High Court Punjab-Haryana High Court

Makhan Singh vs State Of Punjab And Others on 11 November, 2009

Punjab-Haryana High Court
Makhan Singh vs State Of Punjab And Others on 11 November, 2009
Criminal Misc. No.M-30426 of 2008                              -1-

                               ***

IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH
                        Criminal Misc. No.M-30426 of 2008
                        Date of decision : 11.11.2009

Makhan Singh                                            ....Petitioner

                        Versus

State of Punjab and others                              ....Respondent

                               ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present: Mr. S.K.Laddi, Advocate for the petitioner.

           Mr. B.B.S.Teji, Assistant Advocate General, Punjab

           Mr. R.V.S.Chugh, Advocate for respondents No.7 to 11.

S. D. ANAND, J.

The respondents/accused No.7 to 11 are facing trial in the

Court of learned Trial Magistrate, Sardulgarh in case FIR No.140 dated

24.12.2003 under Sections 447/427 IPC. In the course of the trial, the

complainant (petitioner herein) filed a plea under Section 319 Cr.P.C. for

the summoning of Hari Ram, Bhagwan Dass alias Harbhagwan Dass,

Charan Dass, Ashok Kumar, Murari Lal (respondents no.2 to 6), as

accused.

The plea did not find favour with the learned Trial Magistrate

(who declined it vide order Annexure P-5). In revision too, the petitioner-

complainant did not get a favourable order. The order granted by the

learned Additional Sessions Judge, Mansa in the relevant behalf is

Annexure P-7.

The petitioner-complainant is in revision before this Court.

The learned counsel for the complainant states that the
Criminal Misc. No.M-30426 of 2008 -2-

***

learned Trial Court, and also Revisional Court committed a grave error of

law by declining the plea under Section 319 Cr.P.C. in view of the fact that

the challan filed by the Police (prosecuting agency) did not, at all, contain a

word that respondents no.2 to 6 had been found innocent. In that view of

things, the argument proceeds, that it was incumbent upon the learned

Trial Magistrate to issue a process to secure the presence of those

respondents/accused to stand trial.

None entered appearance on behalf of respondents no.2 to 11

inspite of service for an earlier date of hearing.

It is apparent from the record that the plea under Section 319

Cr.P.C. came to be filed when the statement of petitioner Makhan Singh

had not been concluded. His cross-examination had been deferred on a

particular date and the plea under Section 319 Cr.P.C. came into filed

thereafter and before the cross-examination of that witness was concluded.

There was, thus, no substantive evidence on record on the basis whereof a

plea for summoning of the respondents/accused under Section 319

Cr.P.C. could be validly filed.

It is presently common ground that in the absence of a stay

order, the evidence of parties has already been concluded and the matter

is fixed for final arguments.

In the circumstances of the case, I do not find any merit in the

petition which shall stand rejected.

Disposed of accordingly.

November 11, 2009                                       (S. D. ANAND)
Pka                                                       JUDGE