IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
Crl.Misc.No.M-30857 of 2007
Date of decision : 20.2.2009
Raghbir Singh
... Petitioner
Versus
Ashok Kumar
...Respondent
Coram : Hon'ble Mr.Justice Kanwaljit Singh Ahluwalia
Present :- Mr.G.S.Sandhu, Advocate for the petitioner.
Mr.Karamjit Verma, Advocate for the respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioner, Raghbr Singh is facing trial at the instance of
Ashok Kumar under Section 138 of the Negotiable Act in the Court
of JMIC, Karnal. Ashok Kumar had made a grievance that cheque
issued to him by Raghbir Singh has bounced. After filing of the
complaint at Karnal under Section 138 of the Negotiable Act by
Ashok Kumar, the petitioner, Raghbir Singh had filed a complaint at
Khanna saying that cheque is being misused by the complainant-
Ashok Kumar, as cheque was misplaced. Ashok Kumar has been
summoned to face trial for the offence under Section 420 IPC at
Khanna.
Learned counsel for the petitioner submitted that
complaint at Khanna is a defence version of the petitioner to the
complaint under Section 138 of the Negotiable Act filed by the
Crl.Misc.No.M-30857 of 2007 2
respondent. He has submitted precious time of the Court can be
saved by trying both the case in one court. Counsel has further
states that this will save judicial embarrassment in parallel
proceedings.
Learned counsel for the respondent has no objection if
the complaint under Section 420 IPC is transferred to Karnal.
After hearing learned counsel for the parties, it is
directed that complaint filed by the petitioner titled as Raghbir
Singh Vs. Ashok Kumar bearing complaint No.25/4 dated 3.5.2002
under Section 420, 465, 467, 468, 471 IPC will be transferred to the
court at Karnal which is trying complaint Section 138 of the
Negotiable Act titled as Ashok Kumar vs. Raghbir Singh. Both the
complaints shall be tried simultaneously but separately.
In view of the aforesaid observation, this petition is
disposed of. In case titled as Raghbir Singh vs. Ashok Kumar ,
parties shall cause appearance in the Court at Karnal on 19.3.2009.
[ Kanwaljit Singh Ahluwalia ]
Judge
20.02.2009
sd