Crl.Rev.No.448 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl.Rev.No.448 of 2009
Date of Decision: 25.2.2009
Sukhwinder Singh @ Binder Singh .....Petitioner
Vs.
State of Punjab ....Respondent
....
CORAM : HON'BLE MR.JUSTICE RAJIVE BHALLA
****
Present : Mr. Mohd.Yousaf, Advocate for the petitioner.
Mr.Abhishek Chautala, AAG, Punjab.
....
RAJIVE BHALLA, J (Oral)
By way of present petition, the petitioner impugns an order
dated 7.2.2009, passed by the Special Court, Patiala, disallowing the
summoning of Zimni No.10 dated 10.12.2001.
Counsel for the petitioner submits that after a thorough
investigation by the Superintendent of Police (HQ), Patiala, the petitioner
was discharged. He was subsequently summoned under Section 319 of the
Code of Criminal Procedure. The petitioner made an attempt to summon
the aforementioned enquiry file, but as the enquiry file was not traceable, he
filed an application for summoning of Zimni No.10 dated 10.12.2001,
which refers to the enquiry and for summoning of witnesses given up by the
prosecution. The learned trial Court allowed the summoning of the
witnesses, but declined the prayer for summoning of Zimni No.10 dated
Crl.Rev.No.448 of 2009 2
10.12.2001, on the ground that a zimni recorded by the police during
investigation cannot be summoned, as evidence. It is submitted that at the
stage of summoning additional evidence, a Court cannot consider the weight
to be attached to a particular piece of evidence and, therefore, the revision
petition be allowed and the impugned order be set aside.
Counsel for the State of Punjab, on the other hand, submits that
as the impugned order does not suffer from any error of jurisdiction or of
law, the present petition be dismissed. The petitioner has no vested right to
summon a zimni recorded during investigation, as a zimni is a mere record
of the Investigating Officer’s investigation.
I have heard learned counsel for the parties and perused the
impugned order.
The learned trial Court has rejected the petitioner’s prayer for
summoning the zimni by holding that a zimni cannot be summoned in
evidence. The question that required consideration was, whether the
contents of the zimni are relevant to the petitioner’s defence or not. Its
evidentiary value and the weight to be assigned are to be considered during
the trial. The petitioner has been compelled to summon the zimni, as the
original report declaring him innocent is not traceable.
In view of what has been stated herein above, the present
petition is allowed. The order dated 7.2.2009 is set aside, insofar as it
declines the prayer for summoning Zimni No.10 dated 10.12.2001. The
learned trial Court shall direct the concerned office to produce Zimni No.10
dated 10.12.2001 on a date to be fixed by the trial Court. It is, however,
made clear that this order shall have no bearing on the evidentiary value or
weight to be assigned to Zimni No.10 dated 10.12.2001.
Crl.Rev.No.448 of 2009 3
Parties are directed to appear before the trial Court on
19.3.2009.
25.2.2009 (RAJIVE BHALLA) GS JUDGE