Criminal Misc. No. M-1374 of 2009 (1)
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-1374 of 2009
Date of decision: August 18, 2009
Barjinder Singh Hamdard -Petitioner
Versus
State of Punjab & another -Respondents
Coram Hon'ble Mr. Justice Rajan Gupta
Present: Mr. RS Cheema, Sr. Advocate,with
Mr. JS Mehndiratta, Advocate, for the
petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Mr. HS Sethi, Advocate, for
respondent No.2.
Rajan Gupta, J.
The petitioner is Managing Editor of a publication known as
Daily Ajit, a Punjabi newspaper. A complaint was lodged against him by
complainant Dr.Gopal Raj (respondent No.2 herein) alleging that he had
been defamed by an article published in the newspaper Daily Ajit dated
May 3, 2003 and the petitioner was responsible for the same. According to
the complainant, the news item with the title “Bimar Pya Hai Dorangla Da
Govt. Hospital” was derogatory in nature. It had defamed the complainant
in the eyes of general public, particularly his department.
Pursuant to the complaint made by Dr. Gopal Raj, the petitioner
along with two co-accused was summoned to face trial vide order dated 15th
Criminal Misc. No. M-1374 of 2009 (2)
April, 2004 by the Additional Chief Judicial Magistrate, Gurdaspur. Later ,
the petitioner moved an application for exemption from personal appearance
before the trial court on certain grounds. The same was allowed vide order
dated 6-9-2006 subject to the condition that the petitioner would appear as
and when required by the Court.
At the stage of examination under Section 313 Cr.P.C., the
petitioner again sought exemption from personal appearance inter alia on
the grounds that he was suffering from disc problem and was confined to
bed. This apart, being Managing Director of newspaper Daily Ajit, he was
highly occupied with his duties. The said application was, however,
rejected by the Judicial Magistrate Ist Class, Gurdaspur vide order dated 18-
12-2008. The order has been impugned in the present petition.
Mr. Cheema, learned Senior Advocate has argued that the
order passed by the learned Magistrate is factually incorrect as it was
observed therein that the petitioner’s movement was not restricted as he was
going to many places being Member of Parliament and Chief Editor of a
newspaper. According to the counsel, petitioner who was a Member of
Rajya Sabha, resigned therefrom in December 2000 and he is Managing
Editor of the newspaper in question and not the Chief Editor. This apart,
learned counsel has emphasized that in a summons case, where the court
had dispensed with personal attendance of the accused during the trial, it
may also dispense with his appearance at the stage of recording statement
under Section 313 in view of proviso to Section 313(1)(b) Cr.P.C. Counsel
has submitted that in view of the word ‘may’ used in the proviso, the
Criminal Misc. No. M-1374 of 2009 (3)
legislative intent is that in less serious matters, personal appearance of the
accused can be dispensed with even at the stage of statement under Section
313 Cr.P.C.
Learned counsel for respondent No.2 on the other hand has
submitted that personal appearance of the accused at the stage of recording
statement under Section 313 Cr.P.C. is mandatory in view of the word ‘shall’
used in clause (b) to Section 313 (1) of the Code. The same has to be
interpretted as obligatory. According to the counsel, claim of the petitioner
that he is indisposed or suffering from any medical problem that would
impede his movement, is false.
I have heard learned counsel for the parties and given careful
thought to the facts of the case.
It is evident that personal appearance of the petitioner was
exempted vide order dated 6-9-2006. Thereafter he was allowed to appear
through his counsel. However, at the stage of recording of statement under
Section 313 Cr.P.C., the question arose whether the petitioner could still
claim exemption from personal appearance.
In the judgment reported as Bibhuti Bhusan Das Gupta v.
State of West Bengal, AIR 1969 SC 381 while dealing with Section 342 of
the Criminal Procedure Code, 1988, it was held that after close of
prosecution evidence, the accused must be questioned and his pleader could
not be examined in his place.
In a later case, however, reported as Chandu Lal Chandraker
v. Puran Mal, 1988 Supp SCC 570, the Apex Court was pleased to
Criminal Misc. No. M-1374 of 2009 (4)
dispense with personal appearance of the accused for recording statement
under Section 313 Cr.P.C. This direction was given in view of accused’s
undertaking that he would not make any statement under Section 313 and
would not later contend that any prejudice had been caused to him on
account of his non examination.
However, in the judgment reported as Keya Mukherjee Vs.
Magma Leasing Limited and another, (2008) 8 SCC 447, the apex court
considered various decisions pertaining to import of Section 313 Cr.P.C. It
held that in Chandu Lal Chandraker’s case (supra), no reference was made
to the judgment in Bibhuti Bhusan Das Gupta’s case (supra). Thus general
rule that the accused would have to remain present at the stage of statement
under Section 313 was affirmed. (Para 21).
However, in respect of less serious offences the court observed
as follows:
“22. The one category of offences which is
specifically exempted from the rigour of Section 313(1)(b) of
the Code is “Summons cases.” It must be remembered that
every case in which the offence triable is punishable with
imprisonment for a term not exceeding two years is a
“summons case.” Thus, all other offences generally belong to a
different category altogether among which are included
offences punishable with varying sentences from imprisonment
for three years up to imprisonment for life and even right up to
death penalty. Hence there are several offences in that category
which are far less serious in gravity compared with grave and
very grave offences. Even in cases involving less serious
offences, cannot the court extent a helping hand to an accused
who is placed in a predicament deserving such a help?”
Criminal Misc. No. M-1374 of 2009 (5)
It is clear that in view of the word ‘may’ used in proviso to
Section 313(1)(b) of the Code, a Magistrate in a given case may or may not
allow the prayer of the accused for exemption from personal appearance
under Section 313 Cr.P.C. While passing an order thereunder, the
Magistrate exercises a judicial discretion. He has to be conscious of two
factors while deciding such a plea, one that it is a summons case, two that
personal appearance of the accused remained exempted throughout the trial.
If still the Court is of the opinion that personal appearance of the accused is
necessary, needless to say, it would be free to ask him to appear before it.
In the impugned order, however, while rejecting application
for exemption from personal appearance at the stage of recording statement
under Section 313 Cr.P.C., either the trial court was not conscious of
proviso to Section 313(1)(b) or arguments with regard to the same were
never addressed before it. The order is silent on the question whether the
court required presence of the accused to answer certain questions having
arisen in the course of trial or his presence was necessary for any other
reason such as to see his demeanor. The trial court merely rejected the
application on the ground that the medical certificate relating to physical
inability of the petitioner to move around was not believable, particularly
when he may be required to travel frequently in view of his
responsibilities. The trial court decided the question of exemption from
personal appearance at the stage of statement under Section 313 Cr.P.C.
without particularly referring to proviso to Section 313(1)(b) Cr.P.C. i.e.
whether the petitioner was entitled to exemption in view of the said proviso
Criminal Misc. No. M-1374 of 2009 (6)
or not. The proviso in fact lays down that in a summons case, where the
Court has dispensed with personal attendance of the accused, it may also
dispense with his examination under clause (b). Since there is no
discussion in the impugned order in terms of the proviso, the impugned
order is hereby set-aside. The matter is remitted back to the trial Court for
decision afresh.
Counsel for the parties shall be at liberty to raise all their pleas,
including the judgments they may rely upon, before the trial court with
regard to the questions involved. They shall remain present before the said
court on September 14, 2009.
The petition stands allowed in the aforesaid terms.
[Rajan Gupta]
Judge
August 18, 2009
‘ask’
To be referred to Reporter: Yes