High Court Punjab-Haryana High Court

Jagdish Ram And Another vs State Of Punjab on 8 July, 2008

Punjab-Haryana High Court
Jagdish Ram And Another vs State Of Punjab on 8 July, 2008
Criminal Misc. No.27984-M of 2001                                        1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No.27984-M of 2001

                       Date of Decision: 8.7.2008



Jagdish Ram and Another
                                                              ...Petitioners
                                  Versus
State of Punjab
                                                            ...Respondent


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


Present: Mr. Naresh Kaushal, Advocate
         for the petitioner.

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


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the petitioner contends that on the alleged date of

incident when complainant stated that the money was parted and

received by the petitioner, he was not in India. To fortify this, petitioner

relied upon copy of the passport.

I am afraid that this contention of the petitioner is to be

substantiated by leading evidence and in petition under Section 482

Cr.P.C., copy of the passport cannot be taken as evidence.

Confronted with these observations, counsel for the petitioner

submits that he be allowed to raise all these arguments before the trial

Court at appropriate stage.

At this stage, counsel for the State submits that in the present
Criminal Misc. No.27984-M of 2001 2

case, report under Section 173 Cr.P.C. was submitted. The case is ripe

for consideration of charge. Liberty is granted to the petitioner to call

upon the complainant to admit or deny relevant entry in the passport

within the ambit of Section 294 Cr.P.C.

Trial Court, after hearing arguments on consideration of

charge, may take this fact into consideration. Counsel for the State

further submits that in the present case, FIR was registered in May

2001. The petitioners are in corridors of the Court for the last eight

years. Therefore, they seek that their personal appearance may be

exempted before the trial Court.

I find merit in this contention. Taking into account long

pendency of the present petition in this Court, interest of justice will be

served in case personal appearance of the petitioners shall be

exempted before the trial Court, subject to their filing an undertaking that

they shall cause appearance as and when called for by the trial Court

and the evidence recorded in their absence but in the presence of their

counsel shall be binding upon them. Trial Court may also specify any

other condition in the undertaking to be furnished by the petitioners. On

the furnishing of undertaking, the personal appearance of petitioners

shall stand exempted.

With these observations, the present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
July 8, 2008
“DK”