High Court Punjab-Haryana High Court

Gurdit Singh vs State Of Punjab And Another on 17 November, 2009

Punjab-Haryana High Court
Gurdit Singh vs State Of Punjab And Another on 17 November, 2009
Criminal Misc. No.M-4770 of 2007                              -1-

                               ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.M-4770 of 2007
                        Date of decision : 17.11.2009

Gurdit Singh                                            ....Petitioner

                               Versus

State of Punjab and another                             ...Respondents

                               ****

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

Present: Mr.T.P.S.Tung, Advocate for the petitioner.

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

           Mr. Sumeet Mahajan, Senior Advocate with
           Mr. Amit Kochar, Advocate for the complainant.

S. D. ANAND, J.

The petitioner-complainant lodged an FIR (No.445 dated

16.10.2003 under Sections 18 & 19 of the Transplantation of Human

Organs Act, 1994) against the respondent-accused Dr. Baldev Singh

Aulakh. The precise allegation, in the course of the complaint, was that Dr.

Aulakh had removed his one kidney stealthily and further that Dr. Aulakh

treated him with cognizable negligence in the performance of his

professional duty.

The police forwarded the case to the Illaqa Magistrate for

cancellation on a finding that no case had been made out against Dr.

Aulakh etc. On being notified of the cancellation report, the petitioner-

complainant resisted the plea aforementioned and filed a protest petition.

In the light thereof, the learned Magistrate did not accept the cancellation

plea and, treating it to be a private complaint, proceeded in the matter
Criminal Misc. No.M-4770 of 2007 -2-

****

and, vide order dated 13.3.2006, ordered the summoning of Dr. Baldev

Singh Aulakh for a trial under Section 279 IPC and under Sections 18 & 19

of the Transplantation of Human Organs Act, 1994.

In revision, the then learned Additional Sessions Judge, Fast

Track Court, Ludhiana reversed the decision and ordered the discharge of

the respondent-accused Dr. Baldev Singh Aulakh.

In revision before this Court, the learned counsel for the

petitioner-complainant raised a plea that the learned Ist Revisional Court

committed grave error of law in proceeding to take into consideration

certain material which was not available on the record and which would

have, in the normal course of things, seen the light of the day only at the

trial which was yet to commence after the respondent-accused had

entered appearance. It was also argued that the learned Ist Revisional

Court did not, at all, deal with the precise grounds noticed by the learned

Magistrate for ordering the summoning of respondent-accused-Dr. Baldev

Singh Aulakh. It was also the vehement contention on behalf of the

petitioner-complainant that all that the learned Ist Revisional Court could

have done was to refer the matter to the learned Trial Court for

reconsideration, particularly in view of the fact that it was the own

observation made by the former that offences under Sections 336/337 IPC

could have been attracted to the facts and circumstances of the case.

It is apparent, from a conjunctive perusal of the order dated

13.3.2006 (Annexure P-2) of the learned Additional Chief Judicial

Magistrate, Ludhiana and that of the learned Additional Sessions Judge,

Fast Track Court, Ludhiana dated 30.9.2006 (Annexure P-1), that the

former had recorded precise reasons which were relied upon to draw

sustenance for the summoning of respondent-accused to face a trial.
Criminal Misc. No.M-4770 of 2007 -3-

****

Those foundational facts, which formed the essential premise of the

impugned order of the learned Magistrate, are noticed at page 49 of the

paper-book. Those are reproduced hereunder for facility of reference:-

i) No information or written consent was sought from the

complainant or his relatives or family members before

removing the left kidney of the complainant.

ii) No letter or information was given by Dr. Arun Aggarwal

Prop. of Apex Laboratory to the complainant that he could

get test of the left kidney from other laboratories within one

month, which was mandatory.

iii)No confirmation or investigation made by the police whether

Khaira Nursing Home was registered under the Human

Organ Transplantation Act or not.

iv)If the tests were normal on 13.6.96 and there was no

temperature then why haste or hurry for operation at night

same day. It also falsifies presence of pus in the kidney. If it

was full of PUS, then there must be high temperature.

v) The investigation of the above said case was transferred by

DIG Ludhiana vide its letter no. 132/s dt. 11.12.2003 from

SSP Ludhiana to SP Mohali Sh. Kanwar Vijay Partap Singh,

IPS in spite of that, the SSP Ludhiana continued with the

investigations of the case. The SP Mohali had been sending

reminders to SSP Ludhiana for sending the case file to him

for investigations but instead of sending the file to the

concerned investigation officer. The SSP Ludhiana Sh.

Narinder Pal Singh, IPS, recommended the cancellation of

the said case and the challan of the same was produced
Criminal Misc. No.M-4770 of 2007 -4-

****

before the Illaqa Magistrate, Ludhiana on 18.2.2004 for

cancellation of the same, which further shows that police

and accused doctors were hand in glove with each other.

vi)The operation was conducted on the complainant on

13.6.1996 but in some of the papers/treatment chars of

Khaira Nursing Home date is showing on 1998 which further

goes to prove that the doctors has fabricated and forged the

abovesaid records in order to save themself and in order to

misguide the police and this court.

vii)That the accused doctors being rich and influential persons

of Ludhiana and being a member of Medical Council of India

were able to approached the higher police officials and

Senior Doctors and with there connivence got constituted a

medical Board in order to get a favourable report in their

favour in which, they succeeded. The board consisted of

doctors which were medicine specialist and General

Surgeon, who are not competent to inquiry to the matter and

to give the report. As in such like cases only a doctor M.Ch.

Urologist was only competent to inquire and file the report

regarding the same All these above said proceedings were

initiated in the absence of the complainant and the

complainant was got given a change of being heard, which

further goes to show that the abovesaid accused persons

have succeeded in getting the above said FIR cancelled due

to their influence and not as per law.”

It was further argued that the learned Additional Sessions

Judge did not, at all, notice most of those points and proceeded to analyse
Criminal Misc. No.M-4770 of 2007 -5-

****

the material available on the Ist Revisional Court file to arrive at a finding

that offences under Sections 279 and 420 IPC were not made out. In

obtaining that view, the learned Additional Sessions Judge relied upon the

opinion of some other Doctors. It also held that though the facts of the

case could have attracted the provisions of Section 336/337 IPC, the

launching of the impugned prosecution qua offences aforementioned was

barred by limitation and no cognizance thereof could be taken by the

Court.

It is apparent, from a perusal of the order granted by the

learned Additional Sessions Judge, that he did not, at all, touch the points

indicated by the learned Trial Magistrate at point (ii), (iii), (iv), (v) and (vi).

A Revisional Court is ordained by law to substitute its opinion in place of

the one recorded by the learned Trial Magistrate, with adequate reasoning.

In this case, as already noticed, the reasoning for discarding/ignoring those

untouched items is completely missing.

The learned Additional Sessions Judge did record certain

facts-based reasoning in the course of the impugned order, in support of

the observation that the offences with which the respondent-accused was

charged were not made out and that some offences other than those were

indeed made out but could not be taken cognizance of on account of the

bar of limitation.

The learned First Revisional Court obeviously committed a

jurisdictional error in invalidating the order granted by the learned Trial

Magistrate in toto. It would have been appropriate for the learned Ist

Revisional Court to notice the respective contentions of the parties, to

relate the same to the record and forward the finding in relation thereto to

the learned Trial Magistrate to have a look at the facts and circumstances
Criminal Misc. No.M-4770 of 2007 -6-

****

obtaining on the file all over again. The learned Trial Magistrate would

have reappraised the material in the light of the guidance offered by the

learned Additional Sessions Judge.

Learned Trial Magistrate had indeed recorded certain

pertinent facts which persuaded it to uphold the allegations of negligence

etc. In recording of finding of reversal, learned Ist Revisional Court could

not have taken into consideration the material which could not be validly

accessed on record. That material representing defence plea had to find

its way to the record in accordance with law. That record could not be read

into evidence otherwise. Except when the challenge to the validity of an

order is based upon a pure question of law, the validity of an order has to

be compulsively adjudicated upon on the basis of the material presented

before the Court which granted it. An order directing the appearance of a

person to face a trial affects the personal liberty of the individual and an

order in the context must be granted with judicial circumspection. An order

of that category must indicate what weighed with the granting authority in

ordering the summoning of the individual as an accused. At the same

time, the Revisional Court must apply the same principle of

circumspection while considering interference with an order under

challenge.

This observations apply with greater vigour to the present

case because the learned Magistrate had recorded detailed reasoning

which persuaded him to order the summoning of accused on the basis of

the material which could be rebutted by the accused only at the trial which

is yet to be held.

In the light of the foregoing discussion, the petition shall stand

allowed. The impugned order dated 30.9.2006 shall stand set aside. The
Criminal Misc. No.M-4770 of 2007 -7-

****

matter is remitted to the learned Sessions Judge, Ludhiana, for forwarding

it to the learned Additional Sessions Judge, Fast Track Court, Ludhiana.

In case, there is no incumbent of that office, the learned Sessions Judge

shall have the liberty to forward it to any other Court of competent

jurisdiction. The learned Court, to which revision petition comes to be

assigned, shall dispose it of within three months from the date it is listed

before it for the first time.

November 17, 2009                                    (S. D. ANAND)
Pka                                                    JUDGE