Crl.Rev.No.1390 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl.Rev.No.1390 of 2008
Date of Decision: 6.2.2009
Kela and another .....Petitioners
Vs.
Umed Singh and others ....Respondents
....
CORAM : HON'BLE MR.JUSTICE RAJIVE BHALLA
****
Present : Mr. Vinod S. Bhardwaj, Advocate for the petitioners.
Mr. H.S. Gill, Sr. Advocate with Mr.Vivek Goyal,Advocate
for respondents no.2 to 11.
….
RAJIVE BHALLA, J
The petitioners, challenge an order dated 10.7.2008, whereby
the Sub Divisional Judicial Magistrate, Charkhi Dadri, has directed
consolidation of the State case with the complaint case.
Counsel for the petitioners submits that vide order dated
20.1.2006, passed by the then Sub Divisional Judicial Magistrate, Charkhi
Dadri, complaint No.127-1C of 1999 was consolidated with the State
criminal case No.1321 of 1999. However, pursuant to the impugned order,
the learned Magistrate has modified this order and consolidated the State
case with the complaint case. It is submitted that in view of the provisions
of Section 210 of the Code of Criminal Procedure, the complaint case is to
be tried together with the State case and not vice-versa and even otherwise,
the trial Court has no power to modify its earlier order.
Crl.Rev.No.1390 of 2008 2
Counsel for the respondents, however, submits that the
impugned order does not suffer from any error, as the respondents are
entitled to lead their defence by way of pre-charge evidence in the
complaint case and, therefore, the learned Sub Divisional Judicial
Magistrate, Charkhi Dadri was justified in passing the impugned order.
I have heard learned counsel for the parties, perused the
impugned order, as also the order dated 20.1.2006.
It is an established principle of law that a criminal Court has no
jurisdiction to review or modify its order, except to the extent of correcting
clerical arithmetical mistakes etc. The Sub Divisional Judicial Magistrate,
Charkhi Dadri, therefore, had no jurisdiction to modify the order dated
20.1.2006. Even otherwise, the impugned order has been passed by
disregarding the provisions of Section 210 of the Code of Criminal
Procedure. As a result, the order dated 10.7.2008, insofar as it modifies the
order dated 20.1.2006 is set aside and the present petition is allowed in the
aforementioned terms.
6.2.2009 (RAJIVE BHALLA) GS JUDGE