High Court Punjab-Haryana High Court

Basant Kaur vs State Of Punjab And Others on 14 October, 2009

Punjab-Haryana High Court
Basant Kaur vs State Of Punjab And Others on 14 October, 2009
Criminial Misc. No.M-23926 of 2009                              -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                         Criminial Misc. No.M-23926 of 2009
                         Date of decision : 14.10.2009



Basant Kaur                                              .....Petitioners

                         Versus

State of Punjab and others                               ...Respondents

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:      Mr. H.S.Ghuman, Advocate for the petitioner

            Mr. B.B.S.Teji, Assistant Advocate General, Punjab

            Mr. G.S.Toor, Advocate for respondents no.3 to 5.

S. D. ANAND, J.

The petitioner, claiming to be a 90 year old female with a heart

condition requiring constant medication, is first informant in case FIR

No.64 dated 27.10.2007 registered at Police Station, Mahel Kalan, District

Barnala which is pending in a Court at Barnala. The petitioner is yet to be

examined as a prosecution witness in that case. She has applied for

transfer of the case to Chandigarh on a plea that she would not be able to

go over to Barnala on account of old age and fragile health.

In support of the averment that the advance age and health

condition of the complainant entitles her to raise a plea for transferring the

matter to a nearer place, learned counsel for the petitioner relies upon

Himanshu Singh Sabharwal Vs. State of M.P. and others 2008 (2)

R.C.R. (Criminal) 267 and Mrs. Urvashi Govind Advani Vs. State of

Karnataka 2004 (9) J.T. 99.

The plea is resisted by the learned counsel for the private

respondents by arguing that the averred ground is not sufficient to warrant
Criminial Misc. No.M-23926 of 2009 -2-

****

transfer of a judicial matter. It is argued that the petitioner can travel to

Barnala after gaining health. It is further argued that the judicial

pronouncements relied upon are totally inapplicable to the facts and

circumstances of the given case.

In Himanshu Singh Sabharwal’s case (supra), the plea for

transfer of the case out of the State was not contested by the learned

Senior Counsel appearing for the State. Insofar as the Mrs. Urvashi

Govind Advani’s case (supra) is concerned, the facts in that case were

entirely different. In that matter, the applicant was a widow aged 80 years

and she had to compulsively appear on every date of hearing in a Court at

Mumbai where she was facing a private complaint under Section 420 read

with Section 34 IPC. She was otherwise a resident of Bangalore. The

facts of those cases are, thus, not applicable to this case.

In this case, if the petitioner is so inclined, it will be for her to

file a plea for her examination on Commission. If such a plea comes to be

filed, the learned Court shall dispose it of by taking into consideration the

advanced age and the health condition of the petitioner.

Disposed of accordingly.

October 14, 2009                                      (S. D. ANAND)
Pka                                                      JUDGE

Note: Whether to be referred to Reporter : Yes/No