High Court Punjab-Haryana High Court

Crl. Misc. No.47431-M Of 2007 vs Ved Parkash & Another on 27 January, 2009

Punjab-Haryana High Court
Crl. Misc. No.47431-M Of 2007 vs Ved Parkash & Another on 27 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                   1.              Crl. Misc. No.47431-M of 2007
                                   Date of decision : 27-01-2009


Ramesh Chand
                                                        ....Petitioner

                             VERSUS

Ved Parkash & another
                                                        ....Respondents



                   2.              Crl. Misc. No.39994-M of 2007
                                   Date of decision : 27-01-2009


Ramesh Chand
                                                        ....Petitioner

                             VERSUS

Ved Parkash & another
                                                        ....Respondents


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

Present:   Mr. Arihant Jain, Advocate,
           for the petitioner.

           Mr. J.S. Hooda, Advocate,

           Mr. S.S. Mor, Sr. DAG, Haryana,


KANWALJIT SINGH AHLUWALIA, J. (Oral)

This order shall dispose of two Crl. Misc. No. M-47431 of 2007

preferred by Ramesh Chand Vs. Ved Parkash and another u/s 482 Cr.P.C.

for seeking quashing of order dated 14-3-2007 passed by the Judicial

Magistrate, Ist Class, Palwal, whereby he treated the protest petition to be

complaint and gave opportunity to the complainant to lead his preliminary

evidence and Crl. Misc. No.M-39994-M of 2007 preferred by Ramesh

Chand Vs. Ved Parkash and another u/s 482 Cr.P.C. for setting aside the

order dated 23-3-2007 passed by Judicial Magistrate Ist Class, Palwal.
Crl. Misc. No.47431-M of 2007

-2-

It has been held by a Division Bench of Allahabad High Court in

Pakhandu and others Vs. State of U.P. And another, 2002, Crl. L.J.

121O as under:-

“From the aforesaid decisions, it is thus clear that where the

Magistrate receives final report the following four courses are

open to him and he may adopt any one of them as the facts

and circumstances of the case may require:-

(1) He may agreeing with the conclusions arrived at by

the police, accept the report and drop the proceedings. But

before so doing, he shall given an opportunity of hearing to

the complainant: or

(2) He may take cognizance under Section 190 (1) (b)

and issue process straightway to the accused without being

bound by the conclusions of the investigating agency, where

he is satisfied that upon the facts discovered or unearthed by

the police, there is sufficient ground to proceed; or

(3) He may order further investigation, if he is satisfied

that the investigation was made in the perfunctory manner, or

(4) He may, without issuing process or dropping the

proceedings decide to take cognizance under Section 190 (1)

(a) upon the original complaint or protest petition treating the

same as complaint and proceed to act under Sections 200

and 202, Cr.P.C. and thereafter decide whether complaint

should be dismissed or process should be issued.

This view has been reiterated by this Court in Crl. Misc. No.M-

4542 of 2008 decided on 6-1-2009. A perusal of position of law enunciated

in Pakhandu’s case (supra) show that in the present case, the Magistrate
Crl. Misc. No.47431-M of 2007
-3-

had proceeded u/s 190 (1) (a) upon the protest petition, treated the same

as complaint and thereby he acted u/s 200 and 202 Cr.P.C. He had issued

the process against the accused u/s 120-B IPC vide Annexure P-4. The

grievance of the petitioner is that accused should have been summoned

u/s 364 read with Section 511 read with Section 120-B also. Annexure P-4

to Crl. Misc. No.39994-M of 2007 has been assailed in this Court and it has

been stated that the grave error was committed by the Judicial Magistrate,

Ist Class, Palwal for not summoning the accused u/s 364/511/120-B IPC.

Summoing of the accused is just an initiation of the

proceedings. In case pre-charge evidence is led or after charge is framed,

there is sufficient evidence on the case file, charge can always be

amended and framed u/s 364 read with Section 511/120-B IPC.

In the present case, in case from the evidence led

ingredients of offence u/s 364/511 IPC is made out, the petitioner is at

liberty to urge before the Magistrate to frame the charge.

With these observations, Crl. Misc. No.47431-M of 2007

and Crl. Misc. No.39994-M of 2007 are disposed of.





                                 (KANWALJIT SINGH AHLUWALIA)
27-1-2009                                 JUDGE
manju