High Court Punjab-Haryana High Court

Gursewak Singh Son Of Sarwan Singh vs Mr. C.S.R. Reddy And Others on 9 July, 2009

Punjab-Haryana High Court
Gursewak Singh Son Of Sarwan Singh vs Mr. C.S.R. Reddy And Others on 9 July, 2009
COCP No. 477 of 2009                       1

      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 477 of 2009

Date of decision: July 9, 2009

Gursewak Singh son of Sarwan Singh ..Petitioner.


                                  Versus

Mr. C.S.R. Reddy and others                                   ..Respondents

Coram:        Hon'ble Mr. Justice Rakesh Kumar Garg

Present:     Mr. T.P.S.Tung, Advocate
             for the petitioner
             Mr. Rajesh Garg, Addl. A.G,Punjab
             for the respondents
                            ..

Rakesh Kumar Garg,J

In the present petition, the petitioner has alleged that the

respondents have disobeyed the order dated 19.2.2008 passed by this Court in

Criminal Misc.No.24181-M of 2007 titled as Gursewak Singh Versus State of

Punjab and others whereby the order dated 19.1.2007 and 24.2.2007 passed by

the Judicial Magistrate Ist Class, Barnala were quashed and the case was

remitted to Judicial magistrate Barnala to proceed with the matter in accordance

with law.

As per the averments, petitioner filed Criminal Misc. No.24181-M of

2007 in this Court for quashing the orders dated 19.1.2007 and 24.2.2007

passed by the Judicial Magistrate Ist Class, Barnala vide which he directed SSP

Barnala to present the challan in FIR No.74 dated 16.10.2004 registered under

Section 447/380/336/148/149 IPC Police Station Sehna, on the ground that after

investigation of the case, the police had submitted an untraced report and the

Judicial Magistrate Ist Class, Barnala instead of accepting the said report or in

the alternative sending for further investigation of the case had issued a direction

to the SSP Barnala to present the challan in the court which was agaisnt the well

settled principles of law. This Court vide order dated 19.2.2008 quashed the

orders Annexures P-2 and P-3 passed by the Judicial Magistrate Ist Class
COCP No. 477 of 2009 2

Barnala and remitted the case to him to proceed with the matter in accordance

with law keeping it open for him to order further investigation of the matter.

It is the case of the petitioner that after the passing of the order dated

19.2.2008, the respondents without considering the aforesaid judgment passed

in Criminal Misc.No.24181-M of 2007 again presented the challan under Section

173 Cr. P.C. in FIR No. 74 dated 16.10.2004 vide Annexure P-6 on the basis of

the orders dated 19.1.2007 passed by the Judicial Magistrate Ist Class, Barnala

which had already been quashed by this Court vide order dated 19.2.2008 and

thus they have not taken into consideration the orders passed by this Court

which is an abuse of the process of the court and against the spirit of the

judgment dated 19.2.2008 and thus the action of the respondents amounts to

contempt.

In response to show cause notice issued by this Court, respondents

have filed reply denying the allegations made in the contempt petition and

submitted that the report under Section 173 Cr. P. C. was presented after its

due scrutiny and consideration of the orders passed by this Court.

I have heard learned counsel for the parties. A perusal of the order

dated 19.2.2008 passed by this Court would show that this Court while quashing

orders Annexures P-2 and P-3 had not quashed the final report of investigation

presented under Section 173 Cr. P. C. and only remanded the case to the court

of JMIC Barnala to decide the matter in accordance with law. It is not in dispute

that the respondents had submitted the report again under Section 173 Cr. P. C.

along with the case file. It is open to the petitioner to contest the same in the

court of JMIC Barnala.

Thus, I find no material on the basis of which cognizance can be

taken against the respondents for violation of the orders passed by this Court on

19.2.2008 in Criminal Misc.No.24181-M of 2007.

In view of the aforesaid, no further action is required.

Rule discharged.

However, it will be up to the petitioner to seek any other appropriate
COCP No. 477 of 2009 3

remedy available to him to seek the cancellation of report submitted by the

respondents under section 173 in FIR No.74 in accordance with law.

July 9, 2009                                (RAKESH KUMAR GARG)
           nk                                       JUDGE