Delhi High Court - Orders
Khadi And Village Industries ... vs Mr Ashish Singh And Ors on 19 January, 2024
Author: Sanjeev Narula
Bench: Sanjeev Narula
$~39
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(COMM) 49/2024
KHADI AND VILLAGE INDUSTRIES COMMISSION ..... Plaintiff
Through: Appearance not given.
versus
MR ASHISH SINGH AND ORS ..... Defendants
Through: None.
CORAM:
HON'BLE MR. JUSTICE SANJEEV NARULA
ORDER
% 19.01.2024 I.A. 1458/2024 (for filing CD/ Pendrive on behalf of the Plaintiff)
1. Plaintiff seeks leave of the Court to place on record certain video recordings pertaining to the subject matter of the present suit, delineated at Paragraph No. 3 of the instant application.
2. Rule 24 of Chapter XI of the Delhi High Court (Original Side) Rules, 2018 makes it clear that electronic records can be received in CD/DVD/Medium encrypted with a hash value. The said Rule is extracted below:
"24. Reception of electronic evidence -A party seeking to tender any electronic record shall do so in a CD/ DVD/ Medium, encrypted with a hash value, the details of which shall be disclosed in a separate memorandum, signed by the party in the form of an affidavit. This will be tendered along with the encrypted CD/ DVD/ Medium in the Registry. The electronic record in the encrypted CD/ DVD/ Medium will be uploaded on the server of the Court by the Computer Section and kept in an electronic folder which shall be labeled with the cause title, case number and the date of document uploaded on the server. Thereafter, the This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 25/01/2024 at 01:35:56 encrypted CD/ DVD/ Medium will be returned to the party on the condition that it shall be produced at the time of admission/denial of the documents and as and when directed by the Court/ Registrar. The memorandum disclosing the hash value shall be separately kept by the Registry on the file. The compliance with this rule will not be construed as dispensing with the compliance with any other law for the time being in force including Section 65B of the Indian Evidence Act, 1872."
3. Registry may receive electronic record on CD-ROM so long as it is encrypted with a hash value or in any other non-editable format. The video recording contained in CD-ROM be placed in the electronic record of the present suit in a format which is non-editable, so that the same can be viewed by the Court during hearing.
4. With the above directions, the application is disposed of.
SANJEEV NARULA, J JANUARY 19, 2024 nk This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 25/01/2024 at 01:35:56