REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 2243 OF 2009
(Arising out of SLP (C) No.5026 of 2007)
Lakshmi & Anr. ... Appellants
Versus
Chinnammal @ Rayyammal & Ors. ...
Respondents
JUDGMENT
S.B. Sinha, J.
1. Leave granted.
2. `Procedural Mechanics’ involving interpretation of Order XIII Rule
10 of the Code of Civil Procedure, 1908 (hereinafter called and referred to
for the sake of brevity as the `Code’) falls for consideration in this appeal
which arises out of a judgment and order dated 5.1.2007 passed by a learned
2
Single Judge of the High Court of Judicature at Madras in CRP No.559 of
2005.
3. Parties hereto are co-sharers. Allegedly, a deed of partition was
entered into by and between them on or about 28.11.2002. Questioning the
genuineness of the said deed of partition, a suit for cancellation thereof was
filed by the appellant therein. Indisputably, in relation thereto, a First
Information Report was also lodged. During investigation, the Investigating
Officer recovered the purported original deed of partition from the custody
of the respondent. It was sent for examination to the Forensic Science
Laboratory, Chennai.
4. Appellant filed an application in the said suit marked as IA No.1 of
2005 calling for the report of the forensic expert from the Court of Judicial
Magistrate, Sathyamangalam as regards the purported signatures of the
petitioner. The said application was allowed by the learned Trial Judge. In
the meantime, allegedly a second report with regard to the of thumb
impression of the petitioner on 15.2.2005 was also received from the
Forensic Science Laboratory. He filed a similar application under Order
XIII Rule 10 of the Code before the learned Trial Judge. By an order dated
8.3.2005, the Trial Court rejected the said application, stating :
3
“But the petition does not contain the details such
as serial number and the date of the documents
which are requested to be sent for. The petition
does not mention that the documents are the
records of Crime No.699/2003 or the related
records. It has not been stated in both the petition
and the counter statement that the investigation is
over. Only the crime number has been mentioned
in the petition. Since it has not been stated on
behalf of the petitioner that the investigation is
over and that the final report has been filed in this
regard, and that it is not possible for the court to
ask from time to time the documents which are in
their possession as a result of investigation and
that the provisions of Order XIII Rule 10 of CPC
do not empower the civil court to direct the
production of document which are in the custody
of police and that it has not been stated whether
such document have been filed and kept on the file
of the court of judicial Magistrate and that the
issue whether the partition deed is false or true to
be established by examining witnesses and it is the
responsibility of the plaintiff in this regard and
after that the examination of witnesses of both
plaintiff and defendant are not over and that
keeping in mind the objections raised by the
respondents/defendants that the petitioners/
plaintiffs are in collusion with the
Sathyamangalam Police and that it is not possible
to send for the documents with the police when the
investigation is not over and that the plaintiff
could establish the falsity of the partition deed by
other witnesses and other documents and for the
said reasons the petition is not acceptable and
having decided so.”
4
5. An application under Article 227 of the Constitution of India filed
thereagainst has been dismissed by the High Court by reason of the
impugned judgment.
6. Mr. Vijay Kumar, learned counsel appearing on behalf of the
appellant, would submit
(1) The learned Trial Court and consequently the High Court committed
an error in observing that the details of the criminal case as also the
court wherein it had been pending was not disclosed by the appellant.
(2) Order XIII Rule 10 of the Code having wide application and having
been enacted to further the ends of justice and avoidance of
multiplicity of proceedings, the same should have invoked.
(3) The genuineness and authenticity of the partition deed dated
28.11.2002 being in issue in the suit, the appellants were entitled to
call for the report of the expert to prove their case.
7. Mr. V. Prabhakaran, learned counsel appearing on behalf of the
respondent, on the other hand, would submit:
(i) By directing the criminal court to transfer the evidence collected
by the investigating officer the proceeding before the criminal
5court shall remain stayed, the impugned order should not be
interfered.
(ii) Appellant should have obtained the certified copy of the report
and filed it before the civil court, which having not been done, the
impugned judgment cannot be faulted with.
(iii) Appellant having not been able to establish that the report in
question was necessary for proving their case, this Court should
not exercise its discretionary jurisdiction under Article 136 of the
Constitution of India.
8. Order XIII of the Code provides for production, impounding and
return of documents. Rule 1 of the said Order mandates production of
original documents by the parties at or before the settlement of issues. Rule
9 of the Order XIII provides for return of admitted documents. Rule 10
empowers the Court to send papers from its own records or from other
courts. It reads as under :
“10. Court may send for papers from its own
records or from other Courts.–(1) The Court
may of its own motion, and may in its discretion
upon the application of any of the parties to a suit,
send for, either from its own records or from any
6other Court, the record of any other suit or
proceeding, and inspect the same.
(2) Every application made under this rule shall
(unless the Court otherwise directs) be supported
by an affidavit showing how the record is material
to the suit in which the application is made, and
that the applicant cannot without unreasonable
delay or expense obtain a duly authenticated copy
of the record or of such portion thereof as the
applicant requires, or that the production of the
original is necessary for the purposes of justice.
(3) Nothing contained in this rule shall be deemed
to enable the Court to use in evidence any
document which under the law of evidence would
be inadmissible in the suit.”
9. Appellants in their application disclosed the following facts :
1) That a First Information Report was lodged on 1.11.2003 against the
defendants. The same was registered as Crime No.699/03.
2) The original partition deed dated 28.11.2002 was sent to the Director,
Forensic Science Department along with appellant’s admitted
signatures by the Court of Judicial Magistrate, Sathyamangalam at the
request of the Investigating Officer.
3) Plaintiffs have come to learn that a report of the expert was also filed
therein in regard to the thumb impression of the appellants.
7
10. In that view of the matter by the appellants, the learned Trial Judge,
in our opinion, committed a manifest error in holding that requisite
particulars have not been furnished.
11. Furthermore, the learned Trial Judge himself had allowed a similar
application so far as the opinion of the handwriting expert was concerned.
It is, therefore, difficult to comprehend as to on what basis a similar prayer
made by the appellant in regard to the opinion of the finger print expert
could be held to be not maintainable.
12. If bringing on record a document is essential for proving the case by a
party, ordinarily the same should not be refused; the Court’s duty being to
find out the truth. The procedural mechanics necessary to arrive at a just
decision must be encouraged. We are not unmindful of the fact that the
court in the said process would not encourage any fishing enquiry. It would
also not assist a party in procuring a document which he should have
himself filed.
13. There cannot furthermore be any doubt that by calling for such
documents, the Court shall not bring about a situation whereby a criminal
proceeding would remain stayed as it is a well settled principle of law that
8
where a Civil proceeding as also a Criminal proceeding is pending, the latter
shall get primacy.
In Anil Behari Ghosh v. Smt. Latika Bala Dessi & Ors. [AIR 1955 SC
566], it is stated :
“The learned counsel for the contesting respondent
suggested that it had not been found by the lower
appellate court as a fact upon the evidence
adduced in this case, that Girish was the nearest
agnate of the testator or that Charu had murdered
his adoptive father, though these matters had been
assumed as facts. The courts below have referred
to good and reliable evidence in support of the
finding that Girish was the nearest reversioner to
the estate of the testator. If the will is a valid and
genuine will, there is intestacy in respect of the
interest created in favour of Charu if he was the
murderer of the testator. On this question the
courts below have assumed on the basis of the
judgment of conviction and sentence passed by the
High Court in the sessions trial that Charu was the
murderer. Though that judgment is relevant only
to show that there was such a trial resulting in the
conviction and sentence of Charu to transportation
for life, it is not evidence of the fact that Charu
was the murderer. That question has to be decided
on evidence.”
In Shanti Kumar Panda v. Shakuntala Devi [(2004) 1 SCC 438], this
Court held :
9
“(3) A decision by a criminal court does not bind
the civil court while a decision by the civil court
binds the criminal court. An order passed by the
Executive Magistrate in proceedings under
Sections 145/146 of the Code is an order by a
criminal court and that too based on a summary
enquiry. The order is entitled to respect and wait
before the competent court at the interlocutory
stage. At the stage of final adjudication of rights,
which would be on the evidence adduced before
the court, the order of the Magistrate is only one
out of several pieces of evidence.”
14. In a Civil Suit, a document has to be proved. The report of an expert
is also required to be brought on record in terms of the provisions of the
Indian Evidence Act. Having regard to the provisions contained in Order
XIII, Rule 8 of the Code, the Civil Court would furthermore be entitled to
substitute the original document by a certified copy. We, therefore, fail to
appreciate as to why the said original document could not be called for.
We may notice that a Division Bench of the Calcutta High Court in
Union of India & Anr. v. The State & Anr. [1961 XLII ITR 753] held that a
document may also be called for from the authorities under the Income Tax
Act, stating :
“Further, it may be pointed out that Order XIII,
rule 10(I) of the Civil Procedure Code does not
refer to a judicial proceeding. It refers to a suit or
10proceeding. Even if the proceeding in connection
with the issue of a search warrant under the
Foreign Exchange Regulation Act be considered a
non-judicial proceeding on the part of the
Magistrate, such a non-judicial proceeding would
still be within the scope of Order XIII, rule 10(1)
of the Civil Procedure Code. In the circumstances,
we cannot accept the contention of Mr. Dutta that
as there was no proceeding before the Chief
Presidency Magistrate the requisition no
proceeding before the Chief Presidency Magistrate
the requisition under Order XIII, rule 10 of the
Civil Procedure Code made by the Income-tax
Officer would not be a valid requisition.”
In Kailash v. Nanhku & Ors. [(2005) 4 SCC 480], this Court has
categorically held :
“All the rules of procedure are the handmaid of
justice. The language employed by the draftsman
of processual law may be liberal or stringent, but
the fact remains that the object of prescribing
procedure is to advance the cause of justice. In an
adversarial system, no party should ordinarily be
denied the opportunity of participating in the
process of justice dispensation. Unless compelled
by express and specific language of the statute, the
provisions of CPC or any other procedural
enactment ought not to be construed in a manner
which would leave the court helpless to meet
extraordinary situations in the ends of justice.”
In Uday Shankar Triyar v. Ram Kalewar Prasad Singh & Anr. [(2006)
1 SCC 75], it was observed :
11
“17. Non-compliance with any procedural
requirement relating to a pleading, memorandum
of appeal or application or petition for relief
should not entail automatic dismissal or rejection,
unless the relevant statute or rule so mandates.
Procedural defects and irregularities which are
curable should not be allowed to defeat
substantive rights or to cause injustice. Procedure,
a hand-maiden to justice, should never be made a
tool to deny justice or perpetuate injustice, by any
oppressive or punitive use. The well recognized
exceptions to this principle are :
i) where the Statute prescribing the procedure,
also prescribes specifically the consequence
of non-compliance.
ii) where the procedural defect is not rectified
even after it is pointed out and due
opportunity is given for rectifying it;
iii) where the non-compliance or violation is
proved to be deliberate or mischievous;
iv) where the rectification of defect would
affect the case on merits or will affect the
jurisdiction of the court.
v) in case of Memorandum of Appeal, there is
complete absence of authority and the
appeal is presented without the knowledge,
consent and authority of the appellant.”
15. In view of the aforementioned pronouncements, we are of the opinion
that the learned Trial Judge should have acceded to the prayer of the
appellants herein.
12
16. The impugned judgment, therefore, cannot be sustained. It is set
aside accordingly. The appeal is allowed. No costs.
……………………………….J.
[S.B. Sinha]
……………………………….J.
[Dr. Mukundakam Sharma]
New Delhi;
April 8, 2009