C.R. No. 4826 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 4826 of 2009
Date of Decision: August 26, 2009
Surinder Singh
.....Petitioner
Vs.
Paramjit Kaur
.....Respondent
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. P.S. Punia, Advocate
for the petitioner.
-.-
M.M.S. BEDI, J. (ORAL)
Counsel for the petitioner submits that the petitioner seeks only
one opportunity to complete the cross-examination of respondent Paramjit
Kaur. The next date of hearting before the trial Court is September 18, 2009,
for DWs.
I am satisfied from the impugned order and other documents
placed on record that the petitioner had been intentionally dillydallying the
cross-examination of plaintiff- respondent who happens to be his real sister
C.R. No. 4826 of 2009 [2]
in a suit for declaration. However, in the interest of justice it is ordered that
the petitioner will be given one opportunity to complete the cross-
examination of Paramjit Kaur. The impugned order dated July 25, 2009,
closing the evidence of the petitioner is hereby set aside and a direction is
issued that on September 18, 2009, the petitioner will cross-examine the
respondent subject to payment of Rs.3000/- as costs. It is made clear that in
case for any reason Paramjit Kaur is not present in the Court on September
18, 2009, the trial Court will adjourn the case for appearance and cross-
examination of Paramjit Kaur by giving a short date so that the cross-
examination of Paramjit Kaur could be completed. It is made clear that in
case the costs is not paid or the opportunity to cross-examine is not availed,
this petition will be deemed to have been dismissed.
Disposed of in limine.
August 26, 2009 (M.M.S.BEDI) sanjay JUDGE