Supreme Court of India

Mange Ram vs Brij Mohan And Others on 3 August, 1983

Supreme Court of India
Mange Ram vs Brij Mohan And Others on 3 August, 1983
Equivalent citations: 1983 AIR 925, 1983 SCR (3) 525
Author: D Desai
Bench: Desai, D.A.
           PETITIONER:
MANGE RAM

	Vs.

RESPONDENT:
BRIJ MOHAN AND OTHERS

DATE OF JUDGMENT03/08/1983

BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
REDDY, O. CHINNAPPA (J)

CITATION:
 1983 AIR  925		  1983 SCR  (3) 525
 1983 SCC  (4)	36	  1983 SCALE  (2)63


ACT:
     Code of  Civil Procedure,	1908-O. XVl,  rs. 1  and 1A-
Trial of  election  petition-Right  to	bring  any  witness,
without applying  for summons,	for examination under r. 1A-
Scope of-Can court decline to examine witnesses kept present
by party  on the  sole ground that their names have not been
set out in the list filed in compliance with r. 1?



HEADNOTE:
     Sub-r. (1)	 of r. 1 of O. XVI, Code of Civil Procedure,
1908 casts  an obligation  on every party to a proceeding to
present a  list of witnesses whom it proposes to call and to
obtain summonses  to such  persons for	their attendance  in
court; sub-r.  (2) requires  that  the	party  seeking	such
assistance from	 the court  must make an application stating
the  purpose  for  which  the  witness	is  proposed  to  be
summoned; and  sub-r. (3)  confers a discretion on the court
to permit  a party  to summon through court or otherwise any
witness other  than those  whose names	appear in  the	list
submitted under	 sub-r. (1),  if such party shows sufficient
cause for  the omission	 to mention the name of such witness
in the said list. Rule 1A of O. XVI enables a party to bring
in any	witness without	 applying for summons under r. 1 but
this enabling  provision is ' subject to sub-r. (3) of r. 1.
Rule 22	 of the	 "Rules of  Procedure and  Guidance  in	 the
matter of  trial of  Election Petition	under Part Vl of the
Representation of  the People  Act, 1951"  of the Punjab and
Haryana High  Court merely  re-enacts sub-rs. (1) and (2) of
r. 1 of o, XVI, C.P.C.
     Sub-s. (1) of s. 87 of the Representation of the People
Act, 1951  makes O.  XVI, c.P.c.  applicable to the trial of
election petitions  and the  proviso thereto  gives the High
Court the  discretion to refuse to examine any witness if it
is of  the opinion  that the evidence of such witness is not
material or  that the  party tendering such witness is doing
so on  frivolous  grounds  or  with  a	view  to  delay	 the
proceedings.
     The appellant,  who was  the petitioner  in an election
petition, had  filed an	 application seeking  permission  to
produce and  examine witnesses	whose names  were set out in
the application	 and the court had passed appropriate orders
thereon. When  the court  was recording	 the evidence of the
appellant he submitted another list of witnesses whom/he had
kept present  in the court for being examined, but the court
rejected the  same for	two reasons.  (i) that the appellant
had not mentioned their names in the application made by him
earlier; and  (ii) that	 there was no mention of the purpose
for which  they were  being  offered  for  examination.	 The
appellant challenged the validity of the Court's order.
526
     Allowing the appeal,
^
     HELD: It  is obligatory on the party to a proceeding to
file the  list of witnesses with the gist of evidence and to
make an application for issue of summons as provided in sub-
rs. (1)	 and (2)  of r. 1, O. XVI only where the party wants
the assistance	of the	court to  procure  the	presence  of
witnesses; but	where the  party is in a position to produce
its witnesses without the assistance of the court, it can do
so under r. 1A irrespective of the fact whether the names of
such witnesses	are mentioned  in the  list or	not and	 the
court cannot  decline to  examine them unless it proposes to
act under  the proviso	to  sub-s.  (1)	 of  s.	 87  of	 the
Representation of the People Act, 1951. [531 G-H, 532 A]
     (i) The obligation to file a list of witnesses with the
gist of	 evidence of each witness within the time prescribed
under sub-r.  (1) of  r. 1,  O. XVI  is in  respect of those
witnesses to  procure whose  presence the  assistance of the
court is  necessary. And,  this ought  to be  so because the
court  wants   to  be  satisfied  about	 the  necessity	 and
relevance of  the evidence  of such  witness whose  presence
will be	 procured with	the assistance of the court. If mere
omission to  mention the  name of  a  witness  in  the	list
envisaged by  sub-r. (1)  of r.	 1 would enable the court lo
decline to  examine such  a witness,  r. 1A  would not	have
omitted to  mention that  only those  witnesses kept present
could be  examined whose  names are  mentioned in  the	list
envisaged by sub-r. (1) of  r. 1  and who  can	be  produced
without the  assistance of the court. The marginal note of r
1A reads:  "Production of witnesses without summons" and the
rule proceeds to enable a party to bring any witness to give
evidence or  produce documents	without applying for summons
under r.  1. If it was implicit in r. 1A that it enables the
party to  examine  only	 those	witnesses  whose  names	 are
mentioned in  the list	filed under  sub-r. (1) of r. 1 whom
the  patty  would  produce  before  the	 court	without	 the
assistance of  the court, it was not necessary to provide in
r. 1A  that the party may bring any witness without applying
for summons under r. 1. [533 B-H]
     (ii) The  contention that r 1A is subject to sub-r. (3)
of r. 1 and therefore the court must ascertain how far sub-r
(3) would  carve out  an exception to the enabling provision
contained in  r. 1A  cannot be	accepted. Sub-r. (3) of r. 1
and r.	1A operate  in two  different areas and cater to two
different situations.  Sub-r. (3)  of r.  1 confers  a wider
jurisdiction on	 the court to cater to a situation where the
party has  failed to name the witness in the list and yet is
unable to  produce him	on its own under r. 1A and seeks the
assistance of  the court under sub-r. (3) of r. 1 to procure
the presenee of the witness. [534 C-E]
     (ii) Failure  to comply  with the	summons served	on a
person entails certain consequences in law as provided in r.
10 of  O. XVI:	the court may issue a proclamation requiring
him to attend to give evidence or to produce the document at
a time	and place  named therein, or issue a warrant for his
arrest with  or without	 bail, or  impose a  fine on him, or
order his property to be attached and sold. In view of these
legal consequences ensuing from the issuance of a summons by
the court and failure to comply with the same, the scheme of
rs. 1  and 1A of O. XVI and r. 22 of the Rules framed by the
High
527
Court envisaged	 the filing  of a  List only  in respect  of
witnesses whom	the parties  desire to	examine and  procure
presence with  the assistance  of  the	court.	The  advance
filling of  list is necessary because summoning of witnesses
by court is a time-consuming process. [532 D-H]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4379 of
1983.

From the Judgment and order dated the 11th January,
1983 of the Punjab and Haryana High Court at Chandigarh in
Election Petition No. 3 of 1982.

S N. Kacker and V Mayakrishan for the Appellant.
A. K. Sen and Rathin Das for the Respondent.
The Judgment of the Court was delivered by
DESAI, J. On May 3, 1983 we made the following order:
“Special leave granted. The appeal is allowed.
The order of the High Court refusing the
request of the appellant to examine his 54
witnesses who, according to him, were kept present
is varied. The election petitioner-appellant
herein shall produce all those witnesses and
examine all or any of them whomsoever he wants to
examine out of them and in respect of whom, the
Court did not grant permission to examine. The
examination shall be taken up day to day. No Court
assistance need be rendered for procuring the
presence of all or any of them and the examination
shall be completed within a span of 7 days
commencing from the date on which the High Court
commences examination of witnesses. Subject to the
convenience of the learned Judge and the parties
recording of evidence shall be taken up on this
side of the summer vacation of the High Court.
In the circumstances of the case, there shall
be no order as to costs. Reasons to follows.”
Here are the reasons.

528

Appellant Shri Mange Ram contested the election to
Haryana Legislative Assembly from Jind Legislative Assembly
constituency. 14 persons offered themselves as candidates
for the election. One Shri Brij Mohan, 1st respondent was
declared elected. Appellant was defeated. The remaining
candidates lost their deposits. Appellant called in question
the election of the 1st respondent (the returned candidate)
by presenting . an election petition under Sec. 81 of the
Representation of People Act 1951 (‘ 1951 Act’ for short).
To this petition, the returned candidate as well as all
other candidates who lost the election were impleaded as
parties. In the election petition, charges of corrupt
practice and irregularities and illegalities in the conduct
of election were made. The returned candidate contested the
petition. After going through the pleadings of the parties,
the Court ascertained the points on which parties were at
variance and framed appropriate issues. The election
petition reached the stage of recording evidence.

It appears an application was filed by the appellant-
election petitioner seeking permission to produce and
examine witnesses whose names were set out in the
application. It was averred in the application that the
names of the witnesses whom he desires to produce are
already mentioned in the appropriate paragraphs of the
election petition and that the petitioner would keep the
witnesses present. The learned Judge to whom the election
petition was assigned made an order on November 29, 1982
that as and when witnesses are produced, appropriate orders
will be passed determining whether the witnesses could or
could not be produced. In the meantime, the evidence of
election petitioner was being recorded. It appears that
again on January 11,1983, petitioner submitted a list of
witnesses intimating to the Court that he desires to examine
them. This was objected to by the returned candidate. The
learned Judge after hearing the parties made an order
upholding the objection raised by the returned candidate
that the purpose for which the witnesses were offered is not
mentioned in the list and therefore, the election petitioner
could not be permitted to examine such witnesses. A further
observation was made by the Court that the election
petitioner could not be allowed to examine more witnesses
whose names had not been mentioned in the list of witnesses
submitted in accordance with the relevant provisions of the
Code of Civil Procedure and the rules framed by the High
Court. Accordingly, the learned Judge held that except Bahre
son of Sher Singh, no other witness could be examined and
that as soon as the evidence of the afore-mentioned witness
was recorded,
529
the Court would proceed to record the evidence on behalf of
the returned candidate; and thereafter the matter will be
set down for hearing oral arguments of the learned counsel
of either side. It is this order which was questioned in
this appeal by special leave.

An election petition presented under Sec. 81 of the
‘1951 Act’ must satisfy the requirements of Secs. 83 and 84.
Chapter III in Part IV of the ‘1951 Act’ lays down the
procedure for trial of election petitions. Sec. 87 which is
material for the present purpose reads as under:

87. Procedure before the High Court-(1)
Subject to the provisions of this Act and of any
rules made thereunder every election petition
shall be tried by the High Court, as nearly as may
be in accordance with the procedure applicable
under the Code of Civil Procedure, 1908 (5 of
1908) to the trial of suits:

Provided that the High Court shall have the
discretion to refuse, for reasons to be recorded
in writing, to examine any witness or witnesses if
it is of the opinion that the evidence of such
witness or witnesses is not material for the
decision of the petition or that the party
tendering such witness or witnesses is doing so on
frivolous grounds or with a view to delay the
proceedings.

(2) The provisions of the Indian Evidence
Act
, 1872 (1 of 1872), shall, subject to the
provisions of this Act be deemed to apply in all
respects to the trial of any election petition.”

Order XVI Rule 1 which is relied-upon on behalf of the
returned candidate reads as under.

“1. List of witnesses and summons to
Witnesses-(1) on or before such date as the Court
may appoint, and not later than fifteen days after
the date on which the issues are settled, the
parties shall present in Court a list of witnesses
whom they propose to call either to give evidence
or to produce documents and obtain summonses to
such persons for their attendance in Court.

530

(2) A party desirous of obtaining any summons
for the attendance of any person shall file in
Court an application stating therein the purpose
for which the witness is proposed to be summoned.
(3) The Court may, for reasons to be
recorded, permit a party to call, whether by
summoning through Court or otherwise, any witness,
other than those whose names appear in the list
referred to in sub-rule (1), if such party shows
sufficient cause for the omission to mention the
name of such witness in the said list.
(4) Subject to the provisions of sub-rule
(2), summonses referred to in this rule may be
obtained by the parties on an application to the
Court or to such officer as may be appointed by
the Court in this behalf.

1A, Production of witnesses without summons-
Subject to the provisions of sub-rule (3) of Rule
1, any party to the suit may, without applying for
summons under rule 1, bring any witness to give
evidence or to produce documents.”

Rule 1A was inserted by the Code of Civil Procedure
(Amendment) Act
, 1956. Both Rule 1 and 1A have been
drastically amended by the Amending Act, 1976 which came
into force on February 1, 1977. Rules 1 and 1A extracted
hereinabove are the amended rules in force from February 1,
1977.

At the hearing of the appeal, a statement was made that
the Punjab and Haryana High Court has introduced a proviso
to subrule (4) of Rule 1 of order XVI. It reads as under:

“Provided that no party who has begun to call
his witnesses shall be entitled to obtain process
to enforce the attendance of any witness against
whom process has not previously issued, or to
produce any witness not named in a list, which
must be filed in Court on or before the date on
which the hearing of evidence on his behalf
commences and before the actual commencement of
the hearing of such evidence without any order of
the Court made in writing and stating the reasons
therefor.”

531

In exercise of the powers conferred by clauses 27 and 35 of
the Letters Patent and Sec. 129 of the Code of Civil
Procedure, 1908, the High Court of Punjab and Haryana has
framed rules styled as ‘Rules of Procedure and Guidance in
the matter of trial of Election Petitions under Part VI of
the Representation of the People Act, 1951’ (High Court
Rules for short). Rule 22 of the aforementioned rules is
relevant. It reads as under:

“22(1) A party desirous of requiring the
attendance of his witnesses at the trial of the
petition through the process of the High Court
shall, within fifteen days of the settlement of
the issues, make an application for the purpose to
the Registrar. The said application shall contain
the names of the said witnesses and a gist of the
facts to be proved by each one of them. A copy of
the said application shall, also, be delivered by
the party or his Advocate to the Advocate for the
opposite party or if the same is not represented
by an Advocate, to the said party, at the same
time it is made to the Registrar. .. ,”

The neat question of law is: where a party to a
proceeding does not wish to have the assistance of the Court
for the purpose of procuring the attendance of a witness or
witnesses, could he be denied the privilege of examining
witnesses kept present by him on the date fixed for
recording his evidence, on the sole ground that the names of
the witnesses and the gist of evidence have not been set out
in the list which may or ought to have been filed in
compliance with order XVI Rule 1 of the Code of Civil
Procedure ?

Sub-rule (1) of Rule 1 of order XVI casts an obligation
on every party to a proceeding to present a list of
witnesses whom it t proposes to call either to give evidence
or to produce documents and obtain summonses to such persons
for their attendance in Court. Sub-rule (2) requires that
the parties seeking the assistance of the Court for
procuring the attendence of a witness must make an
application stating therein the purpose for which the
witness is pro posed to be summoned. Sub-rule (3) confers a
discretion on the Court to permit a party to summon through
Court or otherwise any witness other than those whose names
appear in the list submitted in sub-rule (1), if such party
shows sufficient cause for the omission to mention the name
of such witness in the said list. Rule 1A in its
532
amended form in force since 1977 enables a party to bring
any witness to give evidence or to produce documents but
this enabling provision is subject to the provision
contained in sub-rule (3) of Rule 1 of order XVI. If a
reference to Rule 22 of the High Court Rules is recalled at
this stage, it merely reenacts sub-rule (2) of Rule 1 of
order XVI.

If the requirements of these provisions are conjointly
read and properly analysed, it clearly transpires that the
obligation to supply the list as well as the gist of the
evidence of each witness whose name is entered in the list
has to be carried out in respect of those witnesses for
procuring whose attendance the party needs the assistance of
the Court. When a summons is issued by the Court for
procuring the presence of a witness, it has certain
consequences in law. If the summons is served and the person
served fails to comply with the same, certain consequences
in law ensue as provided in Rule 10 of order XVI. The
consequence is that where the witness summoned either to
give evidence or to produce documents fails to attend or to
produce the documents in compliance with such summons, the
Court on being satisfied of the service as provided therein
and is further satisfied that the person has without lawful
excuse failed to honour the summons, the Court may issue is
a proclamation requiring him to attend to give evidence or
to produce the document at a time and place to be named
therein; and a copy of such proclamation shall be affixed in
the manner therein provided. Simultaneously, the Court may,
in its discretion, issue a warrant, either with or without
bail, for the arrest of such person, and may make an order
for the attachment of his property for such amount as it
thinks fit. Even if thereafter the witness fails to appear,
the Court may impose upon him such fine not exceeding five
hundred rupees as it thinks fit, having regard to his
condition in life and all the circumstances of the case, and
may order his property, or any part, thereof, to be attached
and sold as provided in Rule 12 of order XVI. In view of
this legal consequence ensuing from the issuance of a
summons by the Court and failure to comply with the same,
the scheme of Rules 1, 1A of order XVI and Rule 22 of the
Rules framed by the High Court clearly envisaged filing of a
list only in respect of witnesses whom the parties desire to
t examine and procure presence with the assistance of the
Court. There, however, remains an area where if the party to
a proceeding does not desire the assistance of the Court for
procuring the presence of a witness, obviously the party can
produce such witness on the date of
533
hearing and the Court cannot decline to examine the witness
unless the Court proposes to act under the proviso to sub-
sec. (1) of Sec. 87 of the ‘1951 Act’ which enables the
Court for reasons to be recorded in writing, to refuse to
examine any witness or witnesses if it is of the opinion
that the evidence of such witness or witnesses is not
material for the decision of the petition or that the party
tendering such witness or witnesses is doing so on frivolous
grounds or with a view to delay the proceedings. It,
therefore, unquestionably transpires that the obligation to
supply the list of witnesses within the time prescribed
under sub-rule (1) of Rule 1 of order XVI is in respect of
witnesses to procure whose presence the assistance of the
Court is t necessary. And this ought to be so because the
Court wants to be satisfied about the necessity and
relevance of the evidence of such witness whose presence
will be procured with the assistance of the Court. This not
only explains the necessity of setting out the names of
witnesses in the list but also the gist of evidence of each
witness. If mere omission to mention the name of a witness
in the list envisaged by sub-rule (1) of Rule 1 of order XVI
would enable the Court to decline to examine such witness,
Rule 1A of order XVI would not have omitted to mention that
only those witnesses kept present could be examined whose
names are mentioned in the list envisaged by sub-rule (1)
and who can be produced without the assistance of the Court.
Viewed from this angle, Rule 1A becomes wholly redundant. If
it is obligatory upon the party to mention the 1 names of
all witnesses irrespective of the fact whether some or all
of them are to be summoned and even the names of those whom
the party desires to produce without the assistance of the
Court are also required to be mentioned in the list on the
pain that they may not be permitted to be examined, Rule 1A
would have given a clear legislative exposition in that
behalf and the marginal note of Rule 1A clearly negatives
this suggestion. Marginal note of Rule 1A reads as
‘Production of witnesses without summons’ and the rule
proceeds to enable a party to bring any witness to give
evidence or to produce documents without applying for
summons under Rule 1. If it was implicit in Rule 1A that it
only enables the party to examine only those witnesses whose
names are mentioned in the list filed under sub rule (1) of
Rule 1 whom the party would produce before the Court without
the assistance of the Court, it was not necessary to provide
in Rule 1A that the party may bring any witness to give
evidence or to produce documents without applying for
summons under R Rule 1. Rule 1A of order XVI clearly brings
to surface the two situations in which the two rules
operate. Where the party wants
534
the assistance of the Court to procure presence of a witness
on being summoned through the Court, it is obligatory on the
party to file the list with the gist of evidence of witness
in the Court as directed by sub-rule (1) of Rule 1 and make
an application as provided by sub-rule (2) of Rule 1. But
where the party would be in a position to produce its
witnesses without the assistance of the Court, it can do so
under Rule 1A of order XVI irrespective of the fact whether
the name of such witness is mentioned in the list or not.

It was, however. contended that Rule 1A is subject to
sub-rule (3) of Rule 1 and therefore, the Court must
ascertain how far sub-rule (3) would carve out an exception
to the enabling provision contained in Rule 1A. There is no
inner contradiction between sub-rule (1) of Rule 1 and Rule
1A of Order XVI. Sub-rule (3) of Rule 1 of Order XVI confers
a wider jurisdiction on the Court to cater to a situation
where the party has failed to name the witness in the list
and yet the party is unable to produce him or her on his own
under Rule 1A and in such a situation the party of necessity
has to seek the assistance of the Court under sub-rule (3)
to procure the presence of the witness and the Court may if
it is satisfied that the party has sufficient cause for the
omission to mention the name of such witness in the list
filed under sub-rule (1) of Rule 1, the Court may still
extend its assistance for procuring the presence of such a
witness by issuing a summons through the Court or otherwice
which ordinarily the court would not extend for procuring
the attendance of a witness whose name is not shown in the
list. Therefore, sub-rule (3) of Rule 1 and Rule 1A operate
in two different areas and cater to two different
situations.

The analysis of the relevant provisions would clearly
bring out the underlying scheme under order XVI Rules 1 and
1A, and Rule 22 of the High Court Rules would not derogate
from such scheme. The scheme is that after the Court framed
issues which gives notice to the parties what facts they
have to prove for succeeding in the matter which notice
would enable the parties to determine what evidence oral and
documentary it would like to lead, the party should file a
list of witnesses with the gist of evidence of each witness
in the Court within the time prescribed by sub-rule (1).
This advance filing of list is necessary because summoning
the witnesses by the Court is a time consuming process and
to avoid the avoidable delay an obligation is cast on the
party to file a list of witnesses whose presence the party
desires to procure with the assistance of the
535
Court. But if on the date fixed for recording the evidence,
the party is able to keep his witnesses present despite the
fact that the names of the witnesses are not shown in the
list filed under sub-rule (1) of Rule 1, the party would be
entitled to examine these witnesses and to produce documents
through the witnesses who are called to produce documents
under Rule 1A. The only jurisdiction the Court has to
decline to examine the witness is the one set out in proviso
to Sec. 87 (1) of ‘1951 Act’, the discretion being confined
to refusing to examine witnesses on the ground that the
evidence is either frivolous or vexatious or the evidence is
led to delay the proceedings. Save this the Court has no
jurisdiction to decline to examine the witness produced by
the party and kept present when the evidence of the party is
being recorded and is not closed, and the Court has no
jurisdiction to refuse to examine the witness who is present
in the Court on the short ground that the name of the
witness was not mentioned in the list filed under sub-rule
(1) of Rule 1 of order XVI. This scheme clearly emerges from
the various provisions herein discussed.

If the scheme of the various provisions is as herein
discussed, obviously, the order of the learned Judge is
wholly unsustainable. He declined to examine the witness by
accepting the submission of the returned candidate that the
names of the witnesses whom the appellant kept present in
the Court were not mentioned in the list. This is the only
ground on which the learned Judge declined to permit the
appellant to examine his witnesses who were kept present in
the Court and this ground is utterly unsustainable.
Therefore, the order of the learned Judge had to be quashed
and was accordingly quashed and the appeal was allowed.

H.L.C.					     Appeal allowed.
536