High Court Punjab-Haryana High Court

Mukesh Sharma vs The State Of Haryana on 27 January, 2009

Punjab-Haryana High Court
Mukesh Sharma vs The State Of Haryana on 27 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                   Crl. Misc. No.16413-M of 2007
                                   Date of decision : 27-01-2009


Mukesh Sharma
                                                       ....Petitioner
                             VERSUS
The State of Haryana
                                                        ....Respondent


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


Present:   Mr. Ashish Aggarwal, Advocate,
           for the petitioner.

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

           Mr. Madan Pal, Advocate,


KANWALJIT SINGH AHLUWALIA, J. (Oral)

By this common order, five petitions i.e. Criminal Misc.

No.16413-M of 2007 preferred by Mukesh Sharma Vs. The State of

Haryana, Criminal Misc. No.17340-M of 2007 preferred by Chanan Dass

Vs. The State of Haryana, Criminal Misc. No.27346-M of 2007 preferred by

Naresh Kumar & Others Vs. State of Haryana, Criminal Misc. No.26425-M

of 2007 preferred by Gahal Singh and others Vs. State of Haryana, Crl.

Misc. No.31682-M of 2007 preferred by Jatinder Rathee Vs. State of

Haryana shall be decided.

Counsel for the petitioner inter alia contend that petitioners

were summoned without conclusion of the cross-examination of the

witness.

Counsel for the respondent state that whether petitioners could

be summoned without cross-examination of the witness or not is pending

for consideration before a Larger Bench of the Apex Court.

Counsel for the respondent further submit that he has no

objection if cross-examination of the witness is concluded and thereafter
Crl. Misc. No.16413-M of 2007
-2-

trial Court apply its mind afresh whether petitioners are to be summoned

after invoking u/s 319 Cr.P.C. or not.

Taking into consideration this submission, the order

summoning the petitioner u/s 319 Cr.P.C. is set aside. The matter is

remanded back to the trial Court. After cross-examination of the witness is

concluded, the trial Court shall examine the application for summoning the

petitioner u/s 319 Cr.P.C. afresh.

Present petitions are disposed of.





                                     (KANWALJIT SINGH AHLUWALIA)
27-1-2009                                     JUDGE
manju