High Court Punjab-Haryana High Court

Atma Singh And Others vs State Of Punjab And Another on 26 March, 2009

Punjab-Haryana High Court
Atma Singh And Others vs State Of Punjab And Another on 26 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                          Crl. Misc. No. 2646 of 2009 and
                          Crl. Misc. No. M-13028 of 2008


                                              Date of decision: March 26, 2009


Atma Singh and Others
                                                            ..... Petitioners

                                 Versus

State of Punjab and another
                                                            ..... Respondents


Present:     Mr. U.K. Agnihotri, Advocate for the petitioners.


                                        ***

Crl. Misc. No. 2646 of 2009

This application has been filed under Section 482 CrPC seeking

restoration of the main Crl. Misc. No. M-13028 of 2008 which has been dismissed

vide order dated 8.12.2008, as despite the case having been taken up twice, none

appeared on behalf of the petitioners. Besides, the report made by the Registry

showed that the learned counsel for the petitioners had not filed process fee so notice

could not be issued.

Learned counsel for the petitioners has submitted that when the case

was taken up before a Bench of this Court, he was appearing before another Bench.

Due to non-appearance, the present petition was dismissed for want of prosecution.

It is submitted that the learned counsel for petitioners also made a request before the

Court, however, since the order had already been passed, it was observed that only

remedy was to file an application for recalling the order. The application seeking

restoration is supported by an affidavit of the counsel for the petitioner.

For the reasons stated in the Crl. Misc. application, there are sufficient

grounds to restore the main petition.

 Crl. Misc. No. 2646 of 2009 and                                  [2]
Crl. Misc. No. M-13028 of 2008



Accordingly, the Crl. Misc. application is allowed and the Crl. Misc.

No. M-13028 of 2008 is restored to its original number.

Crl. Misc. No. M-13028 of 2008

Heard counsel for the petitioners.

The petitioners seek transfer of the case from the Court of learned Chief

Judicial Magistrate, Ferozepur to the court of competent jurisdiction in any other city

in Punjab.

During the course of hearing, it is not disputed by learned counsel for

the petitioners that evidence in the case has already been led and two witnesses have

been examined. In the circumstances, the transfer of the case at this stage is not

warranted.

Learned counsel submits that he had raised a contention regarding jurisdiction of the

Court at Ferozepur for the purpose of seeking transfer. However, it is stated that he

would raise the contention before the trial Court itself at an appropriate stage. It may

also be noticed that Rupinder Kuar (respondent No.2) had filed a petition under

Section 9 of the Hindu Marriage Act, 1955 seeking restitution of conjugal rights.

The said petition was filed in the Court of learned Additional Civil Judge, Senior

Division, Tarn Taran exercising the powers of District Judge under the Hindu

Marriage Act. By an order dated 12.10.2007 (Annexure P3), this Court transferred

the proceedings pending in the Court of learned Additional Civil Judge, Senior

Division, Tarn Taran to the Court of learned District Judge, Ferozepur. Therefore, in

the circumstances, no ground is made out for transfer of the case from the court of

learned Chief Judicial Magistrate to the court of competent jurisdiction in any other

city in Punjab.

Accordingly, Crl. Misc. No. M-13028 of 2008 is dismissed.

 Crl. Misc. No. 2646 of 2009 and                                  [3]
Crl. Misc. No. M-13028 of 2008



Learned counsel for the petitioner submits that exemption may be

granted to petitioners No.2 and 3 from personal appearance. In this regard it would

be proper if the said petitioners move an application before the learned trial Court

itself. In case such an application is moved, the learned trial Court shall consider the

same in accordance with law.

(S.S. SARON)
JUDGE
March 26, 2009
amit