High Court Punjab-Haryana High Court

Kuldip Singh vs Janta Express Bus Service on 29 October, 2009

Punjab-Haryana High Court
Kuldip Singh vs Janta Express Bus Service on 29 October, 2009
Criminal Misc. No. M-7692 of 2009                  1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-7692 of 2009
                                Date of decision: October 29, 2009


Kuldip Singh                                 -Petitioner

              Versus

Janta express Bus Service, Phagwara          -Respondent
Coram         Hon'ble Mr. Justice Rajan Gupta

Present:      Mr. BD Sharma, Advocate, for the petitioner.
              Mr. HS Sandhu, Senior Advocate, with

Mr. SK Bawa, Advocate, for the respondent.

Rajan Gupta, J.(Oral)

This is a petition under Section 482 Cr.P.C praying for setting

aside order dated 13.02.2009 passed by Judicial Magistrate Ist Class,

Phillaur, whereby application of the petitioner under Section 311 Cr.P.C. for

correction of the affidavit filed in evidence was rejected.

Mr. Sharma has argued that the affidavit furnished by the

petitioner at the stage when he stepped into the witness box has been

rejected only because of the defective verification. He has assailed the order

on the ground that such an approach is hyper-technical in nature. Learned

counsel submits that the aforesaid defect is merely an irregularity and the

same can be corrected in exercise of power under Section 311 Cr.PC.

Mr. Sharma further submits that the matter may be remitted back to the

same court for a decision afresh.

The prayer is not opposed by learned counsel for the

respondent.

Criminal Misc. No. M-7692 of 2009 2

In the facts & circumstances of the case, order dated 13.2.2009

is set-aside and the matter is remitted back to the court below for decision

afresh. The parties shall be at liberty to raise all their pleas, including the

judgments they may place reliance on before the court below.

Parties shall remain present before the court below on the next

date fixed before it.

The petition stands disposed of in the aforesaid terms.

[Rajan Gupta]
Judge
October 29, 2009.

‘ask’