High Court Punjab-Haryana High Court

Gurnam Singh vs State Of Punjab And Another on 5 March, 2009

Punjab-Haryana High Court
Gurnam Singh vs State Of Punjab And Another on 5 March, 2009
Criminal Misc. No. M-42107 of 2004 &        [ 1]


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH


                                Criminal Misc. No. M-42107 of 2004
                                Date of decision: 5.03.2009


Gurnam Singh                                       ......Petitioner

                   Versus

State of Punjab and another                        ......Respondents

Before: HON’BLE MR. JUSTICE RAJIVE BHALLA

Present: Mr. Yogesh Goel, Advocate
for the petitioner.

Mr. Gaurav Garg Dhuriwala, AAG Punjab,
for respondent no. 1.

RAJIVE BHALLA, J.(Oral)

Prayer in this petition filed under Section 482 of the Code

of Criminal Procedure is for setting aside the order dated 4.02.2004

passed by the Additional Sessions Judge, Ludhiana, whereby the

petitioner has been summoned to face trial as an additional accused.

Counsel for the petitioner submits that the learned trial

court has passed a non-speaking order and even otherwise the

impugned order does not meet the parameters of an order required to

be passed under Section 319 of the Code of Criminal Procedure . It is

submitted that apart from setting out the facts, the impugned order,

is devoid of any reason, much less cogent reasons.

Counsel for the State of Punjab submits that the learned

trial court has referred to the medical record, the injuries on the

person of the injured-complainant and as a prima facie case is made

out against the petitioner, therefore, the present petition, be

dismissed.

Criminal Misc. No. M-42107 of 2004 & [ 2]

I have heard learned counsel for the parties and perused

the impugned order. The impugned order is devoid of the

fundamental attributes of a judicial order. Apart from setting out the

facts in a perfunctionary manner, no reasons much less cogent reasons

have been assigned for summoning the petitioner. It would also be

necessary to mention here that PW-1 has not been cross-examined

and even his examination in chief is also incomplete. The power under

Section 319 of the Code of Criminal Procedure is to be exercised

judiciously and only where it appears to the Court , from the

evidence on record that the person sought to be summoned has

committed an offence, for which he can be tried with the already

arraigned accused. It appears that Additional Sessions Judge,

Ludhiana, disregarded the fundamental principles that govern the

exercise of jurisdiction under Section 319 of the code of Criminal

Procedure and therefore, committed an error of jurisdiction.

In view of what has been stated above, the present

petition is allowed, the Order dated 4.02.2004 is set aside and the

matter is remitted to the Additional Sessions Judge, Ludhiana, to

decide the application, filed under Section 319 of the Code of Criminal

Procedure afresh after the cross-examination of PW-1 concludes or

after the prosecution leads such further evidence as the trial court

deems appropriate.

The learned Additional Sessions Judge, Ludhiana, shall

decide the application within a fortnight of the receipt of a copy of this

order.

[RAJIVE BHALLA]
JUDGE
5th March, 2009
SKaushik