Citation : 2023 Latest Caselaw 1269 Bom
Judgement Date : 7 February, 2023
225 apl no.772.19.odt..odt
1/7
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPLICATION (APL) NO.772 OF 2019
1. Dr. Mrs. Rajeshree w/o Rambahadur ... APPLICANT
Yadav, Prop. Of Nulife Clinic,
Aged about 47 years,
Occupation : Doctor, R/o
Brijmohan Niwas, Samadhan Nagar,
Behind Police Line Takli,
Nagpur- 440013 (Original respondent/accused)
// VERSUS //
1. Chandravilas ... NON-APPLICANT
s/o Chandrashekhar,
Handa, aged about 59 years,
Occupation: Business,
R/o Plot No.78, Mahesh
Colony, Chandannagar,
Nagpur (Original Respondent/
Complainant)
____________________________________________________
Shri R.M. Bhangde, Advocate for the applicant.
Shri J.M. Gandhi, Advocate for the respondent.
____________________________________________________
CORAM : G. A. SANAP, J.
DATE:- 07/02/2023
ORAL JUDGMENT 225 apl no.772.19.odt..odt
1. Heard Shri R.M. Bhangde, learned advocate for
applicant and Shri J.M. Gandhi, learned Advocate for the
non-applicant. Perused the record and proceedings.
2. In this application, the challenge is to the order
dated 15.03.2019 passed by learned District Judge-11 and
Additional Sessions Judge, Nagpur whereby the learned
Judge was pleased to reject the application at Exh. 50 made
by petitioner for leading the additional evidence. The
application was primarily rejected on the ground that this
accused did not make grievance that the opportunity was
not granted to her to lead the evidence or to effectively
cross examine the complainant.
3. In the application, the main ground putforth for
leading additional evidence has been set out in paragraph
No.4 of the application. It was stated that the production of
the certified copy of the plaint in a suit filed by the
complainant for recovery of the amount was necessary. It
was also stated that the complainant would be required to 225 apl no.772.19.odt..odt
be confronted with the statement made in the plaint more
particularly set out in paragraph No.4 of the application. It
was stated that statement of the complainant in the
complaint and in the plaint is self contradictory.
4. The relevant statement which is necessary for
deciding this application is as follows:-
"As stated earlier in the 138 complaint the respondent/original complainant has stated that he has given Rs.7,50,000/- to the appellant in cash but in the civil suit the respondent/original complainant has failed to mention the mode of payment in the entire plaint and he has stated that he had given the said amount to the appellant/accused and her husband."
5. Learned Advocate for the applicant submitted that
the judgment in the criminal case was passed on 18.03.2010
by the learned Judicial Magistrate First Class, Nagpur
whereas the plaint in Civil Suit filed on 24.02.2010 was
served after 17.03.2010. Learned Advocate therefore,
submitted that the basic observations made by the learned
Judge while rejecting the application touching the aspects of
non denial of an opportunity to cross examine the 225 apl no.772.19.odt..odt
complainant is not supported by the record. Learned
Advocate further submitted that this is a fit case to grant an
opportunity to the accused to cross examine the
complainant and to confront him with the statement
reproduced above and prove the contradictions.
6. Learned Advocate for the complainant-non
applicant submitted that his client is ready to place before
the learned Additional Sessions Judge in the appeal the
certified copy of the plaint. The learned Advocate further
submitted that there is no contradictions as put forth. The
learned Advocate further submitted that if this Court is
inclined to grant permission for leading additional evidence,
it shall be confined only to the said statement and not more
than that. The learned Advocate further submitted that if
such an opportunity is granted then considering the
contradictions sought to be brought on record, the number
of questions may be limited.
7. On going through the record, I am satisfied that
for the purpose of avoiding the delay and to give the finality 225 apl no.772.19.odt..odt
to the case of the complainant/non-applicant, grant an
opportunity may not cause prejudice to the
complainant/non applicant. The copy of the plaint was not
available with the accused when the complainant was cross
examined. In my view the dates of the proceedings
mentioned here-in-above would show that on the date of
the decision of the complaint, the plaint was not served
upon the accused. The accused, therefore, had no benefit of
knowing the contents of the plaint. In my opinion, therefore,
in order to meet the ends of justice and to avoid further
delay in the decision of the appeal, it would be just and
proper to grant the permission for leading additional
evidence as prayed for.
8. Accordingly, the application is allowed. The
impugned order dated 15.03.2019 passed by learned
District Judge-11 and Additional Sessions Judge, Nagpur at
Exh.50 is quashed and set aside. The application for leading
additional evidence is allowed on following conditions:-
225 apl no.772.19.odt..odt
(i) The appellant/accused is allowed to produce on
record the certified copy of the plaint in Special Civil Suit
No.211/2015.
(ii) On production of the certified copy of the plaint,
the accused/appellant is granted an opportunity to cross
examine the complainant for the purpose of confronting the
complainant with the above reproduced statement only.
(iii) Considering the above statement, the cross
examination shall be limited to the purpose of proof of
contradictions. In any case, for undertaking this exercise
the number of questions shall not be more than 10.
(iv) Learned Additional Sessions Judge, in order to
save the time may record the additional evidence himself.
9. The learned Advocate for the parties submit that
the parties will attend the Court of Additional Sessions
Judge where the appeal is pending on 14.02.2023. Learned
Additional Sessions Judge shall complete the recording of
cross-examination on that date only.
225 apl no.772.19.odt..odt
10. Criminal Application stands disposed of in above
terms.
JUDGE
manisha
Signed By:MANISHA ALOK SHEWALE
Signing Date:10.02.2023 17:03
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!