High Court Punjab-Haryana High Court

Baldev Singh vs Pawan Kumar And Another on 17 August, 2009

Punjab-Haryana High Court
Baldev Singh vs Pawan Kumar And Another on 17 August, 2009
 Crl. Revision No.2049 of 2009                               1



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

                                 CRR No.2049 of 2009 (O&M)
                                 Date of decision: 17.8.2009

Baldev Singh                                         ...Petitioner

                             Versus

Pawan Kumar and another                              ...Respondents


CORAM:        HON'BLE MR. JUSTICE RAJAN GUPTA

Present:      Mr. R.S. Modi, Advocate, for the petitioner.


Rajan Gupta, J.

The petitioner has impugned the order dated 15th July, 2009,

passed by Additional Sessions Judge (Fast Track Court), Bathinda,

whereby revision of respondent Mohit Kumar has been allowed and

order dated 14th November, 2008, passed by Judicial Magistrate Ist

Class, Bathinda, summoning him under Section 319 Cr.P.C., has been

set-aside.

According to the counsel, a false complaint was lodged

against the petitioner by respondent No.1 , who is father of respondent

No.2. Resultantly, he has been summoned to face trial. However,

complainant did not complain against respondent No.2, due to which

instant application under Section 319 Cr.P.C. had to be moved by the

petitioner.

I have heard learned counsel for the petitioner and given

careful thought to the facts of the case.

Crl. Revision No.2049 of 2009 2

The application under Section 319 Cr.P.C. was moved by

Baldev Singh petitioner alleging that Mohit Kumar was equally liable

for the offence and thus should be summoned under Section 319 Cr.P.C.

as a co-accused. This application was allowed by Judicial Magistrate Ist

Class, Bathinda. The said order was, however, reversed by Additional

Sessions Judge (Fast Track Court), Bathinda observing that the order

summoning additional accused under Section 319 Cr.P.C., passed by the

Magistrate was palpably wrong since the complainant has no grievance

against the said accused. The revisional court also observed that the

complainant may even have compounded the offence with the other

accused, thus, there was no ground to summon him.

Learned counsel for the petitioner has not been able to point

out any infirmity with the order passed by the revisional court. It is

clear that the present case is under Section 138 of the Negotiable

Instrument Act. The complainant has not levelled any allegations

against respondent No.2 nor has he sought his summoning. Before the

trial court, the complainant filed a reply and submitted that petitioner

Baldev Singh was responsible for conduct of business of the company

M/s Arjun Bottling Plant Pvt. Ltd. and cheque in question was issued by

him. He opposed the summoning of Mohit Gupta as additional accused.

In the facts and circumstances of the case, I do not find it a

fit case for interference in revisional jurisdiction of this court. The

petitioner, who has been summoned as accused, has filed the instant

application for summoning of one Mohit Gupta stating that he is his
Crl. Revision No.2049 of 2009 3

co-accused. The complainant has opposed this prayer. It appears that

complainant is not interested in arraying respondent No.2 as accused in

the complaint filed by him under Section 138 of the Act.

Under the circumstances, there is no ground to interfere

with the impugned order. The revision petition is dismissed.

(RAJAN GUPTA)
JUDGE
August 17, 2009
‘rajpal’