Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramrao S/O Dharmaji Shingatwar vs Laxman S/O Kamaji Jadhav
2016 Latest Caselaw 3066 Bom

Citation : 2016 Latest Caselaw 3066 Bom
Judgement Date : 21 June, 2016

Bombay High Court
Ramrao S/O Dharmaji Shingatwar vs Laxman S/O Kamaji Jadhav on 21 June, 2016
Bench: R.V. Ghuge
                                             1




                                                                               
             IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                         BENCH AT AURANGABAD




                                                       
                    CRIMINAL WRIT PETITION NO.1521 OF 2015
                                    WITH
                    CRIMINAL WRIT PETITION NO.1522 OF 2015




                                                      
    Ramrao S/o Dharmaji Shingatwar,
    Age-78 years, Occu-Retired,
    R/o Near Mahadeo Mandir,
    Mukhed, Tq. Mukhed, Dist.Nanded                                PETITIONER




                                            
    VERSUS 
    1. Laxman S/o Kamaji Jadhav,
                              
        Age-31 years, Occu-Agri. and Business,
        R/o Umardari, Tq. Mukhed,
        Dist.Nanded,
                             
    2. The State of Maharashtra,                                   RESPONDENTS 

Mr.U.B.Bilolikar, Advocate for the petitioner.

Mr.P.P.Uttarwar, Advocate for respondent No.1. Mr.S.G.Karlekar, APP for respondent No.2.

( CORAM : RAVINDRA V. GHUGE, J.)

DATE : 21/06/2016

ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith and heard finally by the

consent of the parties.

2. The petitioner is aggrieved by the order dated 26/10/2015

below application Exh.40 in SCC No.217/2012 and the order dated

26/10/2015 below applications Exh.35 and 37 in the same

khs/JUNE 2016/1521-d

proceedings. By the impugned orders, the petitioner has been

precluded from producing a document and from examining a witness

to prove the said document.

3. I have heard the learned Advocates for the respective sides for

quite some time and have gone through the petition paper book with

their assistance.

4. Summary criminal complaint is with regard to Section 138 of

the N.I.Act. The petitioner had closed his evidence on 20/12/2014.

At the stage of recording the defence evidence and when the accused

has still not closed his evidence, the petitioner filed the applications

Exh.35 and 37 for producing a document and Exh.40 for examining a

witness to prove the said document.

5. The Trial Court has rejected these applications only on the

ground that the statement of the accused has been recorded u/s 313

of the Cr.P.C. and hence the petitioner cannot be permitted to lead

further evidence.

6. It emerges from the submissions of the learned Advocates that

the cheque was issued by the accused posing to be the Proprietor of a

khs/JUNE 2016/1521-d

Firm. The accused in his statement u/s 313 of the Cr.P.C. has taken

a stand that he was not the Proprietor. The petitioner, therefore,

thought it fit to produce the certificate of registration of the firm

available as per the records under the Shops and Establishments

Act. It is mandated that the registration of a shop, by which the shop

owner is given a shop license, necessarily should reflect the

Proprietor of the shop/firm with his complete address. The said

document could be the best piece of evidence to prove that the

accused was the owner of the shop/firm.

7. It is apparent that the Trial Court has passed the impugned

orders only for the reason that the statement of the accused was

recorded u/s 313 of the Cr.P.C. It is quite evident that the learned

Magistrate has not considered the effect of Section 311 of the Cr.P.C.

which reads as under :-

"Section 311 of the Cr.P.C. : - 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

khs/JUNE 2016/1521-d

the case."

8. I find it quite obvious that if a pedantic view is taken, the fact

of the accused being the owner of the shop/firm and having issued

the cheque in the said capacity, would not be proved thereby

damaging the case of the petitioner. As such, on technicalities, the

trial would suffer and it would be under fortuitous circumstances

that the accused would be successful in the said litigation.

9. Considering the lapse on the part of the petitioner, in my view

the learned Magistrate could have exercised its jurisdiction u/s 311

and could have imposed costs upon the petitioner so as to reduce the

rigours of the litigation being suffered by the respondent.

10. I am unable to accept the submissions of the respondents, that

once the stage of recording evidence of the petitioner is over and after

the statement of the accused is recorded u/s 313 of the Cr.P.C., the

petitioner is precluded from leading any evidence. The said

submission would run counter to Section 311 of the Cr.P.C.

11. In the light of the above, both these petitions are allowed. Both

the orders dated 26/10/2015 are quashed and set aside and

khs/JUNE 2016/1521-d

application Exh.35 and 40 are allowed.

12. Needless to state, the documents sought to be proved, can be

exhibited only after the procedure under the Evidence Act is followed

for proving a document. Thereafter it could be exhibited. As such,

application Exh.37 stands disposed of.

13.

The petitioner shall pay costs of Rs.2,500/- to the respondents

by depositing the same before the learned J.M.F.C. Mukhed in SCC

No.217/2012 within a period of 4 (four) weeks from today. Upon

depositing of costs, the respondents herein shall be at liberty to

withdraw the said amount without any conditions.

14. Rule is made absolute in the above terms. Parties to act on the

print out copy of this judgment obtained from the Official Website of

this Court.

( RAVINDRA V. GHUGE, J.)

khs/JUNE 2016/1521-d

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter