Delhi High Court High Court

Kharaiti Lal & Sons vs Hari Singh And Ors. on 3 January, 2002

Delhi High Court
Kharaiti Lal & Sons vs Hari Singh And Ors. on 3 January, 2002
Equivalent citations: AIR 2002 Delhi 335, 97 (2002) DLT 303, 2002 (62) DRJ 314
Author: D Gupta
Bench: D Gupta, V Sen


JUDGMENT

Devinder Gupta, J.

1. From a perusal of the impugned Order it is at once evident that the Learned Single Judge had devised
the scheme of furnishing a copy of the questions proposed to be asked from the Defendant, with a view to
concluding his cross-examination with expedition.

2. However salutary that objective may be, it appears to us to be legally unchartered, and destructive of the very
purpose of cross-examination. This purpose has been succinctly stated in Meer Sujad Ali v. Kashee Nath, 6
WR 181, where it has been observed that “a skillful interrogation may produce by art that which usually
happens accidentally”. In Sarkar on Evidence, Fifteenth Edition 1999 Volume 2, it is opined that –
“cross-examination is directed to (1) the credibility of the witness; (2) the facts to which he had deposed in
chief, including the cross-examiner’s version thereof; and (3) the facts to which the witness has not deposed
but to which the cross-examiner thinks he is able to depose. The object of cross-examination is two-fold–to
weaken, qualify, or destroy the case of the opponent; and to establish the party’s own case by means of his
opponent’s witnesses. The objects are to impeach the accuracy, credibility, and general value of the evidence
given in chief, to sift the facts already stated by the witness, to detect and expose discrepancies, or to
elicit suppressed facts which will support the case of the cross-examining party.”

3. If a questionnaire is to be prepared and forwarded to the witness in advance its essential
purpose would be lost, since truth is usually extracted from the witness by dexterous surprise.

4. The Respondent has relied on the observations in Regina v. Da Silva, [1990] I.W.L.R. 31. These
observations, however, are of little avail since they contemplate a situation where in respect of a particular
question the witness may refer to contemporaneous writing made by him in answer thereto. The Court in
such instance would have to be satisfied that, in the circumstances, it would be proper to permit the witness
some time before an answer is made. This certainly would not apply to each and every question put to the
witness in cross-examination.

5. In these circumstances the impugned order cannot be sustained. The appeal is allowed and the
impugned Order is set aside with no order as to costs.