High Court Madras High Court

Virabadran Chetty And Ors. vs Nataraja Desikar on 22 July, 1904

Madras High Court
Virabadran Chetty And Ors. vs Nataraja Desikar on 22 July, 1904
Equivalent citations: (1904) 14 MLJ 329
Author: S Aiyar


JUDGMENT

Subrahmania Aiyar, J.

1. The appellants obtained a decree against the late Pandara Sannadhi of Tiruvannamalai Mutt in the Madura District for moneys lent to him. In execution of the decree certain gold and silver pooja articles &c, were attached and seized. The respondent, the present head of the Mutt, who had been made a party to the execution proceedings as the representative of the deceased, raised a contention that the attached articles were not liable to be sold in execution of the decree as they were not assets of the deceased but property appertaining to the Mutt. With reference to the investigation of the claim thus made, the appellants applied to the Subordinate Judge of Madura East to summon the respondent as a witness for the appellants. The respondent thereupon applied to the Subordinate Judge to take his examination on commission suggesting at the same time that he was not in a position to give, of his own personal knowledge, any evidence material to the questions at issue and that the appellants insist on his appearance in Court merely with a view to put pressure upon him and make him give up his claim or bring about a compromise, it being considered derogatory to heads of Mutts in the position of the respondent to appear in Court as witnesses. The Subordinate Judge refused to grant the respondent’s application on the ground that the respondent being resident within the jurisdiction of the Subordinate Court and not being a person legally exempted from appearing as a witness in Court nor incapacitated from doing so by illness or infirmity, it was not competent to the Court to issue a commission for the examination of the respondent. On revision Mr. Justice Boddam set aside the order of the Subordinate Judge and directed that the respondent be examined on commission.

2. It is contended for the respondent.

1. that the order of the learned Judge did not amount to a Judgment so as to allow of an appeal under the Letters Patent being preferred against it;

2. That even in the circumstances relied on by the Subordinate Judge it is competent to the Courts of this country to direct the examination of a witness on commission if for adequate reasons it is thought fit to do so; and

3. That assuming neither of these contentions is well-founded the circumstances of the casi show that the appellants are seeking to compel the respondent’s appearance not bona fide, but solely to obtain’am improper advantage.

3. With regard to the first question I am unable to agree that the learned Judge’s order does not amount to a judgment within the meaning oi Section 15 of the Letters Patent. A litigant is undoubtedly entitled to insist on the appearance of witnesses who could give evidence material to his case and if the examination of a material witness with reference to whom the issue of a commission is not warranted by law, is wrongly ordered to be taken on, commission in spite of the objections of the party entitled to examine him in the presence of the Judge and in open Court the order so passed must cleirly be held to deal with the question of the right, on the ono hand, of the party seeking the personal attendance in Court and, on the other, of the liability of the person claiming to avoid it.

4. Passing to the next question I feel constrained to hold that the respondent’s contention, here also fails. I do not consider it necessary to refer to and consider, as Mr §. SriniYasa Aiyailg&F on behalf of the respondent invited us to do, the procedure of the Courts of Chancery in England and elsewhere in the matter of the issue of commissions to witnesses. The question of the issue of commissions for the examination of witnesses by Courts of this country governed by the Civil Procedure Code, is one to be dealt with entirely under the provisions “of the Code and, obviously Section 386 provides for all the cases in which the legislature intended it should be competent to the Courts to issue a commission for the examination of persons resident within the jurisdiction of the Court. In the view that this provision is exhaustive on the point it is inoumbent on the Court to insist on the attendance of a witness personally in Court if his evidence is material and $he party entitled to adduce such evidence requires that course to be adopted. This construction of the section is supported by Oopal Ghunder Sircar v. Kamodhar Moochee and Ors. 7 W.R.C.R. p. 349 cited on behalf of the appellants and decided with reference to the Code of 1859, the provisions of Section 175 of which did not, so far as the point under consideration is concerned, differ from the present law. The provisions of Section 386 of the Civil Procedure Code are fa’r from being of the comprehensive character of order XXXVII Rule 5 of the Rules of the Supreme Court and the explanation for this I take to be that it was not thought desirable to confer such wide powers on the general body of Judges presiding over the subordinate courts in this country.

5. The last contention on behalf of the respondent, however, must, I think, prevail. No doubt on the application of a party to a legal proceeding summonses to witnesses would ordinarily issue as a matter of course, but even in the case of witnesses who are not parties to the proceeding and who have no locus standi to object to their being called upon to appear, except on the ground that the Court has no jurisdiction to compel their attendance, a litigant’s privilege of taking out summonses is unquestionably subject to the control of the tribunal which is called upon to enforce their attendance though such control will be exercised very sparingly and only in exceptional cases. In Raymond v. Tapson 22 Ch. D. 430 at p. 434 after pointing out no leave of the Court was necessary for the issue of a subpoena to a witness, Jewel, M.R. took care to point out: “of course there was always a power in the Court to prevent an abuse of this power (of summoning witnesses).” He again observed; ” the Court has still the power to say when the witness attends that the witness shall not be examined or that he shall be examined in open Court. It can always restrain the abuse of the power to summon witnesses.” Cotton, L.J. added; ” I quite agree that thel’Court ought to see that the parties do not abuse their privilege.” Reference may also be made to the early case of Rex v. Burbage 3 Burrows 1440 where Lord Mansfieldadmitting that in general a habeas corpus ad testificandum will lie to remove a person in execution to be a witness, refused to issue the writ in the particular instance as the application for it appeared to be ” a mere contrivance”. It is hardly necessary to point out that the control in question is an instance of the general authority of every Court of competent jurisdiction to prevent abuse of its process–an authority affirmed by the Judicial Committee in Haggard v. Pelicier Freres (1892) A.C. 61 cited by Mr. Srinivasaiyangar.

6. Turning to the case of a person who is not a mere stranger to the proceeding but who is party thereto, his situation obviously possesses a distinction which must not be lost sight of. In his case the other party requiring his attendance could compel a discovery of material information required by him with reference to the questions duly raised in the causeFurther where cases are well conducted each party is, of course, expected to go into the box to prove facts bearing on the case and within his knowledge, so as to give the other side an opportunity of testing the truth of such evidence by cross-examination. Where instead of waiting for and availing oneself of this natural opportunity and leaving it to the Court to draw an inference adverse to one who fails so to appear and support his own case, an attempt is made to insist on the opponent appearing in Court, it is but reasonable to scrutinise the grounds of such an attempt and the opposition theretoViewing this case with reference to these considerations it is pretty clear that the appellant’s application is not bona fide. It is well known that persons in the posibion of the respondent consider it derogatory to be examined in Court as witnesses and when such persons happen to be men worthily filling the position of heads of Mu*tts, their attendance as witnesses in Court is highly distasteful to their disciples and co-religionists. Consequently the suggestion on behalf of the respondent that his attendance in Court is required not for the purpose of obtaining any material evidence in this case but from other and indirect motives which, if disclosed, would result in the dismissal of the application, is not altogether improbable. Had, however, the appellants been able to satisfy the Court that the respondent is personally aware of any facts or circumstances which would really help their case, the respondent ought no doubt to be compelled to appear, however inconvenient and disagreeable to him such appearance may be. The appellants, however, have failed to show anything of the kind judging from the affidavits filed on their behalf. I would therefore dismiss the appeal on this ground with costs.

Sankaran Nair, J.

7. The appellants obtained a decree against the late Pandara Saunadhi of Tiruvannamalai Adhinam for a sum exceeding Rs. 7,000-0-0. On their application to execute the decree against the respondent as the legal representative of the deceased the High Court, directed that ” execution do proceed against the appellant as the legal representative of the deceased defendant in respect of the moveable property of the deceased, if any, in his hands, which may be pointed out by the plaintiffs.”

8. The appellants have attached in execution of their decree certain silver and gold articles on the ground that they were made by the deceased and form his property. The respondent claimed them as the property of the Adhinam. To prove their claim the appellants applied for a summons to the respondent to give evidence before the Court.

9. The respondent contended that on account of his position and sacred character no summons ought to have been issued to him to give evidence in open Court. He alleged that the application was ” simply malicious and vindictive” and made to “harass” him and to compel him to pay up the decree amount, as the appellant well knew that he would not attend to give evidence before a Court and further that his evidence whs immaterial as he was living at Kumbakonam from 1894 to 1902 and consequently knew nothing personally of the nature of the property attached. And he prayed that the Court might issue a commission to take his evidence if required by the appellant. The respondent resides within the jurisdiction of the Subordinate Court before whom he is sought to be examined.

10. The Subordinate Judge refused the application of the respondent to issue a commission. A petition was filed in this Court to set aside the order.

11. The learned judge of this Court who heard this petition held that the power to issue a commission is not confined absolutely to those cases mentioned in Section 383 of the Civil Procedure Code and the Judge may, if he thinks it fit, issue a commission in other cases also. He held further that considering the peculiar position of the respondent it would be an act of unnecessary harshness to insist upon his appearance in Court in this case when he is not a primary party to the suit and is likely to cause the matter to be compromised rather than undergo the ordeal of an examination in Court and being of opinion that the Charter Act gave him the power to interfere reversed the order of the Subordinate Judge as made without the proper exercise of his judicial discretion and directed the examination of the witness by a Commissioner.;

12. The decree-holder appeals and the same contentions that were raised before the learned Judge are insisted upon befdft us. It is argued that the High Court has no power under the Charter Act to set aside the order passed by the Subordinate Judge and the case reported in Tej Ram v. Harsukh I.L.R. 1 A. 101 is relied upon. I agree with the learned Judge that this contention is unsound.

13. It is then argued, for the appellant that the power of the Court to issue a commission to examine persons resident within its jurisdiction is confined to the cases mentioned in Section 383 of the Civil Procedure Code. This is denied on behalf of the respondent who relies also upon the English law in support of his contention. Under Section 4 of I William IV C. XXII and Eule 5 of Order 3 which only followed the old Chancery practice, the power to issue commission to examine witnesses was unrestricted, though such power was usually exercised only when the Corut was satisfied that the witness could not bo produced before the Court at the time of hearing on account of age, dangerous illness, precarious state of health or on the ground that he was to go out of jurisdiction. Section 10 of I. Will. IV C. XXII and Rule 18 of order XXVII also declare that the deposition of a witness living within the jurisdiction may be read in evidence at the hearing only when he is unable to attencf “from illness or other infirmity.” The Indian Procedure Codes in declaring the circumstances under which a commission may be issued seem to have accepted (Sections 388 and 386 of the Civil Procedure Code) the rules that governed the practice in English Courts and adopted the ground under which alone the depositions of witnesses could bo given in evidence at the hearing; and in addition regard being had to the peculiar conditions of Indian society, further empowered a Judge to issue commission to examine witnesses exempted from attendance in Court under Sections fi40 and 641 of the Civil Procedure Code. Section 640 exempts certain women, while under Section 641 the Government must notify the exemption from attendance oE any person in their opinion entitled to that privilege on account of his rank, tfo power to exempt is given to the Courts. The enactment of those elaborate provisions in the place of the simple and comprehensive rule of English Law that an order may issue u where it shall appear necessary for the purposes of justice ” seems to show that the Courts have not the absolute discretion or inherent power claimed for them on behalf of the respondent and a Judge is not therefore justified in issuing a commission except when authorized by the provisions of the Code. The case of Gopal Chunder Sircar v. Karnodhar Moochee and Ors. 7 W.R.C.R. p. 349 is also in favour of this view. It is not to fee understood that where these conditions exist the Judge is bound to issue a commission; where such examination may result in injustice to any or where it is not calculated to permit of the evidence being fairly tested or where the application is made to avoid cross-examination before the court, a commission need not be issued. ” Even if the Court should be of opinion that the refusal of a commission will prevent the evidence of the witness from being given at all, yet if the non-attendance of the witness before the tribunal which has to decide the case and the consequent inability of the tribunal to observe demeanour and hear the answers of the witness shall lead to injustice towards one of the parties, the commission ought to be refused.” See Brider v. Greenwood 20 Ch. D. 764.

14. I am therefore of opinion that this contention of the pleader for the appellant ought to be upheld.

15. But this appeal must be dismissed and the order of the learned Judge confirmed on the ground that on the facts disclosed, the plaintiff–appellant is not entitled to obtain a summons for the attendance of this respondent.

16. No doubt under Section 159 of Act XIV of 1882 as under S. (49 of Act VIII of 1859 a party is entitled to obtain, a summons for the attendance of any witness on application before the day fixed for disposal. The Judge has absolutely no discretion under this section and he cannot refuse the application. It is not for him to assume or infer that such witness is not likely to know anything of the matter in dispute or to be of any use to the partly applying. That is a matter for the applicant himself to consider

17. But every Court has undoubtedly a right to prevent the abuse of its own, process. It is true very strong evidence must be adduced by the party opposing an application for summons to show that it is not made bonafide and that the granting of such application would be permitting an abuse of the process of the Court. But after a careful consideration of the evidence I am not prepared to differ from the conclusion that this application for summons was really made for the purpose mentioned in the respondent’s petition; the Court is not bound therefore to summon the witness ahdia commission may be issued, the respondent having consented to ithe same. The appeal in my opinion must be accordingly dismissed with costs.