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 0, Cited by 2]

Supreme Court of India

State (Delhi Administration) vs Vishwanath Lugnani And Ors. on 30 July, 1980

Equivalent citations: AIR1981SC1239, 1981CRILJ745, 1981SUPP(1)SCC64, 1980(12)UJ832(SC), AIR 1981 SUPREME COURT 1239, 1981 (83) PUN LR 160, 1980 CRIAPPR(SC) 343, 1980 UJ (SC) 832, (1981) SC CR R 239

Author: A.C. Gupta

Bench: A.C. Gupta, P.S. Kailasam

JUDGMENT
  

A.C. Gupta, J.
 

1. This appeal is from an order of the Delhi High Court rejecting the Revision Petition made by the Delhi Administration against an order of the Additional Sessions Judge, Delhi, dated 11th May, 1973. By the said order the Additional Sessions Judge had closed the prosecution case rejecting a prayer for adjournment made on behalf of the prosecution on the stand that it was made clean in the earlier order dated 12th April, 1972 that no further adjournment would be allowed. The relevant portion of the Additional Sessions Judges order is as follows Statement of Shri K.A. Kajagopalan, I.O. of the case has been recorded. No other witness is present today. An application has been moved by the PP Shri Mahajan stating that Sarvshri Richard Donovan Dalville Streeth, Manager of Barclay's Bank Trans val, M.J. Oliver, Account of the said Bank and I.C, Morris, another employees of the said Barclay's DCO London Bank residents of London be ordered to be examined on Commission. As observed earlier no prosecution witness is present. The learned PP also produced a letter from his record which he says he had received from the Government Examiner of Questioned documents, 25, Akbar Road, New Delhi. This letter is addressed to me but is being produced by (he PP from his own record. In the said latter dated 7.5.75 which apparently had been handed over to the prosecution by Shri SK Sharma on 7.5.73, it is mentioned that the records of the case are lying in Simla. No reason is coming forward as to why the prosecution did not make any effort to produce the record from Simla between 7.5.73 till today or why did the prosecution not care to get in touch with the Government Examiner till as lais 7.5.73 or to get the records from the relevant office. No reason is coming forward as to why did the prosecution not care to make an application for examination of the witnesses on commission in London earlier or as to why Mr. T.M Salian who is ought to be produced by the prosecution is not present in Court today. In my view the prosecution has been most negligent and no adjournment thought to be allowed. The case in hand in one of the old cases pending in my Court and I do not find any justification for adjourning the case any further.

The allegations against the accused relate to the year 1968

2. Rejecting the revision petition, the High Court points out:

The prosecution had taken four years before the committing Court to examine three prosecution witnesses and had taken fifteen months to produce 14 witnesses.

3. It may be debatable whether some of the general observations made in the two orders were unwarranted, we are of the opinion that in the circumstances of the case the, order of the Additional Sessions Judge cannot be questioned as wrong or unreasonable and that the High Court was perfectly Justified in affirming it.

4. The appeal is therefore dismissed.