Punjab-Haryana High Court
Tarlochan Singh vs Gurdev Singh And Another on 30 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.77 of 2009
Date of decision: 30.03.2009.
Tarlochan Singh
.....Petitioner
Versus
Gurdev Singh and another
...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Sarju Puri, Advocate for the petitioner
Mr. Sanjay Gupta, Advocate for the respondent No.1
*****
S.D.ANAND, J.
On consensual basis, the petition shall stand allowed
subject to payment of Rs.5000/- as costs. However, on further
consensual basis, it is made clear that the allowance of the petition
shall entitle the petitioner only to cross-examine the party opposite
and to tender into evidence documents which do not require formal
proof.
March 30, 2009 (S.D.Anand) Pka Judge