Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 3]

Andhra HC (Pre-Telangana)

Talasila Suresh vs Naarla Srinivasa Chakravathi And ... on 18 October, 2012

Equivalent citations: AIR 2013 ANDHRA PRADESH 98, (2013) 125 ALLINDCAS 619 (AP), 2013 (125) ALLINDCAS 619, (2013) 1 ANDHLD 599

Author: L.Narasimha Reddy

Bench: L.Narasimha Reddy

       

  

  

 
 
 THE HON'BLE SRI JUSTICE L.NARASIMHA REDDY          

CIVIL REVISION PETITION No.6335 OF 2009     

18.10.2012 

Talasila Suresh

Naarla Srinivasa Chakravathi and others

Counsel for the Petitioner: Sri Sai Gangadhar Chamarthy

Counsel for respondents:

<Gist:

>Head Note : 

? Citations:
AIR 1982 Calcutta 294 

ORDER:

The 1st respondent filed O.S.No.381 of 2003 in the Court of the Principal Junior Civil Judge, Avanigadda, against the petitioner and respondents 2 to 4 for recovery of amount on the strength of a promissory note, said to have been executed by late Rama Mohana Rao, the father of the petitioner. The suit was decreed and after the decree became final, the 1st respondent filed E.P.No.107 of 2007 against the petitioner and respondent No.2, his mother, and respondents 3 and 4, his sisters. In the course of trial of the E.P., the 1st respondent wanted to mark the deposition of the petitioner herein in O.S.No.60 of 2003 on the file of the Court of Senior Civil Judge, Avanigadda. The petitioner raised an objection to it by making reference to Section 33 of the Indian Evidence Act (for shot, 'the Act'). The executing Court, however, overruled the objection through its order, dated 24.11.2009, and directed that the deposition of the petitioner in the said suit, be marked as an exhibit. The same is challenged in this revision.

Heard learned counsel for the petitioner and learned counsel for the respondents.

The only question that arises for consideration is as to whether the deposition of the petitioner herein, as a witness in O.S.No.60 of 2003 can be taken on record, as an exhibit in E.P.No.107 of 2007 filed by the 1st respondent.

Section 33 of the Act deals with this aspect. The executing Court has extracted the provision and has undertaken discussion with reference to it. The evidence given by a witness in a judicial proceeding, is treated as relevant, for the purpose of proving the truth of the facts stated in subsequent judicial proceedings, subject to certain conditions. Such facility is available, a) when a witness is dead or b) cannot be found or b) is incapable of giving evidence or

d) is kept out of reach, by the adverse party or e) his presence cannot be obtained without an amount of delay or expense. Even if one of these circumstances exist, it must be ensured that the proceedings are a) between the same parties or their representatives in interest and the questions in issue are substantially the same in both the proceedings and b) the adverse party in the first proceeding had the right and opportunity to cross examine the witness. When such are the conditions imposed by the legislature in the context of placing reliance on evidence of a witness, given in an earlier set of proceedings, heavy burden rested upon the 1st respondent to establish each of these facets.

In the instant case, what is sought to be marked is the deposition of the petitioner, in O.S.No.60 of 2003. He is very much alive, and available to be examined and cross examined. Therefore, the conditions incorporated in Section 33 of the Act, themselves bar the marking of the deposition of the petitioner recorded in another suit. Added to that the 1st respondent failed to establish any of the conditions stipulated in the provision, which are independent of each other.

The trial Court relied upon the judgment of the Calcutta Court in Dukhiram Dey v. Mrityunjoy Prosad Daw1. That was a case in which the witness was confronted with a statement made by him in another suit. Confronting a witness with a statement is substantially different from marking the entire deposition, and making it part of the record in another case.

Hence, the civil revision petition is allowed and the impugned order is set aside. There shall be no order as to costs.

The miscellaneous petition filed in this civil revision petition shall stand disposed of.

____________________________ L. NARASIMHA REDDY, J.

18.10.2012