High Court Punjab-Haryana High Court

Ajay Singhal vs State Of Haryana And Another on 9 September, 2008

Punjab-Haryana High Court
Ajay Singhal vs State Of Haryana And Another on 9 September, 2008
Criminal Misc. No.23011 of 2008                        -1-

                                     ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.M-23011 of 2008
                        Date of decision : 9.9.2008

Ajay Singhal                                           .....Petitioner

                   Versus

State of Haryana and another                           ...Respondents

                              ****

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

Present:     Mr. Kuldip Tiwari, Advocate for the petitioner.

S. D. ANAND, J.

The petitioner, who is facing a prosecution under Section

15 of the Environment Protection Act, 1986 absented from the

learned Trial Court ( Special Environment Court, Kurukshetra) on

12.6.2008 on which (date) a public servant was present in the Court

for being cross-examined. A plea for exemption from personal

appearance was filed on behalf of the petitioner. The averment

made in the course thereof was that petitioner was suffering from

hyper-tension. The application was supported by a medical

certification.

Learned Trial Court did not agree to grant exemption from

personal appearance. It proceeded to order the cancellation of bail

of the petitioner-accused. It further ordered the issuance of warrants

of arrest to procure the presence of the petitioner.

The petitioner filed an anticipatory bail plea before the
Criminal Misc. No.23011 of 2008 -2-

****

Court of Sessions at Kurukshetra. That Court declined the plea nad

informed the petitioner that he could surrender before the Trial Court

and apply for the grant of regular bail.

I find the plea on behalf of the petitioner to be

unsustainable. As would be apparent from the undated medical

certification (Annexure P-2), issued by a private hospital, the

petitioner “was suffering from severe hypertension and was advised

bed rest on 1.6.2008 to 14.6.2008”. It is, thus, not a case where the

petitioner had consulted the aforesaid medical practitioner and

certain medication had been advised to him. The issuance of a such

like certification has to be treated as an exercise in futility particularly

because it undated and it all appears to be a made up affair. If the

petitioner did not want to obstruct the course of justice, he could

have instructed his counsel to proceed with the cross-examination on

the public servant who appeared before the Court on that date. It

appears that only object of the petitioner was somehow secure

adjournment on that date. It would be pertinent to notice here that

the relevant case pertained to the year 2006. If such instruction had

been given to the learned counsel, the petitioner could have been

able to urge bonafides on hisbehalf in order to buttress the plea

pending before this Court.

The petition is held to be devoid of merit and is ordered to

be dismissed. However, I have no hesitation in allowing the verbal

request of the learned counsel of the petitioner for a direction to the

learned Trial Court to decide the bail plea (which may be filed by the
Criminal Misc. No.23011 of 2008 -3-

****

petitioner on the next date of hearing i.e. 17.9.2007) on that itself.

There should be no difficulty in disposal of that plea on that very day

because the case is listed for that date and the opposite party would

also be expected to be present to prosecute the complaint.

Disposed of accordingly.

September 09, 2008                              (S. D. ANAND)
Pka                                                 JUDGE
 Criminal Misc. No.23011 of 2008    -4-

                            ****