High Court Punjab-Haryana High Court

Gurbaz Singh And Another vs State Of Punjab on 14 October, 2009

Punjab-Haryana High Court
Gurbaz Singh And Another vs State Of Punjab on 14 October, 2009
Criminial Misc. No.M-9329 of 2009                                  -1-

                                        ****


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                           Criminial Misc. No.M-9329 of 2009
                           Date of decision : 14.10.2009



Gurbaz Singh and another                                  .....Petitioners

                           Versus

State of Punjab                                           ...Respondent

                                 ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:       Mr. Vishaldeep Goyal, Advocate for the petitioner

               Mr. B.B.S.Teji, Assistant Advocate General, Punjab

               Mr. Amrinder Singh, Advocate for the Bar Association,Sangrur

S. D. ANAND, J.

The petitioners are facing a prosecution in FIR No.232 dated

23.9.2008 under Sections 452, 323/34, 325 IPC registered at Police

Station City, Sangrur in a Magisterial Court at Sangrur. Their grievance is

that they have not been able to engage a counsel from the Bar at Sangrur

in view of the fact that first informant is father of a practicing Advocate at

Sangrur. It is also averred that the District Bar Association, Sangrur had

twice pass a resolution expressing solidarity with the first informant and

informing the members of the Association to refrain from defending the

petitioners.

The averments are denied on behalf of the private

respondents. It is argued that the District Bar Association Sangrur did not

ever passed a resolution to the averred effect. It is, however, not denied

that father of the first informant is indeed a practicing Advocate at Sangrur.

In the circumstances of the case, I am of the opinion that the

interests of justice would be served if the matter is withdrawn from the
Criminial Misc. No.M-9329 of 2009 -2-

****

Court at Sangrur and is transferred to the Court of Chief Judicial

Magistrate, Barnala and it is so ordered accordingly.

The transfer of the matter from Sangrur to Barnala shall not, at

all, be taken to be an expression of opinion on the merits of the

controversy therein.

October 14, 2009                                    (S. D. ANAND)
Pka                                                    JUDGE

Note: Whether to be referred to Reporter : Yes/No