High Court Punjab-Haryana High Court

Arun Kumar vs State Of Punjab on 8 August, 2008

Punjab-Haryana High Court
Arun Kumar vs State Of Punjab on 8 August, 2008
Criminal Revision No. 94 of 2008                                     1




     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Revision No. 94 of 2008

                      Date of Decision: 8.8.2008


Arun Kumar
                                                            ...Petitioner
                                Versus
State of Punjab
                                                          ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mrs. G.K.Mann, Advocate
         for the petitioner.

         Mr. Mehardeep Singh, Assistant Advocate
         Genera, Punjab, for the respondent-State.

Kanwaljit Singh Ahluwalia, J. (Oral)

The petitioner is facing trial in case FIR No. 93 dated 5.9.2006

registered at Police Station Islamabad under Sections 376 & 506 IPC.

Prosecutrix was examined as prosecution witness No.4 on 7.2.2007.

After her cross-examination had been concluded, eight months later, on

31.10.2007 application (Annexure P1) was filed stating that before her

deposition in the Court, prosecutrix on 11.9.2006 had given an affidavit

attested by Oath Commissioner in which she had deposed contrary to

her statement made in the Court on 7.2.2007. Counsel for the petitioner

had an opportunity to put contents of the affidavit to the witness. The

witness could be confronted with the same. But affidavit was kept hidden

and the same was not put to the witness. In the application (Annexure

P1, no justification has been given as to why the affidavit could not be
Criminal Revision No. 94 of 2008 2

put to the witness. Even over-sight, negligence or carelessness has also

not been pleaded. The trial Court considered the submissions of the

petitioner and vide order dated 21.11.2007 declined the prayer of the

petitioner.

The consistent view of the Courts is that power to summon

any person as witness in the Court or recall any witness u/s 311 Cr.P.C.

is entirely a discretion of the trial Court and the revisional Court shall not

cause interference in the discretion of the trial Court.

Counsel for the petitioner has relied upon Mohd. Hussain

Umar Kochra etc. v. K.S.Dalipsinghji and another AIR 1970

Supreme Court 10 to say that the Court has inherent powers to recall a

witness after satisfied that he is prepared to give evidence which is

materially different from what had been given at the trial, then the

witness can be recalled. There is no quarrel with this proposition of law

that if the Court is satisfied witness can be summoned. But conveniently

another part of the same para has escaped the notice of counsel for the

petitioner wherein it has been stated that the party asking for the recall

of witness not placing material before Court on which it could be so

satisfied, the Court acted rightly in rejecting the application. Therefore,

this judgment is of no help to the patentor.

Counsel has further relied upon another judgment of Delhi

High Court in State (Delhi Admn.) v. Ramesh Kumar 1990 Criminal

Law Journal NOC 119 (Delhi) 53 to contend that where recalling was

permitted revision of the State was declined. A perusal of the head note

shows that it is a discretion of the Court and revisional Court shall not

cause interference.

Criminal Revision No. 94 of 2008 3

Counsel for the petitioner has further relied upon Jamatraj

kewalji Govani v. State of Maharashtra 1968 Criminal Law Journal

231 to contend that the Courts have inherent powers to call for any

witness. I am exercising the revisional jurisdiction and the power to

summon the witness vests in the trial Court. Therefore, reliance placed

on this judgment is misplaced.

Counsel for the petitioner has also relied upon another

judgment in Jeo Mirza v. State of Punjab 1995(3) Recent Criminal

Reports 26 to contend that in a similar situation this Court has given a

permission.

In that cases affidavit was submitted subsequently but in the

present case affidavit was executed before the deposition. Therefore,

there is no ground to interfere in the discretion rightly exercised by the

trial Court.

No merits. Dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
August 8, 2008
“DK”