High Court Madras High Court

Thirunavukkarasu vs Rajendran on 29 October, 2010

Madras High Court
Thirunavukkarasu vs Rajendran on 29 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 29/10/2010

CORAM
THE HONOURABLE MRS.JUSTICE R.BANUMATHI

C.R.P.(PD)(MD)No.359 of 2009
and
M.P. (MD) No.2 of 2009

Thirunavukkarasu            		...  Petitioner
		
Vs

Rajendran            			...  Respondent
								

	Civil Revision Petition filed under Article 227 of the Constitution of
India against the order dated 30.6.2008 made in I.A.No.9 of 2008 in O.S. No.615
of 2006 on the file of the First Additional District Munsif, Kumbakonam.

!For Petitioner  ... Ms.Seetha
                     for M/s.K.Govindarajan
^For Respondent  ... Mr.T.V.Sivakumar


:ORDER

Challenge in this Revision is the order of First Additional District
Munsif, Kumbakonam dated 30.6.2008 in I.A.No.9 of 2008 in O.S.No.615 of 2006
filed under Rule 76 and Section 151 CPC, declined to send for the documents from
the office of Public Works Department, Cauvery Division, Kumbakonam.

2. The respondent/plaintiff filed the suit in O.S.No.615 of 2006 on the
file of the First Additional District Munsif, Kumbakonam for recovery of money
on the basis of promissory note, stating that the defendant has borrowed a sum
of Rs.50,000/- by executing a promissory note on 14.3.2004 agreeing to repay the
sum with interest @ 12% p.a.,. The defendant has resisted the suit by a filing
written statement denying the execution of the promissory note. In the written
statement, the defendant has raised a plea of forgery and contended that the
defendant’s signature in the promissory note was fabricated.

3. After framing of issues, PW.1 was examined and when PW.1 was in the
box, the defendant filed the petition in I.A.No.9 of 1998 under Civil Rules of
Practice 76 to send for certain documents from the Public Works Department
(Cauvery Division), Kumbakonam such as (i) Payment Register for the month of
February 2004 where the defendant put his signature for payment; (ii) Leave
Application of the defendant dated 14.9.2004, from the office of the Public
Works Department, Cauvery Division, Kumbakonam in which he is working.
According to the defendant, these documents which are in the custody of the
Public Works Department are required for comparison of his signature found in
the promissory note.

4. Learned First Additional District Munsif held that there are no valid
reasons to send for the documents for cross-examination of PW.1 for comparing
the signature with the pronote and pointing out that those documents are not
necessary, dismissed the said application.

5. Challenging the impugned order, the learned counsel appearing for the
revision petitioner has submitted that the learned District Munsif has not
passed a detailed order but in one line stated that “there are no valid reasons
to send for the documents”. It was further submitted that the learned District
Munsif erred in saying that the documents are not necessary for cross-
examination of PW.1 and the Trial Court ought to have sent for the documents in
the light of the defence plea of forgery taken in the written statement.

6. Drawing the Court’s attention to Civil Rules of Practice 75(2), the
learned counsel appearing for the respondent/plaintiff submitted that the
application ought to have been filed in the prescribed format and a verified
application under CRP 75 (2) ought to have been filed and as such, the
application was not maintainable. It was further submitted that the defendant
cannot seek to send for documents to confront PW.1/plaintiff with reference to
the defendant’s documents.

7. The application to send for the documents has been filed by the
defendant under Rule 76 of Civil Rules of Practice. As rightly pointed out by
the learned counsel for the respondent/plaintiff, the application ought to have
been filed under CRP 75(2). CRP 75 deals with the production of records in the
custody of a public officer other than a court. For issuance of summons for the
production of the records in the custody of Public Officer, an application as
contemplated under Rule 75 (2) has to be filed. CRP 75(2) reads as follows:-

75. Production of records in the custody of a public officer other than a court-
(1) …

(2) Every application for such summons shall be made by a verified
petition stating that (i) the document or documents the production of which is
required; (ii) the relevancy of the document or documents; and (iii) in cases
where the production of a certified copy would answer the purpose whether
application was made to the proper officer for a certified copy of copies and
the result of such application.”

8. As per 75 (3) CRP, no Court, shall issue such summons unless it
considers the production of the original is necessary or is satisfied that the
application for a Certified Copy has been duly made and has not been granted.
Before issuing summons, in every case, the Court shall record its reasons in
writing for issuance of summons. As contended by the learned counsel for the
respondent, the application filed before the District Munsif in I.A.No.9 of 2008
is not in the prescribed format as stipulated under CRP 75 (2). In the absence
of verified application being filed, the learned District Munsif rightly
dismissed the application.

9. Of course, the defendant has taken a plea of forgery. In order to
substantiate the plea of forgery, the defendant can very well produce every
documents which are in his custody containing his signature. It need not
necessarily be the documents from the Public Works Department where he has been
working. That apart, to substantiate his plea of forgery, defendant can also
adduce other oral and documentary evidence. Since there are other efficacious
ways to establish the defence plea of forgery, the learned District Munsif,
rightly dismissed the application.

10. As rightly contended by the learned counsel for the Revision
Petitioner, the learned District Munsif has not elaborated the reasoning for
dismissal of the application but omission to give elaborate reasoning cannot be
the ground for interference with the order of the learned District Munsif. The
impugned order does not suffer from any serious error calling for any
interference.

11. In the result, the order dated 30.6.2008 made in I.A.No.9 of 2008 in
O.S. No.615 of 2006 on the file of the First Additional District Munsif,
Kumbakonam is confirmed and the Civil Revision Petition is dismissed. The
learned District Munsif is directed to proceed with the suit in O.S.No.615 of
2006 and dispose of the same as expeditiously as possible after affording
sufficient opportunity to both the parties. No order as to costs. Connected
Miscellaneous Petition is closed.

asvm

To

The First Additional
District Munsif,
Kumbakonam.