Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep And Ors. vs Savitri Sidana And Ors
2023 Latest Caselaw 3663 Del

Citation : 2023 Latest Caselaw 3663 Del
Judgement Date : 12 September, 2023

Delhi High Court
Pradeep And Ors. vs Savitri Sidana And Ors on 12 September, 2023
                          $~57
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                     Date of decision: 12.09.2023

                          +       CM(M) 46/2023 & CM APPL. 40448/2023
                                  PRADEEP AND ORS.                                   ..... Petitioners
                                               Through:          Mr. Praveen Suri, Advocate (Through
                                                                 VC) with Ms. Kaberi Sharma,
                                                                 Advocate

                                                    versus

                                  SAVITRI SIDANA AND ORS                   ..... Respondents
                                                Through: Ms. Nupur Sachdeva and Mr. A.N.
                                                         Aggarwal, Advocates for R-1

                          %
                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                    JUDGMENT

MANMEET PRITAM SINGH ARORA, J (ORAL):

1. This petition filed under Article 227 of the Constitution impugns the order dated 07.11.2022 passed in CS SCJ No. 990/2017, titled as Smt. Savitri Sidana v. Pradeep Kumar & Ors., by Civil Judge-03, District-South West, Dwarka Courts, New Delhi ('Trial Court') in so far as it allows the application filed by the Respondent under Order XVIII Rule 3-A of the Code of Civil Procedure, 1908 ('CPC'), seeking permission of the Court to permit the husband of the Respondent i.e., Mr. D.R. Sidana to be examined as a witness on behalf of the Respondent.

1.1. The Petitioner herein is the defendant and the Respondent is the plaintiff in the suit. The suit has been filed for declaration as well as permanent and mandatory injunction with respect to the property bearing No. Signature Not Verified Digitally Signed By:MAHIMA SHARMA

13:16:07 RZH 876, Old Plot No. 14, Khasra No. 56/12, situated at Gali No. 13, Raj Nagar-II, Palam Colony, New Delhi ('suit property').

2. The Trial Court vide impugned order dated 07.11.2022, after taking note of the contentions of the Respondent that she is old, ailing and a senior citizen as well as the fact that it is her husband Mr. D.R. Sidana, who is taking care of the suit property since its purchase, allowed the application and permitted that the Respondent will examine her husband as the first witness.

3. The learned counsel for the Petitioner states that Petitioner filed this petition aggrieved by the said order, as in terms of the Order XVIII Rule 3-A CPC, where the party wishes to examine itself as a witness, he/she shall appear before any other witness on his/her behalf is examined. 3.1. He states that in view of the provisions of Order XVIII Rule 3-A CPC, the Respondent's husband could not have been permitted to be examined before she has herself stepped into the witness box.

4. In reply, the learned counsel for the Respondent states that Respondent is suffering from cancer and is, therefore, not in a physical condition to depose as a witness in the trial and she, therefore, does not propose to examine herself as a witness and her husband Mr. D.R. Sidana will be examined as a witness on behalf of the Respondent.

4.1. She states that in view of the said statement made by the Respondent on 08.08.2023, the objection, if any, of the Petitioner stands addressed and the suit, which was filed in 2017 and at the stage of the recording of evidence may be permitted to be proceeded at trial.

4.2. She states that vide order dated 12.01.2023, the proceedings before the Trial Court have been deferred and she therefore, prays that taking her statement on record, the present petition be disposed of.

5. In response, learned counsel for the Petitioner states that the statement Signature Not Verified Digitally Signed By:MAHIMA SHARMA

13:16:07 made by the Respondent before this Court on 08.08.2023 is a subsequent event.

6. This Court has considered the submissions of the parties and perused the record.

7. The provisions of Order XVIII Rule 3-A CPC reads as under:

"3A. Party to appear before other witnesses: Where a party himself wishes to appear as a witness, he shall so appear before any other witness on his behalf has been examined, unless the Court, for reasons to be recorded permits him to appear as his own witness at a later stage."

(Emphasis supplied)

8. On plain reading of the said provision, it is apparent that the said provision applies where the party wishes to examine himself/ herself as a witness at the trial.

9. In view of the statement made by the learned counsel for the Respondent as recorded in the order dated 08.08.2023, the objections of the Petitioner do not survive for consideration and accordingly, binding the Respondent to her statement recorded on 08.08.2023, the present petition is accordingly disposed of and the Trial Court is requested to proceed with the recording of evidence of the Respondent's husband Mr. D.R. Sidana and the remaining evidence of the plaintiff.

10. Pending applications, if any, stand disposed of.

MANMEET PRITAM SINGH ARORA, J SEPTEMBER 12, 2023/rhc/sk

Click here to check corrigendum, if any

Signature Not Verified Digitally Signed By:MAHIMA SHARMA

13:16:07

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter