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 13, Cited by 0]

Delhi High Court

Hsil Ltd vs Manish Vij & Ors on 2 May, 2023

Author: Navin Chawla

Bench: Navin Chawla

                                Neutral Citation Number: 2023:DHC:2951


           *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                      Reserved on: 20.04.2023
                                                      Date of decision: 02.05.2023

           +        CS(OS) 486/2014 & CRL.M.A. 35425/2018, CRL.M.A.
                    3621/2019
                    HSIL LTD                            ..... Plaintiff
                                   Through: Mr.Manav Gupta, Ms.Samiksha
                                            Jain, Advs.
                                   versus
                    MANISH VIJ & ORS                       ..... Defendants
                                   Through: Mr.Ashish Dholakia, Sr, Adv.
                                            with     Mr.Aman          Anand,
                                            Mr.Aman Dixit, Mr.Abhimanyu
                                            Maheshawari, Advs.

                                        JUDGMENT

CORAM:

HON'BLE MR. JUSTICE NAVIN CHAWLA IAs 21706-07/2022
1. The above applications have been filed by the defendants inter alia praying for the permission to lead rebuttal evidence, and for the same, summon the Assistant Commissioner of Customs (in short, 'BRC Cell'), Tughlakabad, New Delhi and the Bank Manager, HDFC Bank, Connaught Place, New Delhi, to produce the Exports Data Processing and Monitoring System (in short, 'EDPMS') report of the plaintiff-company (under IEC Code-0588080632).

SUBMISSIONS OF THE LEARNED COUNSEL FOR THE PLAINTIFF:

2. The above applications are opposed by the learned counsel for the plaintiff, submitting that the issues in the present suit were framed by this Court vide its order dated 07.05.2015. It was further recorded in the said order that having regard to the nature of issues framed, in Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 1 of 22 Neutral Citation Number: 2023:DHC:2951 the first instance, the defendants shall lead the evidence followed by the plaintiff.
3. In compliance with the said order, the defendants led their evidence and closed the same, as recorded by the learned Local Commissioner in the proceeding held on 29.09.2015. The defendants, at the time of closing their evidence, did not reserve their right to lead rebuttal evidence.
4. While the evidence of the plaintiff was being recorded, the defendants filed an application seeking to confront the witness of the plaintiff with certain documents which were not on record, running into around 150 pages. The said application was dismissed by the learned Joint Registrar vide order dated 20.10.2016. A Chamber Appeal against the same was also dismissed by a learned Single Judge of this Court vide order dated 19.01.2018.
5. In an appeal filed challenging the said order dismissing the Chamber Appeal, being FAO(OS) No.21/2018, the Division Bench of this Court, vide order dated 24.05.2018, allowed the appeal and remanded the matter back to the learned Single Judge for fresh consideration of the application filed by the defendants. The challenge of the plaintiff to this order was dismissed by the Supreme Court vide order dated 24.09.2018.
6. Finally, by the order of 20.09.2019, with the consent of the learned counsels appearing for the parties, the application filed by the defendants was allowed, subject to the condition that the defendants shall not lead any further evidence.
7. The learned counsel for the plaintiff submits that the defendants had undertaken that they would not lead any further evidence in the suit and their evidence already stands concluded. He submits that it is Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 2 of 22 Neutral Citation Number: 2023:DHC:2951 on that basis that the plaintiff gave its consent for the plaintiff's witness to be confronted with the additional documents as was being prayed for by the defendants. He submits that the defendants cannot be allowed to wriggle out of the said undertaking. He submits that, in fact, the plaintiff's evidence had also been concluded on 01.05.2017 and the defendants had taken a conscious call that no further evidence needs to be led even in rebuttal when they gave the above undertaking.
8. The learned counsel for the plaintiff submits that in the meantime, the witness of the plaintiff, Mr.A.K.Mohanty, Vice President (IR & Legal) had retired. The plaintiff, therefore, was compelled to seek substitution of the said witness with Mr.Paras Kumar. The plaintiff filed an application seeking substitution of the witness, which was allowed by this Court vide its order dated 14.01.2020. The defendant, however, continued to remain bound by the statement that no further witness will be examined by the defendants. He submits that substitution of the witness cannot give an excuse to the defendant to lead rebuttal evidence.
9. The plaintiff, thereafter, filed the affidavit of Mr.Paras Kumar.

In the affidavit, Mr.Paras Kumar clearly stated that his affidavit is limited to the documents sought to be produced by the defendants and as permitted and allowed by this Court vide order dated 20.09.2019. He, further stated as under:

4. I say that as the present suit relates to recovery of money wrongfully received by the Defendants from the Plaintiff's clients, the Plaintiff had at the time of filing the present suit, filed a list of export debtors of the Plaintiff Company showing that an amount of Rs.3,79,06,333/- was outstanding and receivable from the international clients of the Signature Not Verified Plaintiff. I say that an updated chart of the Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 3 of 22 Neutral Citation Number: 2023:DHC:2951 outstanding balance standing to the export account of the Plaintiff Company as on 31.12.2020 and as has filed by the Plaintiff Company is being filed herewith which shows an amount of Rs.87,63,618/- was received/credited/adjusted to the account of the Plaintiff Company is marked herewith. I say that further an amount of Rs.20,586/- was inadvertently not mentioned/included in the original calculation sheet filed along with the suit. I say that apart from the above stated, no payment whatsoever has been received/credited/adjusted by the Plaintiff. I say that I crave leave of this Hon'ble Court to file the updated chart of the outstanding balance standing to the export account of the Plaintiff Company as on 31.12.2020 and as certified by Plaintiff Company as Ex. PW3/2 [Colly].
5. I say that accordingly, the balance amount of Rs. 2,91,63,301/- (Rupees Two Crores Ninety-One Lacs Sixty-Three Thousand Three Hundred One Only) remains to paid to the Plaintiff Company by the Defendants jointly and severally, as principal amount besides the claimed interest and other reliefs as per the prayer clause in the plaint.
10. He submits that the affidavit of Mr.Paras Kumar was, therefore, to the benefit of the defendants as it reduced the claim of the plaintiffs in the Suit. He submits that this affidavit cannot give any justification to the defendants to lead rebuttal evidence.
11. Mr.Paras Kumar was cross-examined by the defendants and was discharged on 29.11.2022. It is only thereafter that the defendants have filed the present application. Placing reliance on the judgment of this Court in Subash Chander v. Bhagwan Yadav 2009 SCC OnLine Del 3818, he submits that the defendants cannot use the statement of Mr. Paras Kumar as an excuse to lead rebuttal evidence. He submits that the statement of Mr. Paras Kumar was confined to the additional Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 4 of 22 Neutral Citation Number: 2023:DHC:2951 documents that were otherwise not part of the record and were produced by the defendants only to confront Mr. Paras Kumar. In such situation, the defendants cannot be allowed to lead rebuttal evidence only because the answers given by Mr. Paras Kumar were not to the liking of the defendants.
12. The learned counsel for the plaintiff submits that in view of the order dated 20.09.2019, the defendants cannot be allowed to now lead rebuttal evidence or produce further witnesses.
13. He submits that while closing the evidence on 20.09.2015, the defendants had not reserved a liberty to lead rebuttal evidence and, therefore, cannot be allowed to lead rebuttal evidence once the evidence of the plaintiff has been closed. Placing reliance on the judgment of the Punjab & Haryana High Court in Surjit Singh & Ors.

v. Jagtar Singh & Ors. 2006 SCC OnLine P&H 1334, and of this Court in Loh Vanizya Udyog Pvt. Ltd. v. Richie Khosla and Ors. 2019 SCC OnLine Del 11132; and Suman Kapoor v. Rakesh Kumar 2015 SCC OnLine Del 10056, he submits that under Order XVIII Rule 3 of the CPC, the party leading evidence first must exercise its option and reserve the right to lead rebuttal evidence before the other party begins its evidence. He submits that in the present case, the defendants having not done so, cannot now be allowed to lead rebuttal evidence.

SUBMISSIONS OF THE LEARNED SENIOR COUNSEL FOR THE DEFENDANTS:

14. On the other hand, the learned senior counsel for the defendants, placing reliance on the judgments of this Court in Wazirpur Small Industries Association (Regd.) v. Union of India & Ors. 2010 (115) DRJ 221; Ashish Tewari v. G.P. Tewari & Anr.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 5 of 22

Neutral Citation Number: 2023:DHC:2951 N.C. No.2022/DHC/004103; Prem Sagar Gupta (deceased) thr. LRs v. Kamlesh Kumari & Anr. 2004 (72) DRJ 681; Ombir Singh & Anr. V. Jaspali Chauhan & Ors. 2018 SCC OnLine Del 6675; and Maharaj IS Wahi v. Renuka Wahi, NC No.2016:DHC:6142, submits that where onus on the issues has been placed on either party, the party beginning the evidence has a right to lead rebuttal evidence irrespective of its failure to express such reservation at an earlier stage.

15. He further submits that the evidence that is sought to be led by the defendants is relevant to the facts of the case inasmuch as the witness of the plaintiff, Mr.Paras Kumar, has now admitted that payments have been received from the third party, which have been also been taken into account by the plaintiff against the amount claimed from the defendants. He submits that the witness of the plaintiff was specifically asked if the EDPMS reflects any outstanding against the exports referred in Ex.PW3/2 (Colly), the statement of account produced by him, to which the witness expressed his ignorance to the same. He submits that, therefore, it is essential for the defendants to show that the EDPMS does not reflect any amount outstanding against the invoices for which the claim has been made in the present suit. He submits that the Supreme Court in K.K.Velusamy v. N.Palanisamy (2011) 11 SCC 275; and this Court in Telecommunications Consultants India Ltd. & Anr. V. Anil Bhasin & Anr. 2021 SCC OnLine Del 5359, has held that where the evidence is relevant and necessary, in the interest of justice, the party should be permitted to produce additional evidence.

16. The learned senior counsel for the defendants further submits that the defendants cannot be held bound by the statement recorded on Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 6 of 22 Neutral Citation Number: 2023:DHC:2951 20.09.2019 once the plaintiff chose to produce an additional witness and such application being allowed by this Court vide its order dated 14.01.2020. He submits that in the order dated 14.01.2020, only the conditions in relation to cross-examination of the witness were extended and not the condition of the defendants being disentitled from leading any further evidence. He submits that, therefore, reliance of the learned counsel for the plaintiff on the order dated 20.09.2019 is ill-founded.

SUBMISSION OF THE LEARNED COUNSEL FOR THE PLAINTIFF IN REJOINDER:

17. In rejoinder, the learned counsel for the plaintiff, while reiterating his submission in the opening, submits that the EDPMS is not relevant to the facts of the present case and, in any case, if the facts so warrant, this Court can draw an adverse inference on the non-

production thereof against the plaintiff. He submits that EDPMS software has been in operation only since 2015 and, therefore, the defendants, if they felt the same to be relevant, should have led the evidence of the same in their opening evidence; they cannot now be permitted to lead such evidence after the plaintiff has already led its evidence. He submits that the present application is intended only to delay the adjudication of the present suit.

ANALYSIS AND FINDINGS:

18. I have considered the submissions made by the learned counsels for the parties.
19. From the above submissions, it is evident that for the purposes of the present application, two issues arise for consideration before this Court:
Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 7 of 22
Neutral Citation Number: 2023:DHC:2951
a) The effect of Order XVIII Rule 3 of the Code of Civil Procedure, 1908 (hereinafter referred to as the 'CPC') read with the orders dated 20.09.2019 and 14.01.2020 of this Court passed in the present suit;
b) Whether the defendants should otherwise and in the interest of justice be allowed to lead additional evidence.

20. For purposes of answering the first issue, Order XVIII Rule 3 of the CPC is reproduced herein below:

"Evidence where several issues.-- Where there are several issues, the burden of proving some of which lies on the other party, the party beginning may, at his option, either produce his evidence on those issues or reserve it by way of answer to the evidence produced by the other party; and, in the latter case, the party beginning may produce evidence on those issues after the other party has produced all his evidence, and the other party may then reply specially on the evidence so produce by the party beginning; but the party beginning will then be entitled to reply generally on the whole case."

21. In Wazirpur Small Industries Association (Regd.) (supra), a learned Single Judge of this Court, while disagreeing with the judgment of the Orissa High Court in Aranya Kumar Panda v. Chintamani Panda & Ors. AIR 1997 Orissa 87 has held as under:

"3. With due respect to the Single Judge of the Orissa High Court, I consider that where the burden of proving some issues is on the defendant and plaintiff has to start its case, the plaintiff starts leading evidence on the issues on which burden is on the plaintiff. The plaintiff, after closing his evidence on those issues, even if does not tell the Court that he was reserving his right to lead evidence in rebuttal, will have a right to lead evidence in rebuttal after the defendant had led evidence, on those issues where the onus of proving was Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 8 of 22 Neutral Citation Number: 2023:DHC:2951 on the defendant. The right of rebuttal is provided under Order 8 Rule 13 CPC and the Order does not specify that an option is to be given by the plaintiff after its evidence was over. This right has been given irrespective of exercise of the option at that stage. The Court cannot read what is not written in the Statute. The Statute is to be interpreted in a plain manner in which it lays down the law. It is only after defendant's evidence the plaintiff can decide whether there was necessity of leading evidence in rebuttal or not and at that stage plaintiff can exercise his right of leading evidence in rebuttal." (Emphasis supplied)

22. In Prem Sagar Gupta (supra), this Court again held that the right of the party to produce evidence in rebuttal cannot be denied on the account of delay. The delay can always be answered by burdening such party with costs. I may quote from the judgement as under:

"1.Through this petition the impugned order dated 7th October, 2003, passed by the learned ASJ, whereby the application of the petitioner/plaintiff to produce the evidence in rebuttal was declined has been challenged. So far as the right of the plaintiff to lead the evidence in rebuttal after the closure of the evidence of defendants' on the issues onus of which was on the defendant is concerned this right is vested in the plaintiff by virtue of Order 18 Rule 3 CPC, which reads as under:-
.......
2. The perusal of the impugned order shows that the application of the petitioner for exercising this right was dismissed mainly on the ground that the application has been moved after two months of the closure of the evidence by the defendant. According to the learned ADJ the plaintiff was required to move such an application on that very day when the evidence was closed by the defendant. I am afraid such a view is highly untenable and difficult to accept as for belated application the plaintiff could have been burdened with the cost as it is for such eventuality that cost is deemed as Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 9 of 22 Neutral Citation Number: 2023:DHC:2951 panacea. Rejection of a right of a person to produce evidence in rebuttal on account of delayed application is negation of the right itself. To deny this right on its belated exercise is not only infraction of a legal right but also amounts to defeating the interests of justice." (Emphasis Supplied)

23. In Maharaj IS Wahi (supra), another learned Single Judge of this Court has observed as under:

"12. In view of the above judgment, the plaintiff may after the evidence of the defendant is over, seek to exercise his right under the provisions of Order 18 Rule 3 CPC to lead rebuttal evidence. Failure to intimate that the plaintiff intends to lead rebuttal evidence when the plaintiff closed his evidence will not shut the plaintiff from leading such evidence. The trial court wrongly declined the request of the petitioner to lead rebuttal evidence on this ground.
xxx
14. The trial court also appears to have taken the view that the petitioner/plaintiff before leading rebuttal evidence would have to satisfy the court as to on what facts which have been brought on record by the defendant, he seeks to lead rebuttal evidence. A reading of the Order 18 Rule 3 CPC shows that no such restriction has been placed on the party who lead evidence first." (Emphasis Supplied)

24. The above view was recently followed by another learned Single Judge of this Court in Ashish Tewari (supra) observing as under:

"10. In Subhash Chander Vs. Bhagwan Yadav, 2010 1 AD (Del) 96, it was observed that when a document is put to the witness during the cross-examination who fails to admit it, then the party putting the document must be entitled to prove the same in its own evidence or if the evidence of the party has already been concluded, then the plaintiff must have a right to prove the same by way of rebuttal evidence. This is irrespective of whether the right has Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 10 of 22 Neutral Citation Number: 2023:DHC:2951 been reserved by the plaintiff to lead rebuttal evidence.
11. Similar observations were made in Prem Sagar Gupta through LRs Vs. Kamlesh Kumari and Anr. 2004 AIR(Del) 136 wherein it was observed that rejection of a right of a person to produce evidence in rebuttal on account of delayed application is negation of the right itself. To deny this right on its belated exercise is contrary to legal right but also amounts to defeating of the interest of justice.
12. In Wazirpur small industries Association Vs. Union of India and Ors. 2010 4 AD (DeL) 262 it was held that it is only after the evidence of the defendant is recorded that the plaintiff can decide whether there is a necessity of leading the evidence in rebuttal. Therefore, merely because the right to lead evidence in rebuttal has not been reserved would not be a ground to deny this right of leading rebuttal evidence to the plaintiff.
13. In Maharajis wahi vs. Renuka wahi 2016 Law Suit (Del) 5610 the aforementioned judgements were referred to and it was held that under Order XVIII Rule 3, no restriction has been placed on the party to lead evidence first. When the circumstances so demand, petitioner should be allowed to lead rebuttal evidence or would suffer irreparable loss.
14. From the two documents marked as X and Y, the plaintiff intends to prove that the signatures on the Relinquishment Deed relied upon by the defendants, do not bear genuine signature of the Smt. Rani Tewari. It is a significant piece of evidence and the plaintiff is allowed to lead evidence in this regard by examining Ms. Asha Tewari in rebuttal. However, only one opportunity shall be granted to the plaintiff to conclude the evidence in rebuttal considering that it is a case of 1992."

25. The learned counsel for the plaintiff has placed reliance on the judgment of the learned Division Bench of Punjab and Haryana High Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 11 of 22 Neutral Citation Number: 2023:DHC:2951 Court in Surjit Singh (supra), wherein the High Court has held that the last stage for exercising the option to reserve the right of rebuttal can well be before the other party begins its evidence. It must be made at the time of the closing of the evidence of the party which leads evidence first. However, in view of the consistent opinion of this Court as noted in the above referred judgements, which hold that such option can be exercised at any time, I am bound by the same.

26. I may herein also note that the judgement of Punjab and Haryana High Court in Surjit Singh (supra) was cited before another learned Single Judge of this Court in Ombir Singh (supra), however, the learned Single Judge relying upon Wazirpur Small Industries Association (Regd.) (supra), held that the Court had judicial discretion to allow the party to lead rebuttal evidence for just and proper reasons, observing as under:

"6. Having heard the learned counsel for the petitioner and having gone through the record with his assistance, this Court finds no substance in the petition. In the given facts and circumstances, the court of additional district judge has exercised the judicial discretion vested in it by the law to afford the opportunity to lead evidence in rebuttal for just and proper reasons. The opinion of the finger print expert adduced in evidence by the petitioners herein cannot be treated as clinching or final say on the subject. The opinion of the expert engaged by the first respondent, if available, would better facilitate the forming of a definitive and informed opinion by the Court.
7. In the face of the view expressed by this Court in Wazirpur Small Industries Association Regd. (supra), the judicial discretion exercised by the trial Court cannot be said to be erroneous and, therefore, there is no case made out for any interference by this Court."
Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 12 of 22

Neutral Citation Number: 2023:DHC:2951

27. However, at the same time, in Suman Kapoor (supra) and in Loh Vanizya Udyog (supra), the Court held that the plaintiff cannot rely upon Order XVIII Rule 3 of the CPC to lead rebuttal evidence on issues for which the onus of proof was on such party. There can be no dispute with the above principle, and I find that the same squarely applies to the present case.

28. By the order dated 07.05.2015, the following issues were framed:-

"(1) Whether the defendants No.3 to 6 are companies that have been incorporated by the defendant no.1 at the instance of the plaintiff? (OPDs) (2) Whether the plaintiff has already received a sum of Rs.3,79,06,333/- through the defendant No.1 and the defendant companies? (OPD) (3) Whether the plaintiff is entitled to a decree for a sum of Rs.3,79,06,333/- against the defendants, jointly and severally? (OPP) (4) If issue No.3 is decided in favour of the plaintiff, whether it would be entitled to interest on the awarded amount and if so, at what rate and for what period? (OPP) (5) Relief."

29. By the same order, having regard to the issues framed, the defendants were directed to lead the evidence first, followed by the plaintiff. The evidence now sought to be led by the defendants is relevant to the issue no. 2, onus of which was on the defendants and the defendants should have led this evidence at the first instance itself. Having not done so, the defendants cannot claim a right to lead such evidence claiming the same to be in rebuttal.

30. In Subash Chander (supra), a learned Single Judge of this Court, on a witness being confronted with documents and on a right to Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 13 of 22 Neutral Citation Number: 2023:DHC:2951 lead rebuttal evidence based on the testimony of such witness, has observed as under:-

"10. The next question which arises is that if the document is so placed on the court file, whether it becomes/is to be treated as the document of the party producing the same and is that party entitled to prove the said document notwithstanding having not filed the same earlier, as required by law, or the use of the said document is to be confined only to confront the witness to whom it was put and it cannot be permitted to be proved by that party in its own evidence.
11. The legislative intent behind order 7 Rule 14(4) and Order 8 Rule 1A(4) and Order 13 Rule 1(3) appears to be to permit an element of surprise, which is very important in the cross examination of witnesses. A litigant may well be of the opinion that if the document on the basis whereof he seeks to demolish the case of the adversary is filed on the court record along with pleadings or before framing of issues, with resultant knowledge to the adversary, the adversary may come prepared with his replies thereto. On the contrary, if permitted to show/produce the document owing to element of surprise, the adversary or witness, may blurt out the truth. Once it is held that a litigant is entitled to such right, in my view it would be too harsh to make the same subject to the condition that the litigant would thereafter be deprived of the right to prove the said documents himself. Thus, if the witness to whom the document is put in cross examination fails to admit the document, the party so putting the document, in its own evidence would be entitled to prove the same. However, the same should not be understood as laying down that such party for the said reason and to prove the said document would be entitled to lead evidence which otherwise it is not entitled to as per scheme of CPC and evidence law. For instance, if the document is shown by the defendant to the plaintiffs witness and the plaintiffs witness denies the same, the defendant can prove the document in his own evidence. Conversely, if the plaintiff Signature Not Verified puts the document to the defendant's witness Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 14 of 22 Neutral Citation Number: 2023:DHC:2951 and the defendant's witness denies the same, the plaintiff if entitled to lead rebuttal evidence would in his rebuttal evidence be entitled to prove the same. However, if the plaintiff has no right of rebuttal evidence in a particular case, the plaintiff would not be entitled to another chance to prove the document. In such a case, the plaintiff has to make a choice of either relying upon the surprise element in showing the document or to file the document along with its pleadings and/or before the settlement of issues and to prove the same. Similarly, if the defendant chooses to confront the document to the plaintiff's witness in rebuttal, merely because the witness denies the document would not entitle the defendant to a chance to prove the document subsequently."

31. In the present case, the defendants would have no right to lead rebuttal evidence on the issues for which the onus of proof was on the defendants.

32. An additional factor also operates against the defendants in the present case, and that is the effect of the orders dated 20.09.2019 and 14.01.2020 of this Court in the present suit. The defendants had closed their evidence on 29.09.2015. While the evidence of the plaintiff was being recorded, the defendants filed an application praying for permission to confront the witnesses with certain additional documents. The said application was dismissed by the learned Joint Registrar (Judicial) vide order dated 20.10.2016. The defendants challenged the same by way of an appeal. This Court, during the pendency of the said appeal, by its order dated 22.11.2016, directed that the cross-examination of the plaintiff's witnesses may continue, however, it shall not be closed to the extent that the defendants seek to rely on their additional materials. The appeal was later dismissed by the learned Single Judge of this Court on 19.01.2018. Finally, on a Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 15 of 22 Neutral Citation Number: 2023:DHC:2951 remand from the learned Division Bench, the following order was passed:

"4. After some hearing, learned counsel for the plaintiff and the defendants agree that the present application may be disposed of with the following directions;
a. The defendants will be permitted under Order VIII Rule 1A(4) of the Code of Civil Procedure, 1908 to confront the witness produced by the plaintiff in the course of cross-examination, with the documents which are sought to be brought on record.
b. Inasmuch as the plaintiff contends that several of the documents sought to be brought on record, are documents to which the plaintiff is not party, the reply to the witness to this effect may be brought on record, and the parties will advance their arguments on this aspect at the stage of final arguments. c. It is further recorded that the evidence of the defendants has already been concluded and learned counsel for the defendant states that no further evidence will be led on behalf of the defendant."

(Emphasis supplied)

33. The plaintiff sought substitution of its witness Mr.A.K. Mohanty with Mr.Paras Kumar. The same was allowed by this Court vide order dated 14.01.2020, holding as under:

"3. In view of the above, it is directed that the plaintiff will file an affidavit of evidence of Mr. Paras Kumar as PW-3 within two weeks from today. Paragraph 4 of the order dated 20.09.2019 will operate in respect of the cross-examination of the said witness by the defendants.
4. It is made clear that the affidavit of evidence tendered by Mr. Mohanty as PW-1 and his cross-examination remains on record, and this order is only in respect of the cross- examination to be conducted in terms of the order dated 20.09.2019."
Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 16 of 22

Neutral Citation Number: 2023:DHC:2951

34. The submissions of the learned senior counsel for the defendants that with the passing of the order dated 14.01.2020, the restraint on the defendants from producing further evidence, as contained in the paragraph 4(c) of the order dated 20.09.2019, disappeared, cannot be accepted. The Court had clarified that the order dated 14.01.2020 is only in respect of the cross-examination to be conducted in terms of the order dated 20.09.2019. The said order was necessitated because of the substitution of the witness of the plaintiff as the earlier witness had since retired from the plaintiff-company. The said order can by no stretch be interpreted to mean that the defendants would no longer be bound by its statement that it would lead no further evidence in the suit.

35. In view of the above, the defendants cannot claim a right to lead rebuttal evidence relying upon Order XVIII Rule 3 of the CPC, having specifically made a statement that they would not lead any further evidence.

36. However, for the purposes of the present application the matter does not rest here.

37. Pursuant to the order dated 14.01.2020, allowing substitution of its witness, the plaintiff filed an affidavit of evidence of Mr.Paras Kumar, who filed on record Ex.PW3/2, claiming the same to be an updated chart of the outstanding balance standing on the export account of the plaintiff-company as on 31.12.2020. He claims that an amount of Rs.20,586/- was inadvertently not mentioned/included in the original calculation sheet filed alongwith the Suit. He claims that accordingly the balance amount receivable by the plaintiff company was Rs.2,91,63,301/- as against Rs.3,79,06,333/- claimed in the Suit from the defendants.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 17 of 22

Neutral Citation Number: 2023:DHC:2951

38. The learned senior counsel for the defendants has placed reliance on the following in the cross-examination of Mr.Paras Kumar (PW3):

"Q.8 Is it correct that certain payments mentioned in Exh. PW-3/6 were received by you from parties other than the parties to whom the exports were made and invoices were raised?
Ans. Yes."

39. He further places reliance on the answer of the witness to question nos.34, 35 and 41 of the cross-examination of Mr.Paras Kumar recorded on 29.11.2022. The same are reproduced herein below:

"Q.34. Is it correct that as per Exhibit PW-3/2 (Colly) payment against shipping bills must be outstanding and so declared to the authorised dealer/bank?

Ans. Yes.

Q.35. Is there any communication to your knowledge by RBI or customs or the authorised dealers regarding the outstanding shown in Exhibit PW-3/2 (Colly)?

Ans. I cannot say.

xxx Q.41. I put it to you that the Export Data Processing and Monitoring System (EDPMS) does not reflect any outstanding against the exports refer to in Exhibit PW-3/2(Colly).

What do you have to say?

Ans. I do not know."

40. The learned senior counsel for the defendants has submitted that while admitting the shipping bills outstanding must be so declared to the authorized dealer/bank, the witness has expressed ignorance on whether any outstanding bills against the exports has been reflected in the EDPMS of the plaintiff. He submits that, therefore, it would be in the interest of justice to allow the defendants to lead additional evidence on these two issues.

Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 18 of 22

Neutral Citation Number: 2023:DHC:2951

41. On the other hand, the learned counsel for the plaintiff has submitted that the EDPMS is not relevant to the facts of the present case and, in any case, if the facts so warrant, this Court can draw an adverse inference on the non-production of the documents against the plaintiff.

42. In K.K.Velusamy (supra), the Supreme Court in relation to the production of additional evidence has held as under:

"13. The Code earlier had a specific provision in Order 18 Rule 17-A for production of evidence not previously known or the evidence which could not be produced despite due diligence. It enabled the court to permit a party to produce any evidence even at a late stage, after the conclusion of his evidence if he satisfied the court that even after the exercise of due diligence, the evidence was not within his knowledge and could not be produced by him when he was leading the evidence. That provision was deleted with effect from 1-7- 2002. The deletion of the said provision does not mean that no evidence can be received at all, after a party closes his evidence. It only means that the amended structure of the Code found no need for such a provision, as the amended Code contemplated little or no time gap between completion of evidence and commencement and conclusion of arguments. Another reason for its deletion was the misuse thereof by the parties to prolong the proceedings under the pretext of discovery of new evidence.
14. The amended provisions of the Code contemplate and expect a trial court to hear the arguments immediately after the completion of evidence and then proceed to judgment. Therefore, it was unnecessary to have an express provision for reopening the evidence to examine a fresh witness or for recalling any witness for further examination. But if there is a time gap between the completion of evidence and hearing of the arguments, for whatsoever reason, and if in Signature Not Verified that interregnum, a party comes across some Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 19 of 22 Neutral Citation Number: 2023:DHC:2951 evidence which he could not lay his hands on earlier, or some evidence in regard to the conduct or action of the other party comes into existence, the court may in exercise of its inherent power under Section 151 of the Code, permit the production of such evidence if it is relevant and necessary in the interest of justice, subject to such terms as the court may deem fit to impose.
15. The learned counsel for the respondent contended that once arguments are commenced, there could be no reopening of evidence or recalling of any witness. This contention is raised by extending the convention that once arguments are concluded and the case is reserved for judgment, the court will not entertain any interlocutory application for any kind of relief. The need for the court to act in a manner to achieve the ends of justice (subject to the need to comply with the law) does not end when arguments are heard and judgment is reserved. If there is abuse of the process of the court, or if interests of justice require the court to do something or take note of something, the discretion to do those things does not disappear merely because the arguments are heard, either fully or partly. The convention that no application should be entertained once the trial or hearing is concluded and the case is reserved for judgment is a sound rule, but not a straitjacket formula. There can always be exceptions in exceptional or extraordinary circumstances, to meet the ends of justice and to prevent abuse of process of court, subject to the limitation recognised with reference to exercise of power under Section 151 of the Code. Be that as it may. In this case, the applications were made before the conclusion of the arguments.
16. Neither the trial court nor the High Court considered the question whether it was a fit case for exercise of discretion under Section 151 or Order 18 Rule 17 of the Code. They have not considered whether the evidence sought to be produced would either assist in clarifying the evidence led on the issues or lead to a just and effective adjudication. Both Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 20 of 22 Neutral Citation Number: 2023:DHC:2951 the courts have mechanically dismissed the application only on the ground that the matter was already at the stage of final arguments and the application would have the effect of delaying the proceedings."

(Emphasis supplied)

43. In the present case, the learned senior counsel for the defendants has submitted that the additional evidence sought to be produced is only in relation to the EDPMS and no further. He has submitted that the said evidence would be relevant inasmuch as the EDPMS is to reflect if any payment remains outstanding against the invoices raised against the export of goods and for which the plaintiff has filed the present suit.

44. As observed by the Supreme Court, the Court would have the discretion to allow the party to lead such additional evidence, if the interest of justice so requires and where such evidence can be relevant for a just and effective adjudication of the disputes between the parties. In the present case, though recording of the evidence of the parties has been completed otherwise, in my opinion, in the interest of justice, the defendants can be allowed one final opportunity to lead the additional evidence, as has been prayed for in the present application.

45. The submission of the learned counsel for the plaintiff that in case such evidence is found relevant on the hearing of the Suit, this court may draw adverse inference against the plaintiff for not leading the same, though attractive, does not impress me. Drawing of an adverse inference is a default tool used by the court. It cannot be placed in service when one of the parties does wish to lead such evidence before even beginning the final arguments. In such a situation, the balance of justice may demand such party to be allowed to lead such evidence so as bring about a just and effective Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 21 of 22 Neutral Citation Number: 2023:DHC:2951 adjudication of the disputes based on the actual evidence led by the parties and not on the abstract principle of law.

46. However, in the present case, the grant of such permission to the defendants, specially taking note of the previous conduct of the defendants, has to be on conditions and subject to cost.

47. Accordingly, the present applications are allowed. The defendants are permitted to summon the witnesses as requested for in the application, being I.A. 21707/2022, subject to payment of cost of Rs.1 Lakh to the plaintiff for the delay caused. It is further made clear that no further witnesses would be allowed to be summoned or produced by the defendants, and the witnesses allowed to be summoned by the present order shall be confined only to the production of the EDPMS report of the plaintiff- company and the bank remittances.

48. The application is disposed of in the above terms. CS(OS) 486/2014 & CRL.M.A. 35425/2018, CRL.M.A. 3621/2019

49. As the evidence was being recorded before the learned Local Commissioner, the additional evidence shall also be produced before the same learned Local Commissioner.

50. The parties shall appear before the learned Local Commissioner on 23.05.2023 for fixing the date for production of additional evidence. Summons shall be issued to the additional witnesses for the dates so fixed by the learned Local Commissioner.

51. The fee of the learned Local Commissioner shall be the same as had been fixed earlier by this Court.

NAVIN CHAWLA, J.

MAY 02, 2023 RN/Arya Signature Not Verified Digitally Signed By:SUNIL Signing Date:02.05.2023 19:22:09 CS(OS) 486/2014 Page 22 of 22