High Court Punjab-Haryana High Court

Jagdish Chand vs State Of Punjab on 3 July, 2008

Punjab-Haryana High Court
Jagdish Chand vs State Of Punjab on 3 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. 2197-M of 1998
                     Date of decision: 3rd July, 2008



Jagdish Chand

                                                               ... Petitioner

                                  Versus

State of Punjab
                                                            ... Respondent



CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. M.S.Kohli, Advocate for the petitioner.

            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

In the present case, it has been submitted by learned counsel

for the State that report under Section 173 Cr.P.C. was submitted on 16th

September, 1998.

I have heard learned counsel for the petitioner. Disputed

questions of fact are involved in the present case, which cannot be gone

into in proceedings under Section 482 Cr.P.C. At this stage, counsel for the

petitioner submits that he may be allowed to withdraw the present petition

to raise all arguments before the trial Court at the time of framing of

charge. Counsel for the petitioner is sanguine that even from the challan

submitted, no offence is made out and he will be discharged.

Since the present petition was filed in year 1998 and

proceedings in the FIR emanated in year 1997, taking into consideration
CRM No. 2197-M of 1998 2

long pendency of the case, it will be just and appropriate in case the

personal appearance of the accused before the trial Court is exempted.

Accordingly, it is ordered that the personal appearance of the accused shall

remain exempted before the trial Court, subject to his filing an undertaking

that he shall cause his appearance as and when required by the trial Court.

He shall also file an undertaking that the evidence, if any, recorded in his

absence but in the presence of his counsel, shall be binding upon him. The

trial Court may incorporate any other conditions in the undertaking to be

submitted by the accused.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 3, 2008
rps