Crl.Rev. No.2105 of 2007 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl.Rev. No.2105 of 2007
Date of Decision: 19.1.2009
Karamjit Singh and another .....Petitioners
Vs.
State of Punjab ....Respondent
....
CORAM : HON'BLE MR.JUSTICE RAJIVE BHALLA
****
Present : Mr.Naresh Kaushik, Advocate for the petitioners.
Mr.Gazi Mohd. Umair, DAG, Punjab for the respondent.
….
RAJIVE BHALLA, J (Oral)
Prayer in this petition filed under Section 482 of the Code of
Criminal Procedure is for setting aside the order dated 22.10.2007, passed
by the Sub Divisional Judicial Magistrate, Nakodar, dismissing an
application for summoning an officer from Kotak Mohindra Bank, Mumbai,
with the record of encashment of account payee draft No.1978-750023,
issued in favour of the complainant by Punjab National Bank branch
Shankar.
Counsel for the petitioners submits that the complainant alleges
that an amount of Rs.6.00 lacs was paid to the petitioners, by the
aforementioned demand draft for sending the complainant abroad. It is
submitted that as per information available with the petitioners, the draft
was encashed by the complainant at Kotak Mohindra Bank, Mumbai. It
would, therefore, be necessary to summon the record relating to the
encashment of the aforementioned draft.
Crl.Rev. No.2105 of 2007 2
Counsel for the State of Punjab, on the other hand, submits that
the petitioners have taken a large number of opportunities to lead evidence
in defence. The petitioners assertion that the demand draft was encashed by
the complainant cannot be permitted at this belated stage, as evidence is
complete and the matter is awaiting the outcome of the present petition.
I have heard learned counsel for the parties and perused the
impugned order.
It is an established principle that cogent and reliable evidence,
that would enable an accused in furthering his defence, can not be rejected
by resort to technicalities. The petitioners assertion that the demand draft,
whereby payment was allegedly made to them was actually encashed by
Malkiat Singh at Mumbai, is a significant circumstance that would further
the petitioners defence that they have not received any amount from the
complainant. The trial Court, apparently confused the issue by holding that
encashment of the bank draft can be established by producing a certified
copy of the petitioners accounts. Its preparation or encashment cannot be
proved by the petitioners producing their accounts.
In view of what has been stated herein above, the revision
petition is allowed. The order dated 22.10.2007 passed by the Sub
Divisional Judicial Magistrate, Nakodar is set aside. The matter is remitted
to the trial Court to consider the application afresh and in accordance with
law.
Parties are directed to appear before the trial Court on
24.2.2009.
19.1.2009 (RAJIVE BHALLA) GS JUDGE