High Court Punjab-Haryana High Court

R.K.Jain vs Swaran Jayanti Rozgar Yojna … on 16 December, 2009

Punjab-Haryana High Court
R.K.Jain vs Swaran Jayanti Rozgar Yojna … on 16 December, 2009
Crl.Misc No. 24525 of 2009 (O&M)                                    ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       Crl.Misc No. 24525 of 2009 (O&M)
                                       Date of decision : December 16, 2009


R.K.Jain,

                                            ...... Petitioner (s)

                         v.

Swaran Jayanti Rozgar Yojna Sahari State Urban Dev. Society

                                            ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***
Present : Mr. J.K.Goel, Advocate
for the petitioner.

Mr. Deepak Bajaj, Advocate
for the respondent.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

This is a petition for quashing of complaint No.0246 dated

4.11.2000 (Annexure P-18), the summoning order dated 24.7.2001

(Annexure P-19) and the order dated 11.08.2009 (Annexure P-22).

By order dated 11.8.2009, the learned Magistrate has held as

follows :-

“……. However, in the present case no pre-charge

evidence of the complainant has been recorded as yet. So,

this Court cannot make an opinion as to whether any case

is made out against the accused or not. Hence the
Crl.Misc No. 24525 of 2009 (O&M) ::2::

accused cannot be discharged u/s 245 Cr.P.C before

recording the evidence of the complainant u/s 244. In

this view of the matter, I find no merit in the application

and same is hereby dismissed.”

Counsel for the complainant has stated that now the matter is

fixed for tomorrow for pre-charge evidence and he has further undertaken

that the entire pre-charge evidence shall be led by the complainant

tomorrow. He states that thereafter the application for discharge can be

considered afresh by the learned Magistrate in the light of any evidence

which may be brought out against the petitioner.

Counsel for the petitioner has accepted this. He, however,

states that the petitioner has been attending each and every date and that this

has caused great prejudice to him.

In the circumstances, the presence of the petitioner shall be

exempted for tomorrow. After the evidence is led on the next date to be

fixed by the trial Court, the trial Court shall reconsider the application of the

petitioner for discharge in the light of any evidence which may be brought

out against him. It is, however, made clear that no further opportunity shall

be granted to the complainant for leading pre-charge evidence.

With the above observations, this petition stands disposed of.

As the main petition has since been disposed of, all the

pending civil miscellaneous applications, if any, also stand disposed of.

Copy of this order be given dasti to counsel for the parties

under the signatures of the Court Secretary.

                                           ( AJAY TEWARI            )
December 16, 2009.                              JUDGE
`kk'

Crl.Misc No. 24525 of 2009 (O&M) ::3::