High Court Punjab-Haryana High Court

Krishan Kumar vs State Of Haryana on 19 January, 2009

Punjab-Haryana High Court
Krishan Kumar vs State Of Haryana on 19 January, 2009
Crl.Misc.No.M-31920 of 2008                                    [1]

IN THE HIGH COURT              OF PUNJAB         AND HARYANA AT
                              CHANDIGARH.


                               Criminal Misc. No. M-31920 of 2008

                               Date of Decision: 19 - 1 - 2009



Krishan Kumar                                          .....Petitioner

                               v.

State of Haryana                                       .....Respondent



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Mr.N.S.Shekhawat, Advocate
            for the petitioner.

            Mr.S.S.Mor, Sr. DAG, Haryana.


                               ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

The case of the petitioner is that Savita was examined as PW-1.

During her cross-examination, letters Exs.DG to DI were put to her. She

denied that she is author of the letters. According to the averments made in

the petition, prosecutrix has stated that she is ready to give her specimen

handwriting in Court. Grievance of the petitioner is that an application

Annexure P1 was filed in the Court of Additional Sessions Judge, Rewari

for obtaining handwriting of Savita for comparison with the letters Exs.DG

to DI. Additional Sessions Judge, Rewari noticed the contention of the

State counsel that these letters were already in possession of the

Investigating Agency.

Crl.Misc.No.M-31920 of 2008 [2]

The endeavor of the Court is to arrive at truth. The accused

during the course of cross-examination had pleaded reasonable defence.

Therefore, witness was willing to give her handwriting for comparison with

the alleged letters Exs.DG to DI. Same could have been sent for

comparison. Accordingly, the present petition is allowed. The witness is

ready and willing to give her specimen handwriting. Same be sent for

comparison. However, the witness cannot be compelled to give her

handwriting. In case she refuses to give her handwriting, then the necessary

inference which is permissible under law can be drawn while appreciating

the evidence.

( KANWALJIT SINGH AHLUWALIA )
January 19, 2008. JUDGE

RC