_ Kurngfil éistriatf Andhra ?r3dash.
Ii TX! 3133 Cfifififl 0? xanaamaxa 5? EfilGfiLO8S_
nawma THIS was 21″‘nAx ow savwauaga 261$ z a
EEFGRE
wan aonvsna HR.JflBTIcE A.8.EAcflfifi?fi$Eb
uazw vnwxwxaa ao.14a3?!2o$& a.fl§1r72§§:w:es. C.C
§¢a.9125–9i2$ 2¢a9*u+cPcg -_%._ _” vu”
BETIIEEE I
G.Prabhakar sic G.Venkate3halu,_*
Aged afiaut 32 y§ars,’>, 9′ – V’;
finegyiayed, E/0 Fatna%$£tty étréetfl’.
Gr$ham Raafi, Eellary«5831fi3;’: __’xj,’;
V v~” “- = * ‘;;;P£TIT:Dfl£Wi ;
,”,?hé3%;¥§§é@ are filed mafia: Articles 226 and
22? af fi§a_¢bnstitution sf India graying tn quash
_ c9mmen~§rGer dt.fi.11.EGO$ made on I.A.fies.3 to 5
‘”‘;n”&;§.§é.5s!2es§ passed by the E A§dl.Civil Judge
:K(£fi;§§§, Eellary.
Théae ¥.?s. taming an .far Preliminary
uA*ufHearing ‘a’ grasp this flay; tha ccurt. made the
f¢ll$wing:w
9 8.3 I R
These getitiens have baen filed c§%1l%$§£fi%E’
the crders passed an I.A.Ncs.$ tv 5 t§H%§¢%;i §§\W
1, ta submit tha list of witn§aséé”%a ha $%a§i§a$ :
an bahalf 9f the gatitiéfiégx aflfi :ta §%¢§an..fiha
cage cf the patitiangr. » b AT V
2, Whe facts uQfl§&$H_i§ fi%é;§?ént far the
gurgasa af tha3§.§at§Eiéfi% §r§ §é u$é$E:-
Tha ?§t£fii$§§;”§§%¥in;ié £$§W§usband Qf the
re3p¢n®ént.TfiJT£éir ‘u@axfiiéga tack ylase an
:2s.2.2§a_:;..’* __’2’c:a2, £3 mala child was
bark amt %$ th§ #€§i§§k anfi thereafter 3 famale
_ chil£§uLFaw Vfianthav after, the wife left the
*_matr;m¢fiialr*heuse. It is atatefi that tha
§eti;iéfi#£._ §ée subfiected ta cruelty anfi
‘_ haréssmafitg’ In the circumataacesg he filed a
w:§atiticn ‘ in M.c,No.5Sfa$ seating dacrae cf
4″_diver:a reaalving tha xaxriaga an the grauné af
“*u$r§elty and fieaarticn. Pfter the aygearance cf
‘the respendent bafere the cvurt belaw, statements
sf cbjactiens were filefi and the matter wa$
yoatad for evifienca. ?he avidanca af tha
agglicant was racordaé as PW-1 and after thifiln
closure cf his evifience, the rasyuncent “was
axaminafi as RK~1 ana in her crass-axaminatiang
the daaumants finnaxuxa~fi, the fiaaé af_§§£titi§fi, _
ipalugattifi, Afinexurews, the £9t%i§t :aadL *
Annexure~F, the regiatered ya:tifiie§;{§§&d 5wgfg
centradicted. Rwul, the .wife Hhé3 afimittéfi ‘Eek
sigmatura on all these daéufients 5ut”déniad the
cantantfi. in thé> ci§éfi$s§g$&a3, fiftér the
clasure af the avidencé:é£;fiNs1} §fi§ petitianar
filefi the5e three iI5$L’sgé%ing”Epérmissien ta
recall.?¥+”;freé§gnin§=the”evifience ané ta germit
him ?.’.:*3 *3.aa*.:3 fié prmra tha contents af
thasa §a&&mént§;_ Tfiial caurt hearé both the
__ C¢un5§i an tfi§,§§plicatians and has rejected tha
»_%ame1a§fi ag§£ieved by the said crder, the Qresent
fiatigiang g&§ been filed.
V3. f héve hearfi the learnea Caunsel fox the
. ” §etiti9fi§r. The respcndent thqugh served, has
“fi.rsmaifie§ absent.
i; As csulfi be seen fxom the cantenta af the
« affifiavit filed 3;: augpart afi’ the agplicaticna,
Annexura-B was cmntradictad and marked as £x.P5,
whexaas tbs receipt; Annexnrewfii was aantradictefi
and marked as $4.96 and the yartitim: deed gas
msrkaé as Ex.P7. RV-1 hag aémitted hex sigfi2t$§§
Qa all these fiscuments. Tha dacumafit afig§$fifi§¥fiL .
:13 ciated 8.11.299″: and the regzmgg ::i_%:;:¥é$”‘:;¥_¢iiV”‘:;2:V€;-3:./:V’:
any date, whereas thfi regist%refi’§aQtitfid$”§a§fi
is dated 5.7.2$Gé. The tiigl fiu%§tVrej§;§$§H%h%
applications salsiy on the §%¢ugdV£hé£ §h§ze was
ma plaading ix thét gati$i§$ ,§%r.’di§fififi§ with
refarafica ta thfise dg¢gm§n§§ fixwi§§ %éen exacuted
and in thesa¥¢i§¢mmStancaég”a$TthgfQatitianer difi
net re§$f”t@flthé$e fia¢umefit3~in his evidence and
cafitradictad’théjficcfiaéfita in the axaminatian at
&w~1§ it afiéld .fifi;t. the patitianer aannat be
,_ permfifitéd to yragpenv his evidence aha in .recall
P£w1_ag§xgxémine the witneasaa.
‘ 5. LéQ§%aé Caunael ‘far tha gétitianer has
.&£%li§d fi§§B the deciaien ef ahis Caurt reportefi
vA;iifiV V,1§§7§3} Kar.&.J.é?é €K.fiarayanagpa v.
‘1’SgA§§amcder§ wherein, this fiourt tack inta
V:”¢énsifieratian aha grfivisians Q Order 18 R3135 1?
& 1?~R sf CPC and it was helé;
” In any’ praceadings avidence 13
impartant and nabady shmuld be shut eff
er’ pravantefi fram pzcéucing fiacu&ants ‘{
at his cammané. it is ayen t¢ th§»fa =
ether §arty ts cr03s~axamine and p:Gvég J5
that the eviflence adduced 13 fi¢§» “R
baliavabla ané not ra;iahla; H “:?fi ‘4
respect 9f the ducumenfifi :aiée a§fi ‘iguV,V»-
agan ta the athar party t§g§§esti§n thé n.
genuinanaas and Vfi§lifiitf’_ a§: fi§é~V”
documenta and their _%e§ev§ncy”at§. tfie
issua invclvad@ x?h§ §$rfii§é,;ann@£ he
pravented er tfieir’;refi§és§x1t§’«praduce
dacmments–cannat”ha:nip§§¢’ifiAfhéfibud”.
6. Sa, avfifi if thg ggfiitififiéi is permitted
ta regéen as; efiidéficé anfiwfis recalled far the
gurgcaé mf.:ef¢§#i§g tag documents by examining
the witne$$e3;V;héV%ez§ondent has the liberty ta
“*,;ra3§+ax§m;ne éwag and 313$ the witnesses ta be
,éxémin@§ ta flisprcve the centants. She is alsa
atAfllibér£§§Vt#’ lead» her awn evidance after the
*vcleé&§é a¢fV ths evidence cf ?¥~1. As tha
v i»§¢cuaefi£s have been cantradictefi in the crass»
:j_éxémihatian af Rw~1, it cannut be saié that these
‘”~£écumant3 wara supprasaad. It cannat ha alga
Vsaid that tha patitinnar is filling up the iacuna
in the evidence as the signature an these
ficcumentg hava been. admitted by ‘the. resgondent.
SQ, Whéfi the réagondant has an apyartunity tag
‘ ‘”3et¢é$ifie.*z
crass-examine anfi disgrcvw the contenta cf “the
éscwmaata Exs.?5 ta 9?, I aw mat thing.§§afif£hé, _
créers gasgad. by the caurt b§1sw’ &§é~:ju$?E and; v
prapar.
?. Tha cnly qQé3ti§finxi% %;th2 #£§§fd.£t$
delay, as the matte; has ;§fg@’bac§ ta fifig staga
af the eviaenee cf “#§eA §§fii%£c§§§¥ and in these
circumstances, s.rveas/\
pay cssta er §~is.10,9GQ{- and it a::a13.»._f;:~§~=
dapasitaé heféra the trial caurt within_§y§§Eiafl z }
af 15 days Exam the data of comggnicatisn hf tfiifi ;u
crdar ts the trial caurt.