Bombay High Court High Court

Shri Vardachari vs =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-= on 21 July, 2011

Bombay High Court
Shri Vardachari vs =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-= on 21 July, 2011
Bench: A.P. Bhangale
                                                              1




                                                                                                                    
                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                            
                                         NAGPUR BENCH, NAGPUR




                                                                                           
                             CRIMINAL APPLICATION NO.167 OF 2011



  Shri Vardachari s/o. Rangachari,




                                                                        
  Aged 68 yrs., Occ. retired Administrative
  Officer, M.S.E.B., r/o. Ramnagar, Nagpur.                                         .....            APPLICANT.
                                               
            // VERSUS //
                                              
  State of Maharashtra,
  through Anti-Corruption Bureau,
  Chandrapur.                                                                      ......            NON-APPLICANT.
                
             



  -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                           Mr.Mahesh Singh, Advocate for the applicant.
                      Mr.A.S.Parihar, A.P.P. for the respondent/State.
  -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-





                                                             CORAM : A.P. BHANGALE, J.
                                                            DATED            :   21st July, 2011.





   ORAL JUDGMENT                 :




   1.           Heard finally by the consent of                          Mr. Mahesh Singh, Advocate for


the applicant and Mr.A.S.Parihar, A.P.P. for the respondent/State.

::: Downloaded on – 09/06/2013 17:32:22 :::
2

2. By this application under Section 482 of the Code of Criminal

Procedure, the applicant has prayed for quashing and setting aside the

impugned order passed below Exh.77 on 10.3.2011 by the learned Special

Judge, Chandrapur in Special Case (ACB) No.4 of 1998. It appears that the

learned Advocate for the defence had filed an application (Exh.77) in the trial

Court contending that the accused came to know in or about the month of

December, 2010 that the first informant Ku. Surekha is involved in a series of

serious misconducts and that she was suspended on account of grave charges

against her. Departmental enquiry was also held against her and she was

found guilty. Defence had obtained information regarding misconducts of the

first informant in the third week of December, 2010 and had produced certain

documents listed with Exh.73 on 4.1.2011, which were allowed to be so

produced by the learned trial Judge. Those documents, according to the

defence, are not only relevant, but are required to be proved by the defence

to substantiate their case. The defence, therefore, prayed for examination of

certain witnesses so as to prove those documents by way of defence evidence

who were to be examined on behalf of the defence. The learned trial Judge

held that the documents received and produced by the defence on record

were in respect of the subsequent incident regarding alleged misconduct of

::: Downloaded on – 09/06/2013 17:32:22 :::
3

the first informant and therefore, they were not relevant. According to the

learned trial Judge the witnesses proposed and to be examined as defence

witnesses were not important as far as the trial in question is concerned.

Thus, the application (Exh.77) was rejected.

3. The learned Advocate for the applicant submitted that the

documents which were allowed to be produced by the trial Judge cannot be

proved unless the defence is allowed to adduce evidence in support of its

defence. The documents could not have been produced earlier because they

were obtained under the Right to Information Act in the month of December,

2010 when the accused came to know about the misconduct of the first

informant. It is submitted that if the evidence which is proposed to be brought

on record on behalf of the defence is not allowed to be adduced, the defence

would suffer irreparable loss as defence would not be in a position to

otherwise assail credibility of complainant/first informant.

3. No reply has been filed by the learned A.P.P. to the application,

although sufficient opportunity has been granted to file the same. The learned

A.P.P. left it to the discretion of the Court.

::: Downloaded on – 09/06/2013 17:32:22 :::
4

4. In Chapter XVIII of the Code of Criminal Procedure, in a trial before

the Court of Sessions, the trial Judge is under obligation to take all such

evidence as may be produced not only in support of the prosecution but also

which may be produced in support of the defence. When the accused is not

acquitted at the conclusion of the prosecution evidence, he is required to be

called upon to enter in his defence and adduce any evidence which he

may have in support thereof. In addition, the accused may also choose to file

Written Statement in his defence which shall be incorporated in the record of

the case. U/s.233 (3) of the Code of Criminal Procedure, when the accused

applies for the issue of any process for compelling the attendance of any

witness or the production of any document or thing, the Judge shall issue such

process unless he considers, for reasons to be recorded, that such application

should be refused on the ground that it is made for the purpose of vexation

or delay or for defeating the ends of justice. No such reason has been

mentioned by the learned trial Judge in the impugned order. The learned trial

Judge merely expressed his opinion that “considering the lapse of ten years

between the trap and the alleged misconduct of the complainant and the

misconduct of the complainant in the year 2006 having no concern with the

trap in the year 1998, I am not of the view that these witnesses are

important to decide the dispute before the Court i.e. to prove the offence

::: Downloaded on – 09/06/2013 17:32:22 :::
5

against the accused and to decide conduct of the complainant in the year

1998.” This reason assigned by the learned trial Judge to reject the

application to adduce defence evidence is neither just nor proper. Even u/s.

311 of the Code of Criminal Procedure, the trial Court has a power to summon

any person as a witness, or examine any person in attendance, though not

summoned as a witness, or recall and re-examine any person already

examined; and the Court shall summon and examine or recall and re-examine

any such person if his evidence appears to it to be essential to the just

decision of the case. Therefore, an opportunity is required to be given to the

defence to adduce any evidence in support of its defence unless the

application for adducing additional evidence is made vexatiously or to delay or

defeat the ends of justice. Thus, applying the above test to the facts of the

present case, in my opinion, opportunity to adduce evidence ought to have

been granted to the accused to lead evidence in support of the defence.

Hence, the impugned order is set aside.

5. The applicant/accused shall be allowed to examine witnesses listed

in support of his defence. Defence shall file a list of witnesses as also a list

of documents and shall call upon the prosecution to admit or deny

genuineness of such documents as contemplated u/s. 294 of the Code of

::: Downloaded on – 09/06/2013 17:32:22 :::
6

Criminal Procedure. If the prosecution admits genuineness of the documents,

such documents may be read in evidence in the course of trial without formal

proof. Proof of such documents may not be required in view of Section 294 of

the Code of Criminal Procedure which is intended to prevent delay which may

occur due to time consumed in examination of witnesses or further recording

of the evidence. The impugned order is set aside. The application is allowed

in the above terms. The parties are left to bear their own costs.

Copy of this judgment duly authenticated be supplied to the

learned Advocate for the applicant.

JUDGE

jais

::: Downloaded on – 09/06/2013 17:32:22 :::