil Revision No. 4287 of 2011

                      Date of Decision: 18.7.2011

Sumitra Devi
                                                                 ...Petitioner
                                   Versus
Gurdev Singh and Others
                                                             ...Respondents

CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mr. G.L. Bajaj, Advocate
         for the petitioner.

Kanwaljit Singh Ahluwalia, J. (Oral)

The present revision petition has been filed against the

impugned order dated 14.5.2011, passed by the Court of Civil Judge

(Junior Division), Phul, whereby he rejected the application of petitioner

for leading additional evidence.

A perusal of the impugned order dated 14.5.2011 reveals that

the plaintiff/petitioner has filed a suit for declaration that she is owner in

possession of suit property measuring 7 kanals 16 marlas, detail and

description of which is given in head note of the plaint. She further

sought permanent injunction against the defendants from interfering into

the peaceful possession of the plaintiff by setting aside the sale deed

dated 17.6.2004, executed in favour of the defendants, along with

mutation No. 9196, sanctioned by the Assistant Collector Ist Grade,

Phul.

The trial Court held that the suit was filed on 9.6.2005. The

plaintiff took long three years to conclude her evidence and vide a
Civil Revision No. 4287 of 2011 2

statement made by her counsel, her evidence was closed on 10.8.2009.

In paragraph No.2 of the impugned order, contention of the defendants

has been noticed whereby they stated that for leading the evidence, the

plaintiff had availed 21 opportunities. The case set out by the

petitioner/plaintiff is that on 21.2.2009, she had summoned a Clerk from

the Record Room, Bathinda, along with the file of case titled as “Gurdev

Singh v. Gurnam Kaur” decided by the Court of Assistant Collector Ist

Grade, Phul and for this purpose diet money was also deposited on

20.3.2009. It is stated that on 21.2.2009, the plaintiff had filed an

application for admission and denial and on 10.8.2009 the factum of

partition was admitted, yet the file has to be summoned to be exhibited

in the evidence. The Court held that the application has been filed when

the evidence of defendants is at the fag end. Today, learned counsel

submits that the defendants have closed their evidence and the case is

now fixed for plaintiff’s evidence in rebuttal.

This Court is of the view that since the suit was instituted in

the year 2005 and in case the petitioner is permitted to lead additional

evidence, it will cause unnecessary delay. Furthermore, closing the

evidence by learned counsel for the plaintiff/petitioner on 10.8.2009

cannot be assumed to be inadvertence especially when on an

application filed on 21.2.2009 the factum of partition has been admitted.

Hence, no interference is warranted in the present revision

petition and the same is hereby dismissed in limine.

(Kanwaljit Singh Ahluwalia)
Judge
July 18, 2011
“DK”