High Court Punjab-Haryana High Court

Jai Parkash Singh vs Rajive Kumar Gupta on 24 September, 2008

Punjab-Haryana High Court
Jai Parkash Singh vs Rajive Kumar Gupta on 24 September, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                                  Criminal Rev.627 of 2007

                            DATE OF DECISION : SEPTEMBER 24, 2008



JAI PARKASH SINGH                                     ....... PETITIONER(S)

                                 VERSUS

RAJIVE KUMAR GUPTA                                    .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. JS Gill, Advocate, for the petitioner(s).
         None for the respondent.


AJAI LAMBA, J. (Oral)

This revision petition is directed against order dated

11.12.2006, passed by the Sub Divisional Judicial Magistrate, Batala.

The facts, as stated by the learned counsel for the petitioner, in

brief, are that Rajiv Kumar Gupta (respondent) filed a complaint for

commission of offence under Section 138, Negotiable Instruments Act,

1881, against the petitioner and his wife. The case of the petitioner is that

the entire loan amount taken by the petitioner had been repaid. The

respondent-complainant was merely an employee with the persons from

whom the loan was taken. The complainant, having access to the record,

had taken out a blank signed cheque of the petitioner from the record and

after misusing the same, the complaint was filed. During the intervening

period, when the petitioner approached Rajiv Kumar Gupta, he admitted
Criminal Rev.627 of 2007 2

that the case, in fact, was false. The conversation was recorded by the

petitioner in an audio cassette.

During the course of proceedings before the trial court, it

seems that Rajiv Kumar Gupta was represented by his Power of Attorney

holder-Subhash Chander. Subsequently, it transpired that, in fact, Deep

Kumar Gupta, father of Rajiv Kumar Gupta, was projecting himself as

Subhash Chander. The Power of Attorney available on record (Exhibit C-

1) is in favour of Subhash Chander, however, Deep Kumar Gupta has

been appearing. This fact has been brought out by the learned counsel for

the petitioner to show the conduct of the complainant, who has even

misled the court during the proceedings.

When the petitioner appeared as his own witness during the

course of trial, the petitioner produced the audio cassette to which a

reference has been made above. The contents of the audio cassette and

the voice were put to Deep Kumar Gupta who, however, took the stand

that it was not the voice of Rajiv Kumar Gupta. This necessitated passing

of order dated 3.10.2005 whereby the cross-examination of the petitioner

was deferred and the Power of Attorney holder of the complainant was

directed to produce the complainant in court on the adjourned date so that

he could make a statement either admitting his voice on the audio cassette

or denying the same.

At a later stage during hearing, the stand taken on behalf of

the complainant was changed and an application was made by Deep

Kumar Gupta that the audio cassette is required to be heard in a noise free

atmosphere and only thereafter some opinion can be given. The
Criminal Rev.627 of 2007 3

application has been allowed vide impugned order dated 11.12.2006.

The contention of the learned counsel for the petitioner is that

this very issue having been considered and adjudicated upon vide order

dated 3.10.2005, the order cannot be reviewed in view of the provisions of

Section 362, Code of Criminal Procedure. The stand of the petitioner is

that order dated 3.10.2005 cannot be altered or reviewed as there is no

clerical or arithmetical error apparent on the face of the record.

I have heard the learned counsel for the petitioner.

I have also taken note of the contention of the learned counsel

for the petitioner in regard to the conduct of the complainant or his Power

of Attorney, as noticed above.

I find that when the complainant-respondent could not be

served by ordinary process at the address given in the Power of Attorney

or in the proceedings before the trial Court, the respondent was required to

be served through his counsel Shri V.K. Dutta, Advocate, District Courts,

Batala. Despite service, however, none had put in appearance in this

court.

I have considered the contents of the impugned order as also

the contents of order dated 3.10.2005. There remains no dispute with the

fact that the audio cassette was put to Deep Kumar Gupta in court. Deep

Kumar Gupta took the stand that it was not the voice of Rajiv Kumar

Gupta and, therefore, the complainant was required to be present in court.

Apparently, the complainant has been avoiding appearance in court

although the proceedings were initiated at his instance. At a later stage,

an application was filed for rehearing of the audio cassette in a noise free
Criminal Rev.627 of 2007 4

place or in a separate room, which has been allowed vide the impugned

order. Clearly, the impugned order is an order in review of earlier order

dated 3.10.2005.

Accordingly, the petition is allowed and impugned order

dated 11.12.2006 is hereby set aside.

I have noticed that the complaint was instituted on 12.1.2002.

The sequence of events noticed by me make it clear that the proceedings

are being delayed on account of the conduct of the complainant. The

petitioner cannot be asked to face prosecution/criminal proceedings for

continuous period only because the complainant chooses to delay the

proceedings. The trial court is required to take notice of the conduct of the

complainant also and pass appropriate orders in case the complainant does

not put in appearance, as required. The complainant would put in

appearance before the trial court on 15.10.2008, for further proceedings,

as are required to continue under order dated 3.10.2005. The service of

this order on the counsel for the complainant in the trial court would be

sufficient service on the respondent-complainant.

September 24, 2008                                        ( AJAI LAMBA )
Kang                                                              JUDGE