Citation : 2021 Latest Caselaw 5578 Bom
Judgement Date : 24 March, 2021
WP 1091-2020.doc
Neeta S.
Sawant IN THE HIGH COURT OF JUDICATURE AT BOMBAY
Digitally signed by
Neeta S. Sawant CIVIL APPELLATE JURISDICTION
Date: 2021.03.24
15:02:47 +0530
Writ Petition No. 1091 / 2020
Alongwith
Interim Application No. 510 / 2021
Pandharinath L. Bhandari
Aged : 65 years, Occupation : Business,
Residing at Pitrismruti, Shimpoli Village,
Borivali (West), Mumbai - 400092. .. Petitioner
Versus
1. Shri. Bharti Trimbak Bhandari
Age : 51 years, Occu: Housewife
2. Shri. Nayan Trimbak Bhandari,
Age : 24 years, Occu: Business
3. Shri. Dhiraj Trimbak Bhandari
Age : 27 years, Occu: Business
All have residence of Pitrudhan, Charkop Village,
M.G. Road, Kandivali (W), Mumbai - 400067. .. Respondents
******
Mr. N.P. Wagle, Advocate for the Petitioner. Mr. Joydeb B. Saha i/by Mr. Manish N. Bijutkar, Advocate for Respondent Nos. 1 to 3.
Najeeb 1/11
WP 1091-2020.doc
CORAM : SANDEEP K. SHINDE J.
th
RESERVED ON : 19 March, 2021.
th
PRONOUNCED ON : 24 March, 2021.
JUDGMENT :-
1. Rule.
2. Rule made returnable forthwith. Heard, finally with consent
of parties.
3. Petitioner instituted L.E. Suit No. 63/81 of 2012 against
the Respondents - Defendants for eviction on the ground that
the Defendants were gratuitous licensees. Defendants denied
the suit claim and would assert their title in the suit property.
Plaintiffs' evidence was closed, on 13 March, 2018. While th
Defendants' witness was under cross-examination, Plaintiff had
filed an application under Order-18, Rule-17 read with 151 of
Najeeb 2/11 WP 1091-2020.doc
the Code of Civil Procedure, 1908 for filing additional
documents and recalling his witness. Vide this application,
Petitioner sought to place on record seventeen documents.
Application was rejected, on 12 July, 2018. Order was th
confirmed in revision by the Appellate Bench, Small Causes of
Bandra, Mumbai.
4. Facts emerging from Proceedings : It may be stated
that Defendants' witness is under cross-examination for more
than 20 months. For the reasons stated, the learned trial
Court had passed 'no cross order' on 23 October, 2019.
rd
However, this order was set aside on 16 November, 2019, th
subject to condition that Advocate for the Plaintiff would
cross-examine the Defendants' witness no.1, without causing
further delay and shall seek no adjournment on petty grounds.
Be that as it may, on 16 November, 2019, while Defendants'
th
Najeeb 3/11
WP 1091-2020.doc
witness no.1 was under cross-examination, witness was
confronted by showing a document, after inviting his attention
to paragraph no.10 of examination-in-chief. The trial Court did
not allow Plaintiff to confront the witness with a document,
since it was not produced with the pleadings, at the
appropriate stage. However, the learned trial Court permitted
the Advocate, to cross-examine the witness, relating to
paragraph no.10 of the examination-in-chief. Plaintiffs'
advocate, thus declined to hold further cross-examination of
the witness. Whereafter the Court has passed the following
order:
"At this juncture, advocate for the plaintiff has wind up his file
and not put any further question to the witness and further
stated that he want to challenge the above order in revision.
However, I would like to invite his attention towards the order
passed below Exh. 68 today itself wherein third time the no
cross order was set aside with direction to the plaintiff not to
Najeeb 4/11 WP 1091-2020.doc
seek adjournment on petty grounds. Whereas, the above
scenario speaks the volume that plaintiff's advocate has created
an artificial ground to adjourn the matter anyhow. As he is not
going to further cross examine to the D.W. No.1, hence in the
light of order below Exh. 68 the further cross-examination of the
witness is hereby closed.
Matter is adjourned for defendant's next witness, if any on next
date."
5. Aggrieved, by the order as reproduced above, revision
was preferred before the Bench at Small Causes Court. It
was dismissed on 13 January, 2020. Feeling aggrieved by th
the orders of the trial Court and the Revisional Court. Thus,
petition is preferred under Article 227 of the Constitution of
India.
6. Heard. Learned Counsel for the parties. Question arising
for consideration; are
a. Whether scheme of Code of Civil Procedure, 1908 (CPC
Najeeb 5/11 WP 1091-2020.doc
for short) interdicts, the parties to the suit from confronting the
witness of adverse party with a document, not on the Courts'
record, but shown or produced to the witness for the first
time in his cross-examination ?
b. The next question is: the party, which has otherwise
failed to file documents at appropriate stage could be
permitted to bring on record the document through evidence of
the witness of adversary by putting or confronting him with
such document?
7. The main object of the cross-examination is to bring out
the falsity and to find out the truth and further to weaken
qualify or destroy the case of Opponent and to establish the
own case through Opponents' witness. Thus objects are to
impeach the accuracy, credibility and general value of the
evidence given in-chief, to sift the facts already stated by the
Najeeb 6/11 WP 1091-2020.doc
witness, to detect and expose discrepancies or to illicit
suppressed act, which will support the case of cross-examining
party. The exercise of this right is regarded and one of the
most efficacious for recovery of truth. Provisions of Section
137 of the Indian Evidence Act, 1872 empowers and Section
146 to 150, regulates cross examination of witness.
Confronting witness, with a document is permissible to test
veracity of witness; under Section 146 of the Evidence Act.
Though the range of cross-examination is unlimited, it must
relate to relevant facts. Thus ' relevancy of document', to
which witness is confronted with, is a essential condition.
(Emphasis supplied)
8. Thus, to be stated that the provisions of Order-7 Rule-
14(4), Order-8 Rule-1 (A)(4) and Order-13 Rule-3(a) of the
CPC are exceptions to the Rules, regulating the production of
Najeeb 7/11 WP 1091-2020.doc
documents by the Plaintiffs and Defendants alongwith the plaint
and written statement. To achieve the desired result. While
witness of adverse party is examined, if the party to the suit
is not permitted to confront the witness with a document,
which has not been produced with the pleadings, adverse
party cannot test the veracity or impeach the credit of the
witness. Thus, the legislation in its wisdom carved out
aforesaid exceptions. Thus, in view of explicit provisions of
CPC, it cannot be held that the document cannot be produced
or shown, for the first time to the witness during the cross-
examination, though it was not produced with the pleadings.
The first question is answered accordingly.
9. The facts of this case are peculiar in the sense herein,
Petitioner-Plaintiff attempted to place additional documents on
record seeking leave for recalling its witness, which he had not
Najeeb 8/11 WP 1091-2020.doc
filed at the appropriate stage. This request was rejected by
the trial Court and confirmed in the revision. In given case,
party may make an attempt to slide-in the documents through
witness of opposite party by confronting him with such
documents which he had failed to produce at the appropriate
stage. Under such circumstances, the Court has to be
attentive and cautious especially, when a document sought to
be confronted, was either not produced with the pleadings at
the appropriate stage and or when leave to produce additional
document was refused by the Court. Therefore, under such
circumstances, the Court should permit only those documents
with which witness is concerned; and it relates to the "relevant
facts" and "facts in issue". As such the documents
confronted to the witness, if found falling beyond the "facts in
issue" and "relevant facts", the Court may decline to confront
the witness with such documents. Somewhat same issue fell
Najeeb 9/11 WP 1091-2020.doc
for the consideration before the Delhi High Court in the case
of Subhash Chander Vs. Bhagwan Yadav (Indian Kanoon -
http://indiankanoon.org/doc/77035150/) and it has been answered as
follows;
"I may however put a line of caution over here. It is often
found that a party which has otherwise failed to file documents
at the appropriate stage, attempts to smuggle in the documents
in the evidence of the witness of the adversary by putting the
documents to the witness whether relevant to that witness or
not. The court should be cautious in this regard. Only those
documents with which the witness is concerned and/or expected
to know or answer ought to be permitted to be put to the
witness in the cross examination. If other documents with which
the witness is not concerned are confronted only in an attempt
to have the same filed and to thereafter prove the same, the
court would be justified in clarifying that the document is taken
on record only for the purpose of cross examination and the
producing party would not be entitled to otherwise prove the
same, having not filed it at the appropriate stage."
Najeeb 10/11
WP 1091-2020.doc
10. In consideration of the facts of the case and for the
reasons stated, the trial Court shall permit the Petitioners-
Plaintiffs to confront the witness of Defendants with a
document, if it is "relevant" and has bearing over a "fact in
issue" and not otherwise.
11. The Writ Petition is allowed in the aforesaid terms and
disposed of.
12. Interim Application is disposed of accordingly.
(SANDEEP K. SHINDE, J)
Najeeb 11/11
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!