Criminal Misc. No.26271-M of 2005 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No.26271-M of 2005
Date of Decision: 1.7.2008
Chaman Masih and Others
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. K.K.Aggarwal, Senior Advocate,
with Mr. Kapil Aggarwal, Advocate
for the petitioners.
Mr. Mehardeep Singh, Assistant Advocate General,
Punjab, for the respondent-State.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the State contend that in the present case not only
report under Section 173 Cr.P.C. was submitted but charge was also
framed against the petitioners. The FIR which has been registered in
this petition contain facts which have been disputed during the course of
arguments.
I am afraid that disputed questions of fact cannot be
entertained in a petition under Section 482 Cr.P.C.
It has been further contended by Mr. Aggarwal that validity of
the sale deed is subject matter of Civil Court.
Section 41 of the Indian Evidence Act define the cases where
any finding of Civil Court will be a relevant factor before the Criminal
Court. It has been held on number of times by this Court that both Civil
Criminal Misc. No.26271-M of 2005 2
and Criminal Courts, discharge their functions in their independent
spheres. Booth the Courts adjudicate upon evidence led before them
and appreciate the evidence which is before Criminal Court or Civil
Court. It has been also held by Hon’ble the Apex Court that since the
public memory is short, criminal proceedings should get precedence
over the Civil Court, as litigation in Civil Court is not only time consuming
but tardy.
At this stage, Mr. Aggarwal has stated that the FIR against the
petitioners was lodged in the year 2001. It has been further submitted
that the sale deed was executed about 20 years ago i.e. on 15.6.1982.
This statement can be taken into consideration for exempting personal
appearance of the petitioners before the trial Court.
I find no merit in the present petition and the same is
dismissed. However, in case petitioners appear before the trial Court on
or before 31.7.2008, their personal appearance shall stand exempted
subject to furnishing an undertaking that they shall cause appearance as
and when directed by the trial Court. They shall further state in the
undertaking that the evidence recorded by the trial Court in their
absence though in the presence of their counsel shall be binding upon
them. Trial Court may specify any other condition in the undertaking to
be furnished by the petitioners. Trial Court is further directed to
conclude the trial within one year from the date of receipt of copy of this
order.
(Kanwaljit Singh Ahluwalia)
Judge
July 1, 2008
“DK”