Madhya Pradesh High Court
Santosh Kumar Jain vs Anuj Jain on 1 March, 2016
Author: Subhash Kakade
Bench: Subhash Kakade
1 M.Cr.C. No.20373 of 2015
HIGH COURT OF MADHYA PRADESH AT JABALPUR
SINGLE BENCH:
HON'BLE SHRI JUSTICE SUBHASH KAKADE
M.Cr.C. NO.20373 of 2015
PETITIONER: Santosh Kumar Jain S/o Shri Gyan
Chand Jain, a/a 48 years, R/o Main
Road, Maharajpur, PS-Adhartal,
Jabalpur (MP)
Versus
RESPONDENT: Anuj Jain S/o Late Shri Mukesh Jain,
a/a 28 R/o Vidya Sagar Ward, Panagar,
PS- Panagar, Jabalpur (MP)
------------------------------------------------------------------------------
Shri S.K.Pathak, Advocate for the petitioner. None for the respondent though served.
(O R D E R) (Delivered on : 01.03.2016) This petition has been filed under Section 482 of Code of Criminal Procedure against the Order dated 09.10.15 passed by learned 9th Addl. Sessions Judge, Jabalpur in Criminal Revision No. 306/15 arising out of Order dated 13.08.14 passed in Criminal Case No.11442/13 by learned JMFC, Jabalpur thereby dismissing his opportunity to cross examine the complainant of the case only on the ground of delay without considering all the relevant facts and circumstances.
2. Learned counsel for petitioner has projected the case as under :-
That in the month of February,13, petitioner's cheque book containing some signed cheques was lost during transaction. Thus, petitioner submitted an application in the month of February, 13 to close his SB Account No. 4951 with Punjab & Sindh Bank, Maharajpur, Jabalpur. In between 2 M.Cr.C. No.20373 of 2015 respondent misused a cheque and deposited in his bank for collection on 29.06.13 by filling it with Rs.7,00,000/- in his favour. As petitioner has already submitted an application to the Bank as above, thus the cheque was bounced with remark "insufficient fund" without considering his earlier application. Thereafter petitioner again submitted an application on dated 20.07.13 to close his SB Account No.4951 by referring his earlier application.
3. After bouncing of the cheque from the Bank, respondent served petitioner a legal notice on 18.07.13 through his counsel, but as petitioner was out of station it was returned unserved. Thereafter respondent filed a complaint case as against the petitioner under Section 138 of Negotiable Instruments Act. It is alleged that thereafter petitioner fell ill and was treated at Jabalpur and Nagpur. It is alleged that after hearing in short and by giving frequent short dates of hearing, learned trial Court closed the opportunity of cross-examining the respondent. Being aggrieved by the aforesaid order, Criminal Revision No. 306/15 was preferred by the petitioner, that was rejected only on the ground of delay without hearing it on merits. Aggrieved thereby, this petition has been filed by the petitioner.
4. Shri S.K.Pathak, learned counsel for the petitioner has submitted that the order of rejecting opportunity to cross examination of the respondent amounts to denial of fair trial and will cause irreparable loss to the petitioner. Cross- examination of the respondent/complainant is just, reasonable and necessary to bring the entire facts and truth before the court so that petitioner can get fair justice. 3 M.Cr.C. No.20373 of 2015
5. Having heard the submissions made by learned counsel for the petitioner at length, also perused the impugned order and the material records placed before me.
6. Before dealing with merits, demerits of this revision petition, it would be appropriate to state the nature and extent of the power vested in the Courts under Section 311 Cr.P.C. to recall witnesses.
7. The object underlying Section 311 of the Code is that there may not be failure of justice on account of mistake of either party in bringing the valuable evidence on record or leaving ambiguity in the statements of the witnesses examined from either side. The determinative factor is whether it is essential to the just decision of the case. The section is not limited only for the benefit of the accused, and it will not be an improper exercise of the powers of the Court to summon a witness under the Section merely because the evidence supports the case of the prosecution and not that of the accused. The section is a general section which applies to all proceedings, enquires and trials under the Code and empowers the Courts to issue summons to any witness at any stage of such proceedings, trial or enquiry. In Section 311 of the Code the significant expression that occurs is at any stage of inquiry or trial or other proceeding under this Code. It is, however, to be borne in mind that whereas the section confers a very wide power on the Court on summoning witnesses, the discretion conferred is to be exercised judiciously, as the wider the power the greater is the necessity for application of judicial mind.
8. The Apex Court in case of Hanuman Ram vs. The State of Rajasthan and another (2008) 15 SCC 652 observed: 4 M.Cr.C. No.20373 of 2015
"7....'26...This is a supplementary provision enabling, and in certain circumstances imposing on the Court, the duty of examining a material witness who would not be otherwise brought before it. It is couched in the widest possible terms and calls for no limitation, either with regard to the stage at which the powers of the Court should be exercised, or with regard to the manner in which it should be exercised. It is not only the prerogative but also the plain duty of a Court to examine such of those witnesses as it considers absolutely necessary for doing justice between the State and the subject. There is a duty cast upon the Court to arrive at the truth by all lawful means and one of such means is the examination of witnesses of its own accord when for certain obvious reasons either party is not prepared to call witnesses who are known to be in a position to speak important relevant facts."
9. Grant of fairest opportunity to the accused to prove his innocence was the object of every fair trial, observed by the Supreme Court in Hoffman Andreas v. Inspector of Customs, Amritsar (2000) 10 SCC 430. The following passage is in this regard apposite:
"6...In such circumstances, if the new Counsel thought to have the material witnesses further examined, the Court could adopt latitude and a liberal view in the interest of justice, particularly when the Court has unbridled powers in the matter as enshrined in Section311 of the Code. After all the trial is basically for the prisoners and courts should afford the opportunity to them in the fairest manner possible."
10. The extent and the scope of the power of the Court to recall witnesses was examined by the Supreme Court in Mohanlal Shamji Soni v. Union of India & Anr. 1991 Supp (1) 271, where the Apex Court observed: 5 M.Cr.C. No.20373 of 2015
"27. The principle of law that emerges from the views expressed by this Court in the above decisions is that the criminal court has ample power to summon any person as a witness or recall and re- examine any such person even if the evidence on both sides is closed and the jurisdiction of the court must obviously be dictated by exigency of the situation, and fair-play and good sense appear to be the only safe guides and that only the requirements of justice command and examination of any person which would depend on the facts and circumstances of each case."
11. Discovery of the truth is the essential purpose of any trial or enquiry, observed a three-Judge Bench of the Supreme Court in Maria Margarida Sequeria Fernandes v. Erasmo Jack de Sequeria through LRs. 2012 (3) SCALE 550. A timely reminder of that solemn duty was given, in the following words:
"35. What people expect is that the Court should discharge its obligation to find out where in fact the truth lies. Right from inception of the judicial system it has been accepted that discovery, vindication and establishment of truth are the main purposes underlying the existence of the courts of justice."
12. Denial of an opportunity to recall the witnesses for cross- examination would amount to condemning the petitioner without giving him the opportunity to challenge the correctness of the version and the credibility of the witnesses. It is trite that the credibility of witnesses whether in a civil or criminal case can be tested only when the testimony is put 6 M.Cr.C. No.20373 of 2015 through the fire of cross-examination. Denial of an opportunity to do so will result in a serious miscarriage of justice.
13. Fairness of the trial is a virtue that is sacrosanct in our judicial system and no price is too heavy to protect that virtue. A possible prejudice to prosecution is not even a price, leave alone one that would justify denial of a fair opportunity to the accused to defend himself.
14. After examining averments of application of defence as well as deposition sheet, it is clear that petitioner/accused was not allowed to cross-examine the respondent-complainant.
15. Merely because a mistake was committed, should not result in the accused suffering a penalty totally disproportionate to the gravity of the error committed by his lawyer.
16. In the result, I allow this petition, set aside the impugned order dated 09.10.15 passed by learned Revisional Court as well as order dated 13.08.14 passed by learned trial Court, and direct that the respondent/complainant shall be recalled by learned Trial Court and an opportunity to cross-examine the respondent be afforded to the petitioner. In fairness on the part of petitioner, it must be recorded that given this opportunity to examine the respondent the needful shall be done on date of hearing without causing any un-necessary 7 M.Cr.C. No.20373 of 2015 delay or procrastination. Learned Trial Court shall make every endeavour to conclude the examination of the respondent expeditiously and without unnecessary delay. The petitioner shall appear before the learned Trial Court on 22nd March,2016 along with certified copy of this order, and on that day, learned trial Court will fix a date for appearance of the respondent for cross-examination.
(SUBHASH KAKADE) JUDGE Jk