Criminal Revision No. 341 of 2009 (O&M) 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Revision No. 341 of 2009 (O&M)
Date of Decision: 23.3.2009
Punjab State Warehousing Corporation
...Petitioner
Versus
Karuna Exports (P) Ltd.
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Gurmeet Singh, Advocate
for Mr.A.D.S. Sukhija, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Criminal Misc. No. 6812 of 2009
For the reasons mentioned in the application, delay of 154
days in filing the present revision petition is condoned.
Criminal Misc. Application is disposed off.
Criminal Revision No. 341 of 2009
Punjab State Warehousing Corporation, Head Office at
Chandigarh through its duly authorized person Gurdev Singh, Technical
Assistant, had filed a complaint under Section 138 of the Negotiable
Instruments Act.
Vide summoning order dated 9.12.2005 (Annexure P2)
accused No.1 and 5 were ordered to be summoned to stand trial.
Accused No.1 is Karuna Exports Private Limited, whereas accused No.5
Criminal Revision No. 341 of 2009 (O&M) 2
is Suresh Kumar son of Kalu Ram, Director of M/s Karuna Export
Private Limited.
On 21.5.2008, the Sub Divisional Judicial Magistrate, Rajpura,
had passed the following order:-
“Complaint under Section 138 of Negotiable
Instrument Act.
Present: None.
Death report of accused Suresh Kumar
received back along with copy of certificate. As such,
as per death report accused Suresh Kumar has died
and proceedings against accused Suresh Kumar
stands abated. No other accused was ordered to be
summoned. As such, file be consigned to Record
Room.
Sd/-
Pronounced Sub Divisional Judl. Magistrate
21.5.08 Rajpura".
Counsel for the petitioner has submitted that by death of
Suresh Kumar, the entire complaint will not abate. Accused No.1 is a
company, therefore, a juristic person. It can be prosecuted through legal
representative. Counsel further submits that order was passed in
absence of counsel for the complainant. In pursuance of the summoning
order, accused has not caused appearance. Therefore, it was incumbent
upon the trial Court to afford an opportunity of hearing to the
complainant before pronouncing that complaint has abated.,
After hearing counsel for the petitioner/complainant, impugned
order (Annexure P3) is set aside. The trial Court shall consider the
Criminal Revision No. 341 of 2009 (O&M) 3whole gamut and the controversy involved after hearing counsel for the
complainant and pass a fresh order.
With the observations made above, the present revision
petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
March 23, 2009
“Sd/DK”