High Court Patna High Court - Orders

Sunil Kumar Sinha vs Amit Kumar & Anr on 11 July, 2011

Patna High Court – Orders
Sunil Kumar Sinha vs Amit Kumar & Anr on 11 July, 2011

IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10850 of 2011

SUNIL KUMAR SINHA – Petitioner/s(s)
Versus
AMIT KUMAR & ANR – Respondent/s(s)
___________

2. 11.07.2011 Heard the learned counsel for the petitioner.

This writ application has been filed against the

order dated 29.4.2011 passed by Sub Judge 9 th

Muzaffarpur in Title Suit No. 518 of 2007, whereby the

prayer of the petitioner for recalling the PW Nos. 1, 2,

3, 5 and 6 for their further cross examination has been

rejected.

The learned counsel for the petitioner

submitted that at the time of argument it was felt that

the said PWs have not been cross examined on certain

points and the petitioner also offered cost but the

learned court below rejected the prayer without

considering the facts that further cross-examination is

necessary. The learned counsel for the petitioner relied

upon a decision of the Apex Court reported in 2011

(2) PLJR 139.

From perusal of the order it appears that the

evidence was closed on 8.12.2010 and the case was

fixed for argument immediately on 21.12.2010. At this

juncture the petitioner filed an application for recalling

the said witnesses on the ground that the said
2

witnesses are required to cross-examine further on

certain grounds. From perusal of the application it does

not appear that on what point the cross-examination is

required. So far the decision cited by the petitioner is

concerned in the said very decision the Apex Court held

that for recall or re-opening the evidence of a party the

court exercises power under Section 151 of the Code of

Civil Procedure. The Apex Court further held that the

power to recall any witness is not intended to be used

to fill up omission in evidences of a witness who has

already been examined. It has specifically been held

that if there is a time gap between the completion of

the evidence and hearing of the arguments for

whatsoever reason and if in that period the party comes

across some evidence which he could not lay his hands

earlier or some evidence in regard to the conduct or

action of the other party comes into existence, the

court may in exercise of its inherent power under

Section 151 C.P.C. permit the production of such

evidence if it is relevant and necessary in the interest of

justice.

Here only a bald statement has been made on

the ground that it is necessary for further cross-

examination without any clarification. From perusal of

the impugned order it appears that the learned court

below observed that sufficient time was granted to the
3

petitioner for cross-examining the witnesses and senior

counsel Sri Gulab Rabbani has fully cross-examined the

witnesses. However, at the time of hearing another

senior counsel was engaged.

Considering the above facts and circumstances

of the case, in my opinion, it is not a fit case where

supervisory jurisdiction under Article 227 of the

Constitution of India be exercised as the court below

has not acted beyond his jurisdiction. Accordingly, this

writ application is dismissed.

S.S.                                 (Mungeshwar Sahoo,J.)