High Court Rajasthan High Court - Jodhpur

Lrs Of Late Shri Jetha Ram vs Nain Singh & Anr on 29 October, 2009

Rajasthan High Court – Jodhpur
Lrs Of Late Shri Jetha Ram vs Nain Singh & Anr on 29 October, 2009
                                         S.B.CIVIL WRIT PETITION NO.1034/2009
                                            LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                    DATE OF ORDER : 29/10/2009


                                 1/6

            S.B.CIVIL WRIT PETITION NO.1034/2009
             (LRrs of Jetha Ram vs. Nain Singh & Ors.)
                 DATE OF ORDER : 29/10/2009

           HON'BLE DR.JUSTICE VINEET KOTHARI


Mr.C.S.Kotwani, for the petitioners.
Mr.Amit Mehta, for the respondents.


1.    Heard learned counsels.



2.    This writ petition has been filed by the defendant, L.Rs of Jetha

Ram, challenging the impugned order dated 19/1/2009, whereby, the

learned trial court rejected the application of the defendant under

Order 16 Rule 1(3) CPC for summoning the two witnesses during the

course of the defendant's evidence, (i) Dr.Keshav Kotwani and (ii)

Collector (Stamps). Said application was filed by the defendants on

the ground that Jetha Ram executed the sale deed in favour of the

plaintiff under the influence of opium and he was being treated by

Dr.Keshav Kotwani and, therefore, even though list of witnesses filed

by the defendants did not include the name of these two witnesses,

they were required to be summoned by the learned trial court in

support of defence evidence. The other witness namely Collector
                                            S.B.CIVIL WRIT PETITION NO.1034/2009
                                              LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                      DATE OF ORDER : 29/10/2009


                                   2/6

(Stamps) was sought to be summoned on the ground that the said

authority had held an inquiry into the execution of the sale deed in

question and, therefore, summoning of that authority was also

necessary.



3.    Learned trial court rejected the said application inter alia on

two grounds; (i) that names of these two witnesses was not included

in the list of witnesses and (ii) said application was belatedly filed

when the plaintiff evidence was already over and to delay the trial,

the defendants have moved this application, which was liable to be

rejected at the cost of Rs.300/-. Being aggrieved of the said order, the

defendant have approached this Court by way of present writ petition.



4.    Mr. C.S.Kotwani, learned counsel for the defendant petitioners

submitted that Order 16 Rule 1 (3) CPC permits the trial court, for

reasons to be recorded, to call or summon witness even though such

witness do not figure in the list of witnesses filed by the party, if such

party shows sufficient cause for omission to mention the name of

such witness in the said list. He submitted that, relying upon the

various decisions of different High Courts including this Court, that
                                          S.B.CIVIL WRIT PETITION NO.1034/2009
                                            LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                    DATE OF ORDER : 29/10/2009


                                  3/6

the provisions of Order 16 Rule 1 (3) CPC are directory in nature,

therefore, in the interest of justice said witnesses can be summoned

by the learned trial court even though their names were not included

in the list of witnesses filed by the defendants. The case laws relied

upon by the learned counsel for the petitioners are as under:-



      (i) Eldhose vs. Yacob & Ors. - AIR 2009 Kerala 104

      (ii) Minor Dipika & etc. vs. C.G.State Electricity Board &
      Anr. - AIR 2007 Chhattisgarh 1

      (iii) Gopala Krishna Murthy vs. B. Ramchander Rao & Ors. -
                 AIR 1973 AP 309

      (iv) Bakridi & Ors. vs. In-charge District Judge - 2007 AIHC
                 340

      (v) Rehman Hussain vs. Altaf Hussain & Anr.- 2004 (2)
          Kar.L.J. 361

      (vi) Satnam Transport Co. & anr. Prakash Mal Surana - AIR
                1981 Raj. 75

      (vii) N.Balraju & Anr. vs. G. Vidhyadhar - AIR 2004 AP 516

      (viii) Bhanwar Singh & Anr. vs. Gir Raj Prasad - AIR 1978
             Rajasthan 20

      (ix) Kalu & Anr. vs. Chhitar & others - AIR 1987 Rajasthan
                206
                                          S.B.CIVIL WRIT PETITION NO.1034/2009
                                            LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                    DATE OF ORDER : 29/10/2009


                                 4/6

5.    On the side opposite, Mr. Amit Mehta, learned counsel

appearing for the respondent plaintiff submitted that requirement of

Order 16 Rule 1 (1) CPC for furnishing the list of witnesses is

mandatory in nature and, therefore, it cannot be easily be waived or

dispensed with. Moreover, in order to delay the trial the defendants

moved the said application in the suit filed in 2000, when the

plaintiff's evidence was closed on 6/12/2008 and defendants' evidence

was to start in the year 2009. He urged that it was open for the

defendants to produce these witnesses as his own witnesses. Order

16 Rule 1A CPC permits such witnesses to be produced even though

their names are not included in the list of witnesses. He, therefore,

submitted that application filed by the defendant under Order 16 Rule

1 (3) CPC was misconceived and has been rightly rejected by the trial

court with cost.



6.    Having heard learned counsels and upon perusal of the record

of the case and reasons given in the impugned order, this court is

satisfied that the learned trial court has not committed any error in

rejecting the application filed by the defendant petitioner under Order

16 Rule 1 (3) CPC.
                                            S.B.CIVIL WRIT PETITION NO.1034/2009
                                              LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                      DATE OF ORDER : 29/10/2009


                                   5/6




7.    It is true that provisions of Order 16 Rule 1 (3) are directory in

nature and permit the trial court to summon such witnesses, whose

names are not included in the list of witnesses and in the interest of

justice, if the Court is of the opinion that summoning of such

witnesses is necessary. It is equally true that what is permitted to the

trial court is what it can do but does not mandate at the same time to

learned trial court that it should do a particular thing. It is absolutely

within the discretion of the learned trial court to assign reasons, either

for summoning such witnesses or for refusing to summon such

witnesses. In the present case, Dr. Keshav Kotwani, who was sought

to be summoned on the ground that he was treating the said Jetha

Ram for his opium habit, could very well be produced by the

defendant as his own witness. As far as other witness Collector

(Stamps) is concerned, who was sought to be produced in order to

prove the inquiry report for the inquiry allegedly held by him, it is

seen that said inquiry report is certainly a public document and

certified copy of which could have been obtained and produced by

the defendants before the trial court, which was admissible in

evidence. To avoid his own inconvenience, the defendants in the
                                            S.B.CIVIL WRIT PETITION NO.1034/2009
                                              LRrs of Jetha Ram vs. Nain Singh & Ors.
                                                      DATE OF ORDER : 29/10/2009


                                   6/6

present case threw this burden on the trial court, at the time his

evidence has only commenced. Such application, is believed, and has

rightly been believed to have been filed merely with a view to cause

delay in the trial. Such application cannot be said to be a bonafide.

Therefore, the learned trial court cannot said to have committed any

error in rejecting the said application with cost.



8.    This Court finds no force in the submissions of the learned

counsel for the defendant petitioners and without any quarrel to the

preposition of law laid down in the case laws cited by the learned

counsel for the petitioners, this petition is liable to be dismissed and

same is accordingly dismissed.



                                           (DR.VINEET KOTHARI), J.

item no. 1
baweja/-