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 6, Cited by 22]

Bombay High Court

Harischandra Biyani vs Stock Holding Corporation Of India Ltd. on 11 October, 2005

Equivalent citations: I(2007)BC417, 2006(4)MHLJ381, AIR 2006 (NOC) 920 (BOM), 2006 CRI LJ (NOC) 323, 2006 (3) AIR BOM R 425, 2006 (2) AJHAR (NOC) 647 (BOM), 2006 (4) AKAR (NOC) 537 (BOM), (2006) 3 RECCIVR 419, (2007) 1 BANKCAS 417, (2006) 3 RECCRIR 521, (2006) 3 CURCRIR 282, (2006) 3 CIVILCOURTC 378, (2006) 4 MAH LJ 381, 2006 ALLMR(CRI) 1114, (2006) 1 BOMCR(CRI) 264, (2006) 4 ALLCRILR 466

Author: V.K. Tahilramani

Bench: V.K. Tahilramani

JUDGMENT
 

V.K. Tahilramani, J.
 

1. Heard the learned Counsel for the applicant i.e. original accused, learned advocate for respondent i.e. original complainant and the learned A.P.P. for the State.

2. The applicant is facing prosecution in Criminal Case No. 796/S/2001 which is pending before the learned Metropolitan Magistrate, 33rd Court, Ballard Pier, Mumbai. The said case is under Section 138 of Negotiable Instruments Act. In the said case the complainant has filed an affidavit of evidence by way of examination-in-chief as per amended provisions under Section 145(2) of Negotiable Instruments Act. The said affidavit was taken on record.

3. The applicant had preferred an application before the learned Magistrate for calling the complainant for recording his examination-in-chief. By order dated 18-5-2005, the learned Magistrate rejected the said application. Being aggrieved by the said order, this application has been preferred.

4. The learned advocate for the applicant has submitted that various facts are introduced in the examination-in-chief in the form of affidavit which do not find place in the complaint, this would cause prejudice to the applicant hence, the complainant ought to be directed to lead oral evidence in the form of examination-in-chief. However, it is pertinent to note that the evidence in the form of affidavit is subjected to cross-examination under Section 145 of Negotiable Instruments Act. In such case all the omissions or contradictions can be brought on record during the course of cross-examination. Hence, there can be no question of prejudice to the accused.

5. In view of the amended provisions of Section 145 of Negotiable Instruments Act, the complainant is entitled to lead evidence by way of an affidavit. The Division Bench of this Court in the case of KSL and Industries Ltd. v. Mannalal Khandelwal and Anr. reported in 2005 Cri.LJ. 1201, has held that the evidence of the complainant in respect of his examination-in-chief can be taken on affidavit. If evidence of the complainant is taken on affidavit, it would not be necessary to again record examination-in-chief of the complainant whose affidavit of examination-in-chief is already filed. The Division Bench was specifically considering the issue i.e. whether, in spite of mandate of Section 145(1) of the Act, the Court is obliged to examine the complainant even in respect of matters which have been stated in affidavit. The said issue has been decided in paras 38 and 39 which read as under:

38. Sub-section (1) of Section 145 gives complete freedom to the complainant either to give his evidence by way of affidavit or by way of oral evidence. If this- is made on affidavit, the same has to be accepted and such affidavit is required to be kept on record by the Court. The second part of Sub-section (1) provides that the complainant may give his evidence on affidavit and may, subject to all just exceptions, be read in evidence in any enquiry, trial or other proceeding. Thus, it is clear that once the evidence of the complainant is given on affidavit, it may be read in evidence in any enquiry, trial or other proceeding, and it may be subject to all just exceptions.
39. We are clearly of the opinion that according to the language of Section 145 of the Act, the evidence (examination-in-chief) of the complainant can be given on affidavit, and thereafter, if the accused so desires, he/she may request the Court to call the complainant for cross-examination.

6. This issue also came to be considered by a Single Judge of this Court in the decision dated 25-7-2005 in Criminal Writ Petition No. 1274 of 2005 (M/s Indo International Ltd. and anr. v. State of Maharashtra and Anr.). After considering the decision of the Division Bench, the Single Judge of this Court has observed thus:

Thus, the law laid down by the Division Bench in the decision of KSL Industries can be summarised as under:
(a) The Court dealing with a complaint under Section 138 of the said Act of 1881 has an option to take evidence of the witnesses on the side of the prosecution as well as evidence of the accused and the defence witnesses, if any, on affidavit.
(b) If the evidence of witness is taken on affidavit, after an application is made by the other party under Sub-section (2) of Section 145, it is not necessary to again record examination-in-chief of the witness whose affidavit of examination-in-chief is already filed.
(c) If an affidavit is filed under Sub-section (1) of Section 145 and an Application is made under Sub-section (2) of Section 145 by the other party, the witnesses must be made available for cross-examination by the rival party.

In my view, the decision of the Division Bench clearly and unambiguously lays down the aforesaid propositions of law and the Division Bench has clearly answered the issue which was referred to it by the learned Single Judge of this Court.

7. The learned Counsel for the applicant has submitted that Section 145(2) of Negotiable Instruments Act consists of two parts. As per Section 145(2) the Court shall on the application of the prosecution or the accused summon and examine the person giving evidence on affidavit as to the facts stated therein. It is submitted that this provision leaves no discretion to the trial Court and in the event that an application is made, the Court has to summon and examine any person giving evidence on affidavit as to the facts contained therein. Mr. Thakore the learned Counsel for the applicant has further submitted that this Sub-section (2) of Section 145 was not taken into consideration by the Division Bench and the Division Bench only considered the provisions of Section 145(1). I do not find this submission to be correct. As observed earlier, this provision has been taken into consideration by the Division Bench of this Court in the case of KSL and Industries (supra). Thus, I find no merit in this submission. In fact paras 38 and 39 of the said decision, referred to above, make it amply clear that the Division Bench took into consideration the provisions of Sub-section (2) of Section 145 of Negotiable Instruments Act and has thereafter held that the evidence (examination in chief) of the complainant can be given on affidavit and thereafter if the accused so desires, he/she may request the Court to call the complainant for cross-examination.

8. As far as the apprehension of the applicant is concerned that various facts which have been introduced in the affidavit which do not find place in the complaint, would go on record, I find the apprehension to be baseless as the evidence in the form of affidavit is subjected to cross examination under Section 145 of Negotiable Instruments Act. In the course of cross-examination accused can bring on record various omissions and contradictions.

9. In the case of Bipin Shantilal Panchal v. State of Gujarat AIR 2001 SC 1158, the Supreme Court has observed that whenever an objection is raised during evidence taking stage regarding admissibility of any material or item or oral evidence the trial Court can make a note of such objection and mark the objected document tentatively as an exhibit in the case, subject to such objection being decided at the last stage in the final judgment.

10. Thus, if the course in the case of Bipin Shantilal Panchal (supra), is followed by the trial Court there should not be any prejudice to the accused persons. Thus, on perusal of the order of the learned Magistrate dated 18-5-2005, I find that the order is just, legal and proper and no interference is called for. Application is rejected.

11. It is clarified that if any objection is raised during the evidence taking stage regarding admissibility of any material or item or oral evidence, the trial Court to make a note of such objection and mark the objected document or portion tentatively as an Exhibit in the case subject to such objections to be decided at the last stage during the final judgment.

12. At this stage the learned advocate for the applicant states that he wishes to challenge this order before the Supreme Court, hence, the proceedings before the trial Court may be stayed for a period of four weeks from today. The said request is reasonable, hence, the proceedings before the trial Court are stayed for a period of four weeks from today.

13. Criminal Application is disposed of.