High Court Punjab-Haryana High Court

Narinder Kumar vs Raj Kumar on 28 October, 2009

Punjab-Haryana High Court
Narinder Kumar vs Raj Kumar on 28 October, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH


                                Criminal Misc. No. M-29780 of 2008 (O/M).
                                    Date of Decision : October 28, 2009.

Narinder Kumar
                                                             ...... Petitioner(s).
                                   Versus.

Raj Kumar                                                  ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:-    Mr. Harsh Garg, Advocate,
             for the petitioner (s).

             Mr. J.P. Dhull, Advocate,
             for respondent(s).


AUGUSTINE GEORGE MASIH, J. (ORAL).

The present petition has been filed by the petitioner, challenging

the order dated 10.10.2008 (Annexure-P-1), passed by the learned Sessions

Judge, Kaithal, vide which the revision petition preferred by the petitioner

stands dismissed, while that of respondent was accepted.

Counsel for the petitioner contends that the learned Sessions

Judge, Kaithal, had, vide order dated 10.10.2008 (Annexure-P-1), set aside

the order dated 21.05.2007 (Annexure-P-11), passed by the learned Sub

Divisional Magistrate, Kaithal. While doing so, the learned lower Appellate

Court had directed the learned Sub Divisional Magistrate, Kaithal, for

affording the parties an opportunity to lead any fresh evidence, if any and

pass a speaking order after application of mind. He further contends that it

has been observed by the learned Sessions Judge, Kaithal, that the order

dated 21.05.2007 (Annexure-P-11), passed by learned Sub Divisional
Criminal Misc. No. M-29780 of 2008 . -2-

Magistrate, Kaithal, was without giving notice to the parties. The impugned

order of the learned Sub Judicial Magistrate, Kaithal, has also been observed

to be a non speaking order. He, therefore, prays that the option should be

given to the petitioner also to participate in the proceedings before the

learned Trial Court and the dismissal of his revision petition by the learned

Sessions Judge, Kaithal, should not be allowed to act as an impediment or

amount to his claim being rejected by the learned Sessions Judge, Kaithal,

with regard to portion of the order dated 21.05.2007 (Annexure-P-11),

passed by the learned Sub Divisional Magistrate, Kaithal, which was

challenged by the petitioner.

Counsel for respondent submits that in the light of setting aside

of order dated 21.05.2007 (Annexure-P-11), passed by the learned Sub

Divisional Magistrate, Kaithal, the contention as raised by counsel for the

petitioner is obvious and needs no clarification.

I have heard counsel for the parties and have gone through the

records of the case.

It is not disputed that revision petition was preferred by the

petitioner, challenging the order dated 21.05.2007 (Annexure-P-11), passed

by the learned Sub Divisional Magistrate, Kaithal, vide which a direction

was issued that respondent would not operate his workshop during school

hours only, but liberty was granted to him to run his workshop thereafter.

This part of the order was challenged by the petitioner before the learned

Sessions Judge, Kaithal. Once order dated 21.05.2007 (Annexure-P-11) in

toto has been set aside by the learned Sessions Judge, Kaithal, vide order

dated 10.10.2008 (Annexure-P-1) and that too on the ground that the same is

a non speaking order and has been passed without notice to the parties and
Criminal Misc. No. M-29780 of 2008 . -3-

the spot inspection, on the basis of which order was passed, had not been

done in the presence of the parties, therefore, the order cannot be sustained.

It is open to the petitioner to agitate all his points before the learned Sub

Divisional Magistrate, Kaithal. Mere dismissal of revision petition, filed by

the petitioner, would not amount to upholding the part of the order dated

21.05.2007 (Annexure-P-11), passed by the learned Sub Divisional

Magistrate, Kaithal, which has been challenged by the petitioner in the

revision petition.

In view of the above clarification, the learned Sub Divisional

Magistrate, Kaithal, shall be free to pass a fresh speaking order without

being prejudiced by the earlier order dated 21.05.2007, passed by him or by

the learned Sessions Judge, Kaithal, vide order dated 10.10.2008 (Annexure-

P-1), not accepting the revision petition preferred by the petitioner.

(AUGUSTINE GEORGE MASIH)
JUDGE
October 28, 2009.

sjks.