High Court Punjab-Haryana High Court

Jasmer Singh & Another vs State Of Haryana And Another on 14 January, 2009

Punjab-Haryana High Court
Jasmer Singh & Another vs State Of Haryana And Another on 14 January, 2009
CRM No. M-46336 of 2007                               1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                CRM No. 46336 of 2007
                                Date of decision: 14.01.2009

Jasmer Singh & another                               ...Petitioners

                               Versus

State of Haryana and another                         ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. Sukhdeep Parmar, Advocate, for the petitioners.
            Mr. Tarun Aggarwal, Senior DAG, Haryana.
            Mr. Deepak Gupta, Advocate, for respondent No.2.

Rajan Gupta, J.

Learned counsel for the petitioners submits inter alia that

the complaint in question has been instituted only as a counter blast to

certain earlier litigation pending between the parties. The detail of the

litigation has been enumerated in the petition. He further submits that it

is only with a view to settle personal vendetta that the present complaint

has been lodged in the court of Judicial Magistrate Ist Class, Panipat.

Pursuant to the said complaint, the petitioners have been summoned.

Since all the averments made in the present petition are

factual in nature and can be decided only after the evidence is led, the

matter cannot be decided under inherent jurisdiction of this court. The

contentions raised by the petitioners can be gone into by the trial court

at the time, the evidence is led before it. I, therefore, find no ground to

interfere in the inherit jurisdiction under Section 482 Cr.P.C. The
CRM No. M-46336 of 2007 2

petition is, therefore, dismissed.

Learned counsel for the petitioners, however, contends that

petitioner No.2 is serving in the Army and is at present posted in some

operational area. He, therefore, prays that his personal appearance

during the trial be exempted.

In the facts and circumstances of the case, it is directed that

personal appearance of petitioner No.2 before the trial court shall

remain exempted except on those dates when it is required for the

purpose of the trial. The trial court will be at liberty to summon

petitioner No.2 as and when required by it.

Disposed of.

(RAJAN GUPTA)
JUDGE
January 14, 2009
‘rajpal’