High Court Punjab-Haryana High Court

Paramdeep Singh vs State Of Punjab And Another on 22 July, 2009

Punjab-Haryana High Court
Paramdeep Singh vs State Of Punjab And Another on 22 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Misc. No. M-5825 of 2008
                          Date of decision : July 22, 2009


Paramdeep Singh
                                            ....Petitioner
                          versus

State of Punjab and another
                                            ....Respondents


Coram:        Hon'ble Mr. Justice L.N. Mittal


Present :     Mr. PS Ghuman, Advocate, for the petitioner

              Mr. Ranjit Singh, husband and attorney of
              respondent No. 2 in person


L.N. Mittal, J. (Oral)

Paramdeep Singh has filed this petition under section 482 of

Code of Criminal Procedure (for short, Cr.P.C. ) assailing order dated

13.7.2007, Annexure P/1 passed by learned Additional Sessions Judge

(Adhoc), Jalandhar.

This case has a chequered history. Respondent No. 2 Swarn

Kaur filed complaint under section 138 of the Negotiable Instruments Act,

1881 (in short, the Act) read with sections 406 and 420 IPC against the

petitioner. In the said complaint, the petitioner was summoned for

offence under section 138 of the Act only. After appearance of the

petitioner, learned Judicial Magistrate Ist Class, Jalandhar vide order dated

28.4.2005, Annexure P/3 discharged the petitioner and dismissed the
Criminal Misc. No. M-5825 of 2008 -2-

complaint. Since offence under section 138 of the Act is triable as a

summons case, the discharge amounted to acquittal. Complainant-

respondent no. 2 preferred revision petition against order dated 28.4.2005,

Annexure P/3. The said revision petition was dismissed by learned

Additional Sessions Judge (Adhoc) Jalandhar vide judgment dated

11.9.2006, Annexure P/6, on merits as well as holding the revision petition

to be not maintainable as the order of discharge amounting to acquittal was

appealable. Thereafter the complainant filed petition for leave to appeal

bearing Criminal Appeal No. 660-MA of 2006. Following order Annexure

R-2/1 was passed in the said appeal on 19.12.2006 :-

“Dismissed as withdrawn. Appellant may move the court of
Sessions.”

In view of the aforesaid order, the complainant filed appeal

before Sessions Court assailing order dated 28.4.2005, Annexure P/3,

whereby the petitioner stood discharged/acquitted. The said appeal has

since been allowed by learned Additional Sessions Judge (Adhoc),

Jalandhar vide impugned judgment dated 13.7.2007, Annexure P/1,

ordering re-trial by the trial Magistrate. This judgment Annexure P/1 has

been challenged in the instant petition filed under section 482 of the Code

of Criminal Procedure.

I have heard learned counsel for the petitioner and attorney of

respondent no. 2 in person and perused the case file.

Even after amendment of Cr. P.C., appeal against aquittal can

be filed before the Session Court by the State under sub-section (1) of
Criminal Misc. No. M-5825 of 2008 -3-

section 378 Cr.P.C. whereas appeal by the complainant can be filed only in

the High Court under sub-section (4) of section 378 Cr.P.C. and that too

after leave to appeal is granted by the High Court. It is, thus, apparent that

appeal on behalf of complainant-respondent no. 2 against order of

discharge/acquittal, Annexure P/3, passed by learned Judicial Magistrate

was not maintainable before the Session Court.

In view of the aforesaid, the instant petition is allowed and

impugned judgment dated 13.7.2007 Annexure P/1 passed by learned

Additional Sessions Judge (Adhoc),Jalandhar is quashed. However,

complainant-respondent no. 2 shall be at liberty to apply for revival of

Criminal Appeal No. 660-MA of 2006 or for filing fresh petition for leave

to appeal under section 378(4) Cr.P.C. to assail order dated 28.4.2005,

Annexure P/3 but I am not expressing any opinion regarding availability or

non-availability of any such remedy under the law or the merit thereof.



                                                      ( L.N. Mittal )
July 22, 2009                                              Judge
   'dalbir'