High Court Punjab-Haryana High Court

Amarjit Kaur And Others vs State Of Punjab And Another on 24 March, 2009

Punjab-Haryana High Court
Amarjit Kaur And Others vs State Of Punjab And Another on 24 March, 2009
 CRM No. M-5146 of 2009                      1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                CRM No. M-5146 of 2009 (O&M)
                                Date of decision: 24.03.2009

Amarjit Kaur and others                             ...Petitioners

                              Versus

State of Punjab and another                         ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Ms. Puja Chopra, Advocate, for the petitioners.

Rajan Gupta, J.

This petition has been filed for quashing of the complaint,

Annexure P-1 dated 27th October, 2006 as well as summoning order,

Annexure P-5 dated 9th July, 2008, passed by Judicial Magistrate 1st

Class, Ludhiana.

The complaint was lodged on the allegations that Devender

Singh, son of the complainants No.1 & 2, committed suicide by jumping

in a canal due to insult and humiliation at the hands of his in-laws. The

complainant examined five witnesses in preliminary evidence. After

recording their evidence, the Magistrate summoned the accused to face

trial under Sections 306 & 120-B IPC. Aggrieved by the said order, the

petitioners have preferred the instant petition.

Learned counsel for the petitioners has referred to the

allegations levelled in the complaint and submitted that petitioner No.3

has been summoned by the trial court despite the fact that there is no
CRM No. M-5146 of 2009 2

allegation in the complaint against her. This apart, the counsel has

emphasized that the deceased was already in a state of depression and

thus the petitioners could not be blamed for him having committed

suicide. He has also referred to a personal diary maintained by the

deceased, Annexure P-6 and submitted that a reading of the same would

show that the deceased had nothing against the petitioners.

I have heard learned counsel for the petitioners and gone

through the record annexed with the petition.

It appears that an FIR was lodged regarding the death of

Devender Singh. A case was registered under Sections 306 & 120-B

IPC at Police Station Division No.6, Ludhiana vide FIR No.143 dated

3rd July, 2006. However, the police submitted cancellation report in the

same. The complainant, however, protested and stated before the court

that he had preferred a separate complaint before the Magistrate which

may be treated as protest petition. The trial court thereafter allowed the

complainant to examine his witnesses in support of his allegations.

After being satisfied with the preliminary evidence led by the

complainant (father of the deceased), the court summoned the

petitioners to face trial under Sections 306 & 120-B IPC. The counsel

has raised pleas before this court which are basically factual in nature

and can be examined only after some evidence led before the trial court.

In this petition under Section 482 Cr.P.C., it is not possible for the court

to return a finding regarding the state of mind of the deceased, the

contents of the personal diary maintained by him and the allegations
CRM No. M-5146 of 2009 3

levelled in the complaint. As regards delay in lodging the complaint, it

is evident that an FIR was lodged immediately after dead-body of the

deceased was recovered from Gill Canal, Simlapuri. The instant

complaint was separately instituted by the complainant on 27th October,

2006. It is obvious that there was no delay as such on the part of the

complainant in informing the police about the occurrence. The present

complaint, which has been allowed to be proceeded as a protest-petition

in the aforesaid FIR, cannot be said to suffer from vice of undue delay.

In view of the above discussion, I do not find it a fit case

for interference in inherent jurisdiction of this Court under Section 482

Cr.P.C. The petition is hereby dismissed.

(RAJAN GUPTA)
JUDGE
March 24, 2009
‘rajpal’