High Court Karnataka High Court

Drakshayini vs Gangavva And Anr. on 8 February, 2005

Karnataka High Court
Drakshayini vs Gangavva And Anr. on 8 February, 2005
Equivalent citations: AIR 2005 Kant 239, ILR 2005 KAR 1440
Author: K Manjunath
Bench: K Manjunath


ORDER 18 RULE 4(1)(2) AND (6) AND ORDER 26 –

RULE 4A – As amended vide Act No. 22 of 2002 and Act
No. 46 of 1999 (w.e.f. 1.7.2002) – EXAMINATION OF
WITNESS – Recording of Evidence by Commissioner –

Whether the Commissioner who has been appointed by the
Court to record the evidence of a witness is required to
record the examination -in-chief by way of oral evidence
or the party has to file an affidavit – HELD – Filing of
affidavit in lieu of examination -in-chief in mandatory. It
is clear that a Commissioner can be appointed under two
provisions of law, one under Order 18 Sub-rule (6) of Rule
4 CPC and a Commissioner can also be appointed under
Order 26 Rule 4-A of CPC. Even if a Commissioner is
appointed under Order 26 Rule-4A of CPC, recording of
evidence as contemplated under Order 18 Rule 1 and 2
cannot be bye-passed. Order 18 Rule 4(1) of CPC is
mandatory and it is not directory.

Writ Petition is rejected.

ORDER

K.L. Manjunath, J.

1. The petitioner is the plaintiff in O.S.No. 189/2000 on the file of the Principle Civil Judge, Sr,Dn.), Hubli. The respondents are the defendants in the suit. The petitioner had filed an application for appointment of a Court Commissioner to record her evidence on the ground that she is unable to appear before the Court to give her evidence. The application filed by the petitioner was allowed. One Sri. C. P. Wali, Advocate was appointed as a Commissioner to record her examination-in-chief also. The respondents counsel objected for recording of examination-in-chief by the Commissioner. Therefore, the petitioner filed an application requesting the Court to permit the Commissioner to record her examination-in-chief. The application was opposed by the respondents and the application is also dismissed. Being aggrieved by the said Order, the Present Petition is filed.

2. The only point to be considered by this Court in this Writ Petition is whether the Commissioner who has been appointed by the Court to record the evidence of a witness is required to record the examination-in-chief by way of oral evidence or the party has to file an affidavit in lieu of examination-in-chief.

3. The learned Counsel appearing for the petitioner contends that the Commissioner was not appointed under Rule 6 of Order 18 of CPC and that he was appointed under Order 26 Rule 4-A of CPC. If a Commissioner is appointed under Order 26 Rule 4-A of CPC, evidence has to be recorded as per Rule 19 of Order 18 of CPC. Therefore, he requests this Court to set aside the Order passed by the Trial Court.

4. After the amendment of C.P.C. as per Rule 4 of Order 18, the examination-in-chief of a witness shall be only on affidavit. As per Sub-rule (2) of Rule 4 of Order 18, the cross-examination has to be taken either by the Court or by the Commissioner appointed by it. Therefore, it is clear, the examination-in-chief cannot be recorded even if a Court appoints a Commissioner.

5. According to the learned counsel for the petitioner, whenever a Court appoints a Commissioner under Order 26 Rule-4A, statement has to be recorded as per Rule 19 Order 18 of CPC which reads as hereunder:

“Power to get statements recorded on commission-Notwithstanding anything contained in these Rules, the Court may, instead of examining witnesses in open Court, direct their statements to be recorded on commission under Rule 4-A of Order XXVI” .

From this it is clear that a Commissioner can be appointed under two provisions of law, one under Order 18 Sub-rule (6) of Rule 4 CPC and a Commissioner can also be appointed under Order 26 Rule 4-A of CPC. Even if a Commissioner is appointed under Order 26 Rule-4A of CPC, recording of evidence as contemplated under Order 18 Rule 1 and 2 cannot be bye-passed. Order 18 Rule 4(1) of CPC is mandatory and it is not directory. Therefore, the Trial Court is justified in rejecting the application of the Commissioner.

6. In the circumstances, I do not see any reasons to interfere with the Order of the Trial Court. Accordingly, the Writ Petition is rejected.