High Court Punjab-Haryana High Court

Surjit Kaur And Others vs Jaswant Singh @ Jassa And Others on 3 September, 2009

Punjab-Haryana High Court
Surjit Kaur And Others vs Jaswant Singh @ Jassa And Others on 3 September, 2009
Civil Revision No. 5037 of 2009 (O&M)
                                                                       -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                               Civil Revision No. 5037 of 2009 (O&M)
                               Date of decision: 03.09.2009

Surjit Kaur and others
                                                            ....Petitioners

                    Versus

Jaswant Singh @ Jassa and others
                                                          ....Respondents

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. R.K. Arya, Advocate,
           for the petitioners.

                    *****

VINOD K. SHARMA, J (ORAL)

CM No. 20846-CII of 2009

Allowed. The applicant-petitioners are exempted from filing

the certified copies of Annexure P-1 to P-3.

CR No. 5037 of 2009

This revision petition is directed against the order dated

2.6.2009, passed by the learned Addl. Civil Judge (Senior Division),

Gurdaspur, vide which the evidence of the petitioners has been ordered

to be closed by order.

Learned counsel for the petitioners has not challenged the

order on merits and prays that in the interest of justice, the petitioners

may be granted one last opportunity to conclude their evidence at their

own risk and responsibility.

In view of the stand taken by the learned counsel for the

petitioners and without going into the merits of the case, I feel that
Civil Revision No. 5037 of 2009 (O&M)
-2-

interest of justice would be served if the petitioners are granted one last

opportunity to conclude their entire evidence at their own risk and

responsibility on the date to be fixed by the learned trial Court.

However, this shall be subject to payment of Rs.5,000/- (Rupees five

thousand only) as costs.

Disposed of.

(Vinod K. Sharma)
Judge
September 03, 2009
R.S.