High Court Punjab-Haryana High Court

State Of Punjab vs Dhira Singh on 15 July, 2008

Punjab-Haryana High Court
State Of Punjab vs Dhira Singh on 15 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                             Criminal Appeal No. 791-DBA of 1997

                                    Date of Decision: July 15, 2008


State of Punjab

                                                         ...Appellant

                               Versus

Dhira Singh

                                                      ... Respondent


CORAM:      HON'BLE MR. JUSTICE ADARSH KUMAR GOEL,
            HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. D.S. Brar, Deputy Advocate General, Punjab,
            for the appellant.


S.D. Anand, J.

In this matter preferred by the State of Punjab, leave to

appeal was granted as early as on 21.11.1997 by a Co-ordinate

Bench of this Court which also directed the issuance of bailable

warrants against the respondent-accused. All along, it has not been

possible to get the warrants executed. After noticing the inordinate

delay in the execution of the process, this Court ordered on

09.05.2008 that the non-bailable warrants for the production of the

respondent -accused shall be issued through C.J.M., Patiala, and

shall be got executed through SSP, Patiala. It was also ordered that

in case of non-execution of the warrants, SSP, Patiala, will file his
Crl. Appeal No. 791-DBA of 1997 2

own affidavit about the circumstances touching the non-execution of

the warrants against the respondent.

The non-bailable warrants issued against the respondent-

accused have been received unserved with a report that he is not

available at the given address and that his whereabouts are not

available. The SSP, Patiala, has filed his affidavit in terms of the

order dated 09.05.2008 of this Court. We find, on a perusal thereof,

that the averments are not reflective of any serious consideration

having been paid in the matter of taking of steps for ensuring the

execution of the process issued in the context. It is the exclusive

responsibility of the police to execute the process issued by a Court

of law. In view of that plenary responsibility, it is neither here nor

there for the SSP, Patiala, to aver (in the course of the affidavit) that

the process could not be executed for want of complete particulars.

Be that as it may, the State plea for reversal of the impugned finding

of acquittal cannot be taken up for consideration in the absence of

the respondent – accused. The scenario presented by the attending

facts is dismal in its relatability to the efficacy of the police to execute

the process issued by the Court of law.

The appeal is, accordingly, dismissed for non-

prosecution.



                                                   ( S.D. Anand )
                                                        Judge



July 15, 2008                                ( Adarsh Kumar Goel )
vkd                                                   Judge