High Court Punjab-Haryana High Court

Rohtas @ Rohit vs State Of Haryana on 12 September, 2008

Punjab-Haryana High Court
Rohtas @ Rohit vs State Of Haryana on 12 September, 2008
            Criminal Revision No.1081 of 2008.
                      -1-

In the High Court of Punjab and Haryana at Chandigarh.

                         Criminal Revision No.1081 of 2008.

                         Date of decision:12.9.2008.

Rohtas @ Rohit.

                                                 ...Petitioner.

            Versus

State of Haryana.

                                                 ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr.Parminder Singh Advocate for the petitioner.

            Mr. S.S.Goripuria, Deputy Advocate General, Haryana.

            ...

K. C. Puri, J.

Judgment.

Rohtas @ Rohit son of Shri Ishwar Singh has filed this

Revision Petition under Section 401 read with Section 482 Cr.P.C

against the order dated 27.5.2008, Annexure P-1, passed by Mrs.

Shalini Singh Nagpal, Additional Sessions Judge (FTC), Karnal

vide which the request for summoning answer sheets of the

prosecutrix given in her Board Examination/School Examination
Criminal Revision No.1081 of 2008.

-2-

for comparison with her natural handwriting in the letters written

by her, was declined.

The Revisionist/accused is facing trial for an offence

under Sections 363, 366-A, 120-B, 376, 34 IPC vide FIR No.116

dated 16.5.2007, Police Station Butana. The case was fixed for

defence evidence. The accused moved an application with a

request to summon the answer sheets of the prosecutrix given in

her Board Examination/School Examination for comparison with

her natural handwriting with the letters alleged to have been

written by her. It is mentioned in the application that the petitioner

previously moved an application for taking handwriting of the

prosecutrix for its comparison with the alleged letters and the said

application was allowed. The prosecutrix had given her

handwriting and the same was compared by the Handwriting and

Finger Expert. The latter in his report has stated that the

prosecutrix had disguised her writing as she was aware that the

same was required for comparison and he also requested that her

writing can be compared from her normal writings. A prayer has

been made for summoning the school records/ examination answer

sheets in the Education Board for comparing her handwriting with

the disputed writings alleged to be that of prosecutrix.

The said application was resisted by the complainant
Criminal Revision No.1081 of 2008.

-3-

and the State.

The learned trial Court in para No.4 of the impugned

order, has observed as under:-

“At the very outset, it strikes that there is nothing in the

application under disposal to suggest which record is

sought to be summoned for comparison by the

applicant. No particulars of the examination, the roll

number of the prosecutrix, the Board which took the

examination and the school of the prosecutrix has been

mentioned. So, even if the application is allowed, it will

serve no useful purpose without the particulars being

supplied. The Handwriting Expert has already given his

opinion that the specimen handwriting given by the

prosecutrix in the court cannot be compared with the

love letters allegedly written by her meaning thereby

that the specimen handwriting given in the court and the

handwriting in the love letters is different. Further

comparison of the handwriting of the prosecutrix, to my

mind, will not serve any purpose and will only result in

delay in disposal of the case. The accused Rohtas is in

custody since long and the case is ripe for disposal. No

ground is made out for summoning the answer sheets of
Criminal Revision No.1081 of 2008.

-4-

the prosecutrix given in her Board Examination/School

Examination. The application is accordingly

dismissed.”

Feeling dis-satisfied with the above-said order, the

present petition has been filed.

I have heard both sides and have gone through the

record of the case.

According to the accused, the prosecutrix had love

affair with him and she had written some letters which are on the

record and the accused wanted to prove the fact that these letters

have been written by the prosecutrix. The learned trial Court has

not applied its mind properly to the facts of the case. The learned

trial Court has given a finding that since the expert had given

opinion that specimen handwriting given by the prosecutrix in the

Court could not be compared with the love letters allegedly written

by her meaning thereby that the specimen handwriting given in the

Court and the handwriting in the love letters was different. The

said finding of the trial Court is unwarranted and uncalled for and

amounts to pre-judging the case. The trial Court should have

refrained from returning such a finding without concluding the

evidence by the accused. The accused should be given proper

opportunity to lead evidence to prove the fact whether the
Criminal Revision No.1081 of 2008.

-5-

handwriting in the letters is that of the prosecutrix or not.

In view of the above discussion, the impugned order,

Annexure P-1, stands set aside. The finding that the specimen

handwriting given in the Court and that of love letters is different

also stands set aside. The accused shall be given opportunity to

prove the fact that the handwriting on the love letters is that of the

prosecutrix. However, the accused shall give the details of specific

record to be summoned from the Board Examination/School

Examination.

With the above observations, the present Criminal

Revision stands disposed of.

However, nothing observed above shall be construed as

an expression of opinion on any aspect of the case.




September 12,2008.                   ( K. C. Puri )
Jaggi                                     Judge