High Court Punjab-Haryana High Court

Bhunda Ram vs State Of Haryana on 16 September, 2008

Punjab-Haryana High Court
Bhunda Ram vs State Of Haryana on 16 September, 2008
Criminal Appeal No.159-SB of 1998                             -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Appeal No.159-SB of 1998
                          Date of decision : 16.9.2008

Bhunda Ram                                        .....Appellant

              Versus

State of Haryana                                  ...Respondent

                                ****

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

Present:      None for the appellant

              Mr. S.S.Mor, Senior Deputy Advocate General, Haryana
              for respondent -State.


S. D. ANAND, J.

This matter came to be listed, for the first time, before this

Bench on 9.9.2008. It was noticed that a number of attempts had

been made but the police had not been able to effect the service

upon the appellant. The perusal of the file indicated that issuance of

coercive process against the appellant was occasioned on account

of fact that the learned counsel, through whom the appeal had been

filed, had joined service and is no longer practising. Learned

counsel had not made any alternative arrangement for the conduct of

the appeal.

It was further noticed that the coercive process could not

be executed in spite of it having been directed through SSP, Karnal.

It was under the above circumstances, that this Court
Criminal Appeal No.159-SB of 1998 -2-

****

ordered on 9.9.2008 that coercive process shall be issued afresh

against the appellant; that the process shall be executed by Police

Officer not below the rank of a DSP and that in case of non-

execution, S.P., Karnal shall attend the Court in person.

The process has not been executed with a report that

respondent/accused is not living at that address. The report has

been made by a police official of the rank of an ASI.

Shri A.S.Chawla, Superintendent of Police, Karnal has

appeared in person.

The Superintendent of Police states that he is not in a

position to explain why the execution of the process came to be

entrusted to a police official of the rank of an ASI inspite of the

orders of this Court that the process shall be executed by a police

officer not below the rank of DSP. He further states that this case

did not come to his pointed notice. He informs that on being

presently notified of the fact that this Criminal Appeal of the year

1998 is hanging fire for want of service upon the appellant, he

informally ascertained fact and was told that appellant had not even

attended the Bhog ceremony of his father. He concedes that it did

not come to be noticed by any police official in the various reports

made on the process issued by the Registry from time to time. He,

however, assures that a more concerted efforts would be made to

ensure the effecting of service upon the appellant. He concedes

that police is the only agency which has to execute the processes

issued by a Court of law.

Criminal Appeal No.159-SB of 1998 -3-

****

The Court accepts the assurance held out by the Officer.

It is ordered in the light thereof that he need not appear again before

this court. However, he would honour his commitment to the Court

to ensure that concerted efforts are made to effect the service upon

appellant.

Issue nonbailable warrants afresh.

The Chief Judicial Magistrate, Karnal shall record a

pointed endorsement upon the process that it shall be executed by

police official not below the rank of DSP.

Adjourned to 22.10.2008.

September 16, 2008                                (S. D. ANAND)
Pka                                                   JUDGE