Andhra HC (Pre-Telangana)
A. Shankar Lingam vs Meharunnissa Begum And Ors. on 3 January, 2007
Equivalent citations: 2007(2)ALD578, 2007(2)ALT475
ORDER P.S. Narayana, J.
1. The matter is coming up for admission.
2. Heard Sri Pankaj Reddy, the earned Counsel representing the revision petitioner and Sri Ramakrishna, the earned Counsel representing the respondents.
3. Sri Pankaj Reddy, the earned Counsel representing the revision petitioner had taken this Court through the reasons recorded by the learned Principal Junior Civil Judge, Warangal in LA. No. 3057/2006 in O.S. No. 93/2003 and would contend that in the facts and circumstances instead of adopting a liberal approach in summoning the witness by name Merugu Yadagiri to examine him as a witness before the Court, without recording proper reasons, the learned Judge had dismissed the application and the discretion was not exercised judiciously. The earned Counsel relied on several decisions to substantiate his contentions.
4. Per contra, Sri Ramakrishna, the earned Counsel representing the respondents had taken this Court through the reasons recorded in Paras 6 and 7 of the Order impugned in the C.R.P. and would maintain that in the light of the reasons which had been recorded, it is clear that the application is not a bonafide one and had been thought of only to drag on the proceeding and hence the impugned order does not suffer from any illegality whatsoever and the C.R.P. is liable to be dismissed.
5. The present C.R.P. is filed under Article 227 of the Constitution of India questioning the order made by the learned Principal Junior Civil Judge, Warangal in I.A. No. 3057/2006 in O.S. No. 93 of 2003 dated 1-12-2006. The said application was filed by the revision petitioner under Order XVI of the Code of Civil Procedure to summon the witness by name Merugu Yadagiri to examine him as a witness before the Court.
6. It is stated by the revision petitioner that he had examined himself as D. W. 1 and had examined another witness on his behalf and however, the respondents had threatened him not to examine Yadagiri and also threatened Yadagiri not to enter into Witness Box. In such circumstances, the relief as specified supra had been prayed for.
7. The same was opposed by filing a counter stating that the said witness is(not a necessary witness at all for the purpose of adjudication of the questions in controversy. Further specific stand is taken that the petitioner has been filing several applications only with a view to drag on the proceedings.
8. The learned Judge recorded reasons in Paras 6 and 7 of the impugned order and ultimately dismissed the application without costs. Aggrieved by the same, the present C.R.P. is preferred.
9. It is no doubt true that normally the parties to be permitted to examine the witnesses at their choice and the Courts are expected to adopt a liberal approach. Strong reliance was placed on the under-noted decisions:
Addagatla Narendar v. Some Vijayalakshmi ;
Veluguri Vijaya Venkata Lakshmi Narayana v. Athukuri Nageshwara Rao ;
Lalitha J. Rai v. Aithappa Rai ;
Sikhandarsaheb and Anr. v. Husenasaheb 1996 (2) CCC 465 (Karn.);
Bennett Coleman and Co. Ltd. v. Janaki Ballav Patnaik AIR 1989 Ori. 145;
Preet Cold Storage and Ice Factory and Anr. v. United Commercial Bank, Sangol and Ors. ;
Kalu and Anr. v. Chhitar and Ors. ; and N. Balaraju and Anr. v. G. Vidhyadhar .
There cannot be any quarrel with the proposition of Law which had been laid down in the decisions which had been cited by the Counsel representing the revision petitioner. The evidence of the defendant had been commenced from 28-11-2005 and since then the matter had undergone several adjournments. Further it is stated that the petitioner already had examined four witnesses and the evidence was closed on 6-11-2006 and the matter was heard on behalf of the plaintiff. At the stage of arguments of the defendants, again an application was filed to recall D.W.I and the same was allowed and Exs.B.12 to B.22 were marked. Thereafter, the arguments of the plaintiff were heard and again the matter was posted for the arguments of the defendants and at this stage, the present application was filed. It is also pertinent to note that the suit filed is for eviction of the petitioner on the strength of the notice issued under Section 106 of the Transfer of Property Act. Further reasons had been recorded in Para 7 and it was recorded that the examination of this witness may not serve any purpose and only with a view to further procrastinate the matter, this application had been thought of. When the application is such a belated application and also not a bona fide application and in the light of the reasons recorded in Paras 6 and 7 of the impugned order, this Court is of the considered opinion that the said order cannot be found fault and even otherwise, this is not a fit case to be interfered with under Article 227 of the Constitution of India. In view of the same, the CRP shall stand dismissed at the stage of admission. No order as to costs.