IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.R. No. 869 of 2009 (O&M)
Date of Decision: 17.2.2009
Vinod Kumari
....Petitioner
Versus
Vinod Kumar and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. R.N. Lohan, Advocate
for the petitioner.
RAJESH BINDAL J
****
The challenge in the present petition is to the order dated August 5,
2008 passed by the learned Court below whereby the evidence of the
petitioner/defendant was closed by order of the Court.
Learned counsel for the petitioner submitted that in case one
opportunity is granted, the petitioner/defendant will complete her entire evidence
on the date to be given for the purpose.
After hearing learned counsel for the petitioner and seeing her
conduct, I do not find it to be a fit case where any further opportunity deserves to
be granted to the petitioner/defendant for leading her evidence. The impugned
order was passed on August 5, 2008. The present petition has been filed in this
Court on February 16, 2009, more than six months thereafter. Not only this in
the intervening period the petitioner/defendant even filed an application for
leading additional evidence and the same was also dismissed on January 30,
2009. It is also a fact that for leading her evidence the petitioner/defendant was
granted as many as eight opportunities which she did not avail of to complete
her evidence.
In view of the aforesaid facts I do not find any reason to interfere in
the impugned order.
The revision petition is dismissed.
(RAJESH BINDAL)
17.2.2009 JUDGE
Reema