JUDGMENT
L. Mohapatra, J.
1. This application under Section 482 Cr.P.C. is directed against the order dated 14.11.2006 passed by the Special Judge, C.B.I., Bhubaneswar in T.R. No. 24 of 2002 rejecting the application to recall P.Ws. 1 to 11 for further cross-examination.
2. On 14.11.2006 P.W.12 was examined. On the said date an application was filed by the learned Counsel appearing for the petitioner before the trial Court to recall the P.Ws.1 to 11 for further cross-examination on the ground that the said witnesses have not been cross-examined on fact as well as legal aspect. According to the learned Counsel for the petitioner further cross-examination of the said witnesses is required for a fair trial and to ensure justice. The effective adjudication of the case can only be made if the said witnesses are recalled for further cross-examination.
3. The aforesaid petition was opposed by the C.B.I. Shri S.K. Padhi, the learned Senior Counsel appearing for the C.B.I. submitted that these witnesses were examined in between 2003 to 2006 and at no point of time, effort was made by the learned Counsel appearing for the petitioner to recall the said witnesses for cross-examination. It was submitted by Shri Padhi, the learned Senior Counsel appearing for the C.B.I. that with the change of lawyer on behalf of the petitioner, the witnesses should not be recalled for further cross-examination, unless the petitioner makes out a case deserving an order for recalling the witnesses for further cross-examination.
4. From the impugned order, it appears that an application was filed on 14.11.2006 to recall P.Ws. 1 to 11 for further cross-examination only on the ground that they have not been cross-examined with regard to fact and legal aspect of the case and in order to have a fair trial and to ensure justice, the said witnesses should be recalled for further cross-examination. It appears that no other ground has been taken in the petition to recall the said witnesses. Unless acceptable grounds are mentioned in the petition to recall the witnesses, it will not be possible on the part of any Court to find out as to whether recalling the said witnesses for further cross-examination is necessary for the purpose of trial or not. Merely because these witnesses were not cross-examined properly by the previous counsel, should not be a ground for recalling the said witnesses for further cross-examination at the instance of a newly engaged counsel and in the process drag the trial. P.Ws.1 and 2 were examined and cross-examined in 2003, P.Ws.3 to 9 were examined and cross-examined in 2004 and P.Ws. 10 and 11 were examined and cross-examined in 2006. It is evident from the dates of their examination and cross-examination that no steps were taken by the petitioner to recall at least P.Ws.1 to 9 for almost three years for the purpose of further cross-examination. P.Ws. 10 and 11 were examined recently but no acceptable ground has been taken in the petition to recall the said witnesses for further cross-examination. As a matter of fact, I find from the deposition copies that some cross-examination has been made on behalf of the accused person. It will not be out of place to mention that the petitioner is facing trial for commission of offence under Sections 120-B/420 and 34 of the Indian Penal Code read with Section 13(2) and 13(1)(d) of the Prevention of Corruption Act. Such type of cases mostly depend on the documents and the witnesses are examined on behalf of the prosecution to prove the documents. In view of the above, I do not find any justification to interfere with the impugned order rejecting the application filed by the petitioner for r ailing the P.Ws. 1 to 11 for further cross-examination.
5. So far as P.W.12 is concerned, learned Counsel for the petitioner further submitted that unless P.Ws. 1 to 11 are recalled for further examination, cross-examination of P.W. 12 will not be much of relevance. Learned Counsel for the petitioner relied on a decision of this Court in the case of Kishore Chandra Mohapatra v. Panchanan Singh and Ors. reported in 1995 (8) OCR 241. The Court in the said decision observed that Section 311 of the Code of Criminal Procedure gives very wide powers to all Courts at any stage in any proceeding to examine a witness if his evidence appears to be necessary for a just decision of the case. In the aforesaid case after examination of P.Ws.1 to 3, an application was filed to recall the said witnesses for further examination on the ground that they had not been properly cross-examined relating to commission of offences and, therefore further cross-examination is necessary. The trial Court having allowed the petition, the said order was challenged before this Court. Considering the reasons indicated by the trial Court in recalling the said witnesses for further examination, this Court did not interfere with the order passed by the trial Court.
6. Reliance was also placed on a decision of this Court in the case of Chairman Bag v. Mohanial Jain reported in 1996 (11) O.C.R. 531. In the said case, the Court again held that a witness can be recalled at any stage if the Court is satisfied that the same is essential or needed for just decision in the case. On the facts of the case, the Court allowed application and directed recalling the complainant for further cross-examination. There is no dispute that the Court has wide powers to recall the witnesses for further cross-examination in order to impart justice to the parties. But at the same time, the Court cannot also overlook the fact that there may be cases where further cross-examination is unnecessary or recalling the witnesses may result in lingering the proceeding for indefinite period. Here is a case where steps were never taken for recalling the witnesses for years and only with change of counsel, the petition had been filed to recall the said witnesses for further cross-examination. Change of lawyer can never be a ground for recalling the witnesses for further cross-examination. Apart from the above, in the application filed to recall the witnesses for further cross-examination no reasons have been assigned except that the said witnesses have not been cross-examined properly on facts and law. As observed earlier, such type of cases mostly depend on the documents and witnesses are only examined to prove the documents. Under these circumstances, I am of the view of that there is no need to recall the said witnesses for further cross-examination.
7. Accordingly, the CRLMC is dismissed.