Citation : 2021 Latest Caselaw 1815 ALL
Judgement Date : 2 February, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD AFR Court No. - 84 Case :- APPLICATION U/S 482 No. - 19804 of 2020 Applicant :- Ajmer Opposite Party :- State of U.P. Counsel for Applicant :- Atul Tej Kulshrestha Counsel for Opposite Party :- G.A. Hon'ble Dr. Yogendra Kumar Srivastava,J.
1. Heard Sri Atul Tej Kulshrestha, learned counsel for the applicant and Sri Ratnendu Kumar Singh, learned Additional Government Advocate appearing for the State - opposite party.
2. The present application under Section 482 Cr.P.C. has been filed seeking to quash the order dated 11.09.2020 passed by the learned Additional Sessions Judge, Court No.11, Muzaffarnagar in S.T. No.575 of 2015 (State Vs. Jai Singh and others), under Section 307 I.P.C., P.S. Bhopa, District Muzaffarnagar to the extent that the request for summoning Dr. Sandeep Bansal, Guru Teg Bahadur Hospital, Dilshad Garden, Delhi and the doctors at Anand Hospital, Meerut and AIIMS Hospital, New Delhi as witnesses to prove the medical reports prepared by them, has been refused.
3. In response to an objection taken by the learned Additional Government Advocate with regard to the entertainability of the present application the learned counsel for the applicant submits that the order passed by the learned Additional Sessions Judge under Section 311 Cr.P.C. is of an interlocutory nature and accordingly the remedy of revision against the said order is barred in terms of Section 397(2) Cr.P.C. To support his contention reliance has been placed on the decision in Seturaman v Rajamanickam1, wherein it has been held that the orders issued by the trial court on an application filed under Section 311 Cr.P.C. are interlocutory in nature and a revision against such order is barred under Section 397(2) Cr.P.C. The relevant observations made in the decision are as follows:-
"5. Secondly, what was not realised was that the orders passed by the trial court refusing to call the documents and rejecting the application under Section 311 CrPC, were interlocutory orders and as such, the revision against those orders was clearly barred under Section 397(2) CrPC. The trial court, in its common order, had clearly mentioned that the cheque was admittedly signed by the respondent-accused and the only defence that was raised, was that his signed cheques were lost and that the appellant complainant had falsely used one such cheque. The trial court also recorded a finding that the documents were not necessary. This order did not, in any, manner, decide anything finally. Therefore, both the orders i.e. one on the application under Section 91 CrPC for production of documents and other on the application under Section 311 CrPC for recalling the witness, were the orders of interlocutory nature, in which case, under Section 397(2), revision was clearly not maintainable. Under such circumstances, the learned Judge could not have interfered in his revisional jurisdiction..."
4. Having regard to the aforesaid, the objection with regard to the entertainability of the petition cannot be sustained inasmuch as the remedy of revision is not available against the order passed under Section 311 Cr.P.C.
5. Even otherwise the availability of alternative remedy of revision under Section 397 Cr.P.C. by itself would not constitute a bar for entertaining an application under Section 482 Cr.P.C., as held in Dhariwal Tobacco Products Ltd. v State of Maharashtra2 and affirmed in Prabhu Chawla v State of Rajasthan and another3.
6. As per the case set up by the applicant/informant, upon an F.I.R. lodged on 22.07.2014, registered as Case Crime No.176 of 2014, under Sections 147, 148, 149, 452, 307, 506 I.P.C., P.S. Bhopa, District Muzaffarnagar, the case was investigated and Charge Sheet No.261 of 2014 was submitted on 16.10.2014.
7. An application (paper no.175 Kha) under Section 311 Cr.P.C. is stated to have been filed by the applicant/informant on 02.09.2020 before the learned Additional District and Sessions Judge, Court No.11, Muzaffarnagar wherein it was contended that certain medical reports had not been proved and for the said purpose the doctors may be summoned as witnesses.
8. Learned Additional Sessions Judge partly allowed the aforesaid application and summoned the doctor at Meerut for being examined as witness whereas the request for summoning the other doctors has been refused. Aggrieved against the aforesaid order, the present application has been preferred.
9. The order passed by the learned Additional Sessions Judge indicates that against the application filed by the applicant/informant, objections (paper no.176 Kha) were filed by the accused questioning the maintainability of the said application on the ground that powers under Section 311 Cr.P.C. were to be exercised by the court concerned on its discretion and not at the behest of the applicant/informant. It was also stated that the prosecution evidence having already been closed the application seeking summoning of witnesses had been filed only with a view to delay the proceedings, and accordingly, the application was liable to be rejected.
10. The learned Additional Sessions Judge upon a due consideration of the material facts and the contentions raised by the parties has held that the injured, Ashok, was initially examined at the District Hospital, Muzaffarnagar and the medical report was prepared which is on record. He was thereafter referred to Anand Hospital, Meerut for further treatment and the doctor at the said hospital prepared a supplementary report which was also on record alongwith the case diary. It was only thereafter that the injured went to Guru Teg Bahadur Hospital, Delhi for further treatment. The court below has held that the treatment at Delhi was only in respect of some swelling in his leg and for the purpose of the case the necessary evidence by way of the injury reports prepared by the doctors at Muzaffarnagar and Meerut were already on record.
11. The court below exercising its discretion has partly allowed the application filed by the applicant/informant and summoned the medical expert/doctor from Meerut and held that the subsequent treatment of the injured at Delhi would not be of any material consequence to the trial and accordingly the prayer to summon the doctor at New Delhi has been declined.
12. Learned counsel for the applicant has sought to contend that all the doctors in question having examined the injured and prepared the medical reports were required to be summoned and the court below has erred in allowing the application only for summoning of one of the doctors. He submits that the applicant being the informant there was no question that the application had been filed to delay the trial.
13. Learned Additional Government Advocate has controverted the aforesaid submissions by contending that the power to summon witnesses under Section 311 Cr.P.C. is purely discretionary and in the present case the prosecution evidence having been closed, the application filed by the applicant/informant could not be said to be bona fide and the court below having exercised its discretionary jurisdiction in the matter no interference was called for.
14. The nature and scope of the power of the court to summon, examine, recall and re-examine any witness in the context of Section 311 Cr.P.C. (and also the corresponding provision as contained in Section 540 of the Old Code of 1898) was subject matter of consideration in Mohanlal Shamji Soni v Union of India and another4, and it was held that the power in this regard is in the widest terms exercisable at any stage so long as the court is in seisin of the proceeding as may be considered essential for a just decision of the case. It was stated thus:-
"9. The very usage of the words such as 'any court', 'at any stage', or 'of any enquiry, trial or other proceedings', 'any person' and 'any such person' clearly spells out that this section is expressed in the widest possible terms and do not limit the discretion of the court in any way. However, the very width requires a corresponding caution that the discretionary power should be invoked as the exigencies of justice require and exercised judicially with circumspection and consistently with the provisions of the Code. The second part of the section does not allow for any discretion but it binds and compels the court to take any of the aforementioned two steps if the fresh evidence to be obtained is essential to the just decision of the case.
10. It is a cardinal rule in the law of evidence that the best available evidence should be brought before the court to prove a fact or the points in issue. But it is left either for the prosecution or for the defence to establish its respective case by adducing the best available evidence and the court is not empowered under the provisions of the Code to compel either the prosecution or the defence to examine any particular witness or witnesses on their sides. Nonetheless if either of the parties withholds any evidence which could be produced and which, if produced, be unfavourable to the party withholding such evidence, the court can draw a presumption under illustration (g) to Section 114 of the Evidence Act. In such a situation a question that arises for consideration is whether the presiding officer of a court should simply sit as a mere umpire at a contest between two parties and declare at the end of the combat who has won and who has lost or is there not any legal duty of his own, independent of the parties, to take an active role in the proceedings in finding the truth and administering justice? It is a well accepted and settled principle that a court must discharge its statutory functions - whether discretionary or obligatory - according to law in dispensing justice because it is the duty of a court not only to do justice but also to ensure that justice is being done. In order to enable the Court to find out the truth and render a just decision, the salutary provisions of Section 540 of the Code (Section 311 of the New Code) are enacted whereunder any court by exercising its discretionary authority at any stage of enquiry, trial or other proceeding can summon any person as a witness or examine any person in attendance though not summoned as a witness or recall or re-examine any person in attendance though not summoned as a witness or recall and re-examine any person already examined who are expected to be able to throw light upon the matter in dispute; because if judgments happen to be rendered on inchoate, inconclusive and speculative presentation of facts, the ends of justice would be defeated."
15. In U.T. of Dadra and Nagar Haveli v Fatehsinh Mohansinh Chauhan5, while considering the power of the court to summon material witnesses under Section 311 Cr.P.C., it was held that the said power can be exercised only with the object of finding out the truth or obtaining proper proof of facts which may lead to a just and correct decision. The observations made in the judgment in this regard are as follows:-
"15. A conspectus of authorities referred to above would show that the principle is well settled that the exercise of power under Section 311 CrPC should be resorted to only with the object of finding out the truth or obtaining proper proof of such facts which lead to a just and correct decision of the case, this being the primary duty of a criminal court. Calling a witness or re-examining a witness already examined for the purpose of finding out the truth in order to enable the court to arrive at a just decision of the case cannot be dubbed as 'filling in a lacuna in the prosecution case' unless the facts and circumstances of the case make it apparent that the exercise of power by the court would result in causing serious prejudice to the accused resulting in miscarriage of justice."
16. The nature, scope and object of Section 311 Cr.P.C. came to be extensively discussed in Zahira Habibullah Sheikh (5) and another v State of Gujarat and others6, and it was held that the underlying object of the provision 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 observations made in the judgment are as follows:-
"26. In this context, reference may be made to Section 311 of the Criminal Procedure Code which reads as follows:
"311. Power to summon material witness, or examine person present.--Any Court may, at any stage of any inquiry, trial or other proceeding under this Code, summon any person as a witness or examine any person in attendance, though not summoned as a witness or recall and re-examine any person already examined; and the court shall summon and examine or recall and re-examine any such person if his evidence appears to it to be essential to the just decision of the case."
The section is manifestly in two parts. Whereas the word used in the first part is "may", the second part uses "shall". In consequences, the first part gives purely discretionary authority to a criminal court and enables it at any stage of an enquiry, trial or proceeding under the Code (a) to summon any one as a witness, or (b) to examine any person present in court, or (c) to recall and re-examine any person whose evidence has already been recorded. On the other hand, the second part is mandatory and compels the court to take any of the aforementioned steps if the new evidence appears to it essential to the just decision of the case. 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.
27. 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 for the prosecution and not that of the accused. The section is a general section which applies to all proceedings, enquiries and trials under the Code and empowers Magistrate to issue summons to any witness at any stage of such proceedings, trial or enquiry. In Section 311 the significant expression that occurs is "at any stage of any 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.
28. As indicated above, the section is wholly discretionary. The second part of it imposes upon the Magistrate an obligation: it is, that the court shall summon and examine all persons whose evidence appears to be essential to the just decision of the case. It is a cardinal rule in the law of evidence that the best available evidence should be brought before the court. Sections 60, 64 and 91 of the Indian Evidence Act, 1872 (in short, 'Evidence Act') are based on this rule. The court is not empowered under the provisions of the Code to compel either the prosecution or the defence to examine any particular witness or witnesses on their side. This must be left to the parties. But in weighing the evidence, the court can take note of the fact that the best available evidence has not been given, and can draw an adverse inference. The court will often have to depend on intercepted allegations made by the parties, or on inconclusive inference from facts elicited in the evidence. In such cases, the court has to act under the second part of the section. Sometimes the examination of witnesses as directed by the court may result in what is thought to be "filling of loopholes". This is purely a subsidiary factor and cannot be taken into account. Whether the new evidence is essential or not must of course depend on the facts of each case, and has to be determined by the Presiding Judge.
29. The object of the Section 311 is to bring on record evidence not only from the point of view of the accused and the prosecution but also from the point of view of the orderly society..."
17. A similar view was reiterated in P. Sanjeeva Rao v State of A.P.7, after referring to the earlier decisions in Hoffman Andreas v Inspector of Customs8, Mohanlal Shamji Soni v Union of India4 and Maria Margarida Sequeria Fernandes v Erasmo Jack de Sequeria9, and it was stated as follows:-
"20. Grant of fairest opportunity to the accused to prove his innocence is the object of every fair trial, observed this Court in Hoffman Andreas v. Inspector of Customs, Amritsar (2000) 10 SCC 430. The following passage is in this regard apposite: (SCC p. 432, para 6)
"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 Section 311 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."
21. The extent and the scope of the power of the court to recall witnesses was examined by this Court in Mohanlal Shamji Soni v. Union of India 1991 Supp (1) 271, wherein this Court observed: (SCC p. 283, para 27)
"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."
22. Discovery of the truth is the essential purpose of any trial or enquiry, observed a three-Judge Bench of this Court in Maria Margarida Sequeira Fernandes v. Erasmo Jack de Sequeira (2012) 5 SCC 370. A timely reminder of that solemn duty was given, in the following words: (SCC p. 384, para 35)
"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."
23. We are conscious of the fact that recall of the witnesses is being directed nearly four years after they were examined-in-chief about an incident that is nearly seven years old. Delay takes a heavy toll on the human memory apart from breeding cynicism about the efficacy of the judicial system to decide cases within a reasonably foreseeable time period. To that extent the apprehension expressed by Mr Rawal, that the prosecution may suffer prejudice on account of a belated recall, may not be wholly without any basis. Having said that, we are of the opinion that on a parity of reasoning and looking to the consequences of denial of opportunity to cross-examine the witnesses, we would prefer to err in favour of the appellant getting an opportunity rather than protecting the prosecution against a possible prejudice at his cost. 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."
18. Considering the scope and object of Section 311 Cr.P.C. in Natasha Singh v CBI10, it was held that the power conferred is to be invoked by the court only in order to meet the ends of justice, for strong and valid reasons, and the same must be exercised with great caution and circumspection. It was stated as under:-
"15. The scope and object of the provision is to enable the court to determine the truth and to render a just decision after discovering all relevant facts and obtaining proper proof of such facts, to arrive at a just decision of the case. Power must be exercised judiciously and not capriciously or arbitrarily, as any improper or capricious exercise of such power may lead to undesirable results. An application under Section 311 CrPC must not be allowed only to fill up a lacuna in the case of the prosecution, or of the defence, or to the disadvantage of the accused, or to cause serious prejudice to the defence of the accused, or to give an unfair advantage to the opposite party. Further the additional evidence must not be received as a disguise for retrial, or to change the nature of the case against either of the parties. Such a power must be exercised, provided that the evidence that is likely to be tendered by a witness, is germane to the issue involved. An opportunity of rebuttal, however, must be given to the other party. The power conferred under Section 311 CrPC must therefore, be invoked by the court only in order to meet the ends of justice, for strong and valid reasons, and the same must be exercised with great caution and circumspection. The very use of words such as ''any court', ''at any stage', or ''or any enquiry, trial or other proceedings', ''any person' and ''any such person' clearly spells out that the provisions of this section have been expressed in the widest possible terms, and do not limit the discretion of the Court in any way. There is thus no escape if the fresh evidence to be obtained is essential to the just decision of the case. The determinative factor should, therefore, be whether the summoning/recalling of the said witness is in fact, essential to the just decision of the case.
16. Fair trial is the main object of criminal procedure, and it is the duty of the court to ensure that such fairness is not hampered or threatened in any manner. Fair trial entails the interests of the accused, the victim and of the society, and therefore, fair trial includes the grant of fair and proper opportunities to the person concerned, and the same must be ensured as this is a constitutional, as well as a human right. Thus, under no circumstances can a person's right to fair trial be jeopardised. Adducing evidence in support of the defence is a valuable right. Denial of such right would amount to the denial of a fair trial. Thus, it is essential that the rules of procedure that have been designed to ensure justice are scrupulously followed, and the court must be zealous in ensuring that there is no breach of the same. (Vide Talab Haji Hussain v. Madhukar Purshottam Mondkar AIR 1958 SC 376, Zahira Habibulla H. Sheikh v. State of Gujarat AIR 2004 SC 3114, Zahira Habibullah Sheikh (5) v. State of Gujarat AIR 2006 SC 1367, Kalyani Baskar (Mrs.) v. M.S. Sampoornam (2007) 2 SCC 258, Vijay Kumar v. State of U.P (2011) 8 SCC 136 and Sudevanand v. State (2012) 3 SCC 387)"
19. The nature and scope of the powers to be exercised by the court under Section 311 Cr.P.C. was elaborately considered in the case of Rajaram Prasad Yadav v State of Bihar and another11 and after considering the earlier precedents, the principles to be followed by the courts with regard to exercise of powers under the said section have been explained and enumerated. It has been stated thus:-
"14. A conspicuous reading of Section 311 CrPC would show that widest of the powers have been invested with the courts when it comes to the question of summoning a witness or to recall or re-examine any witness already examined. A reading of the provision shows that the expression "any" has been used as a prefix to "court", "inquiry", "trial", "other proceeding", "person as a witness", "person in attendance though not summoned as a witness", and "person already examined". By using the said expression "any" as a prefix to the various expressions mentioned above, it is ultimately stated that all that was required to be satisfied by the court was only in relation to such evidence that appears to the court to be essential for the just decision of the case. Section 138 of the Evidence Act, prescribed the order of examination of a witness in the court. The order of re-examination is also prescribed calling for such a witness so desired for such re-examination. Therefore, a reading of Section 311 CrPC and Section 138 Evidence Act, insofar as it comes to the question of a criminal trial, the order of re-examination at the desire of any person under Section 138, will have to necessarily be in consonance with the prescription contained in Section 311 CrPC. It is, therefore, imperative that the invocation of Section 311 CrPC and its application in a particular case can be ordered by the court, only by bearing in mind the object and purport of the said provision, namely, for achieving a just decision of the case as noted by us earlier. The power vested under the said provision is made available to any court at any stage in any inquiry or trial or other proceeding initiated under the Code for the purpose of summoning any person as a witness or for examining any person in attendance, even though not summoned as witness or to recall or re-examine any person already examined. Insofar as recalling and re-examination of any person already examined, the court must necessarily consider and ensure that such recall and re-examination of any person, appears in the view of the court to be essential for the just decision of the case. Therefore, the paramount requirement is just decision and for that purpose the essentiality of a person to be recalled and re-examined has to be ascertained. To put it differently, while such a widest power is invested with the court, it is needless to state that exercise of such power should be made judicially and also with extreme care and caution.
x x x
17. From a conspectus consideration of the above decisions, while dealing with an application under Section 311 CrPC read along with Section 138 of the Evidence Act, we feel the following principles will have to be borne in mind by the courts:
17.1. Whether the court is right in thinking that the new evidence is needed by it? Whether the evidence sought to be led in under Section 311 is noted by the court for a just decision of a case?
17.2. The exercise of the widest discretionary power under Section 311 CrPC should ensure that the judgment should not be rendered on inchoate, inconclusive speculative presentation of facts, as thereby the ends of justice would be defeated.
17.3. If evidence of any witness appears to the court to be essential to the just decision of the case, it is the power of the court to summon and examine or recall and re-examine any such person.
17.4. The exercise of power under Section 311 CrPC should be resorted to only with the object of finding out the truth or obtaining proper proof for such facts, which will lead to a just and correct decision of the case.
17.5. The exercise of the said power cannot be dubbed as filling in a lacuna in a prosecution case, unless the facts and circumstances of the case make it apparent that the exercise of power by the court would result in causing serious prejudice to the accused, resulting in miscarriage of justice.
17.6. The wide discretionary power should be exercised judiciously and not arbitrarily.
17.7. The court must satisfy itself that it was in every respect essential to examine such a witness or to recall him for further examination in order to arrive at a just decision of the case.
17.8. The object of Section 311 CrPC simultaneously imposes a duty on the court to determine the truth and to render a just decision.
17.9. The court arrives at the conclusion that additional evidence is necessary, not because it would be impossible to pronounce the judgment without it, but because there would be a failure of justice without such evidence being considered.
17.10. Exigency of the situation, fair play and good sense should be the safeguard, while exercising the discretion. The court should bear in mind that no party in a trial can be foreclosed from correcting errors and that if proper evidence was not adduced or a relevant material was not brought on record due to any inadvertence, the court should be magnanimous in permitting such mistakes to be rectified.
17.11. The court should be conscious of the position that after all the trial is basically for the prisoners and the court should afford an opportunity to them in the fairest manner possible. In that parity of reasoning, it would be safe to err in favour of the accused getting an opportunity rather than protecting the prosecution against possible prejudice at the cost of the accused. The court should bear in mind that improper or capricious exercise of such a discretionary power, may lead to undesirable results.
17.12. The additional evidence must not be received as a disguise or to change the nature of the case against any of the party.
17.13. The power must be exercised keeping in mind that the evidence that is likely to be tendered, would be germane to the issue involved and also ensure that an opportunity of rebuttal is given to the other party.
17.14. The power under Section 311 CrPC must therefore, be invoked by the Court only in order to meet the ends of justice for strong and valid reasons and the same must be exercised with care, caution and circumspection. The court should bear in mind that fair trial entails the interest of the accused, the victim and the society and, therefore, the grant of fair and proper opportunities to the persons concerned, must be ensured being a constitutional goal, as well as a human right."
20. The power to summon material witnesses under Section 311 Cr.P.C. which falls under Chapter XXIV containing the general provisions as to inquiries and trials has been held to confer a very wide power on the courts for summoning witnesses and accordingly the discretion conferred is to be exercised judiciously as wider the power the greater is the necessity for application of judicial mind.
21. The power conferred has been held to be discretionary and is to enable the court to determine the truth after discovering all relevant facts and obtaining proper proof thereof to arrive at a just decision in the case. The power conferred under Section 311 is to be invoked by the court to meet the ends of justice, for strong and valid reasons and it is to be exercised with great caution and circumspection. The determinative factor in this regard would be whether the summoning or recalling of the witness is in fact, essential to the just decision of the case keeping in view that fair trial - which entails the interests of the accused, the victim and of the society - is the main object of the criminal procedure and the court is to ensure that such fairness is not hampered or threatened in any manner.
22. In the case at hand the court below has duly considered the facts and circumstances of the case and the material evidence on record to exercise its discretionary jurisdiction to partly allow the application filed by the applicant/informant to summon the doctor from Meerut who had examined the injured and prepared the report which was on record alongwith the case diary, and taking note of the fact that the subsequent treatment at Guru Teg Bahadur Hospital, Delhi and AIIMS Hospital, New Delhi was only in respect of some swelling in the leg of the injured and that the same would not be of any material consequence to the trial, the request to summon the other doctors has been declined.
23. Counsel for the applicant has not been able to dispute the aforestated legal position with regard to the exercise of power of the court under Section 311 Cr.P.C. and has not been able to point out any material error or illegality in the exercise of the aforesaid discretion by the court below so as to warrant interference.
24. Having regard to the aforesaid, this court is not inclined to exercise its inherent jurisdiction under Section 482 Cr.P.C. to interfere in the matter.
25. The application stands accordingly dismissed.
Order Date :- 2.2.2021
Imroz/Shahroz
(Dr. Y. K. Srivastava, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!