High Court Punjab-Haryana High Court

Rajinder Sharma vs State Of Haryana on 5 September, 2008

Punjab-Haryana High Court
Rajinder Sharma vs State Of Haryana on 5 September, 2008
Criminal Misc.-M No.24687 of 2005                    :1:


     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                           Criminal Misc.-M No.24687 of 2005

                           Date of Decision: September 05, 2008


Rajinder Sharma

                                                    ...Petitioner

                           VERSUS


State of Haryana
                                                    ...Respondent



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH



1. Whether Reporters of local papers may be allowed to see the
   judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



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

           Mr.Yashwinder Singh, AAG, Haryana,
           for the State.

           Mr.Rahul Rathore, Advocate,
           for the complainant.

                   *****

RANJIT SINGH, J.

The petitioner has filed this petition for quashing of order

dated 15.10.2004 (Annexure P-5) passed by Judicial Magistrate Ist

Class, Faridabad and order dated 13.1.2005 (Annexure P-6) passed
Criminal Misc.-M No.24687 of 2005 :2:

by Addl.Sessions Judge, Faridabad.

Vide Annexure P-5, the prayer of the petitioner for dis-

allowing Shri Mahesh Chand Sharma, Advocate from representing

the complainant and for participating in the trial has been declined on

the ground that the same is not maintainable. Through order,

Annexure P-6, the prayer of the petitioner for his discharge is

rejected and so he has filed the present petition under Section 482

Cr.P.C. to impugn the said orders.

Learned counsel representing the petitioner could not say

anything substantial to impugn the order whereby his prayer to debar

an Advocate to represent the complainant has been declined. He

also could not point out to any provision of law whereby such an

application can be maintained seeking to debar a counsel to

represent his opposite party. No reasons otherwise are disclosed in

the application or in the order for which this prayer was filed.

The petitioner had prayed for his discharge only on the

ground that investigation in this case was directed to be verified by

the gazetted officer before submission of challan by this court, which

has not been done and hence the petitioner deserves to be

discharged. This court on 30.4.1997 had disposed of Criminal

Misc.Petition No.9239-M of 1997 with the following observations:-

“Present petition stands disposed of with the directions to

the State that the Investigation of the F.I.R. No.338 dated

18th March, 1997 under Sections 406, 420, 506 I.P.C.

registered in Central Police Station, Sector 15, Faridabad

must be verified by a Gazetted Officer, before the

submission of the challan.”

Criminal Misc.-M No.24687 of 2005 :3:

The conceded position is that zimni Nos.50 to 71 were

verified by Shri Balbir Singh Baniwal, DSP. The grievance of the

petitioner is that zimni from 72 to 91 were not so verified and thus the

challan, which has been submitted, cannot be termed as having been

verified by the gazetted officer. It is further pointed out that for this

very reason, the then Addl.Chief Judicial Magistrate, Faridabad had

directed fresh investigation, but still the challan has been re-

submitted against the petitioner. Concededly, the challan has been

re-submitted on the report of DSP (Headquarters) dated 30.11.2002.

The order impugned has been passed by Addl.Sessions Judge,

Faridabad before whom the order dated 15.10.2004 was under

challenge. Judicial Magistrate Ist Class, Faridabad had only

observed in his order that question in regard to his discharge would

be disposed of at the time of argument on charge along with the

other accused. Against this order, the petitioner had filed a revision,

which was held not to be maintainable as the order impugned was an

interlocutory order. Addl.Sessions Judge, Faridabad was right in

observing that trial court should expeditiously deal with the case

since it has been registered as back as on 18.3.1997. The grievance

of the petitioner is really not understood. The only direction issued by

this court was that the gazetted officer was to verify the investigation.

There was no direction that gazetted officer was to sign the zimnis.

As can be discerned from the orders, the challan against the

petitioner has been submitted on a report of DSP (Headquarters) and

hence no violation of any order is seen. Interference in the method

and manner of investigation by the court generally is not called for

and as such I do not see any infirmity in the orders impugned in the
Criminal Misc.-M No.24687 of 2005 :4:

present petition. To me, it seems to be misconceived. Same is

accordingly dismissed.

September 5, 2008                       ( RANJIT SINGH )
ramesh                                       JUDGE