High Court Punjab-Haryana High Court

Sunil vs State Of Haryana on 25 March, 2009

Punjab-Haryana High Court
Sunil vs State Of Haryana on 25 March, 2009
              Criminal Revision No.764 of 2009.
                         -1-

In the High Court of Punjab and Haryana at Chandigarh.

                  Criminal Revision No.764 of 2009.

                  Date of decision:25.3.2009.

Sunil

                                                  ...Petitioner.

            Versus

State of Haryana.

                                                  ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr.Shalender Mohan Advocate for the petitioner.

            ...

K. C. Puri, J.

Judgment.

This is a Revision Petition under Section 401 Cr.P.C for

setting aside the impugned order dated 19.1.2009, Annexure P-4,

passed by the Additional Sessions Judge-II, Bhiwani vide which

application under Section 319 Cr.P.C filed by the petitioner for

summoning Dinesh, Sanjay, Ajay and Vijay @ Viju sons of Ishwar

Chander, residents of Purani Anaj Mandi, Rohtak was dismissed.

Criminal Revision No.764 of 2009.

-2-

The law was set into motion on the recording of

statement of Sanjay son of Prem Parkash, resident of Modan Gali,

Bhiwani who has stated that he has one brother and three sisters.

His elder sister Anita was married at Nanital and younger to her,

Rekha @ Reshmi was married to Ashok Kumar son of Ishar Chand

Mahajan, resident of Purani Anaj Mandi, Rohtak on 24.4.2007

according to Hindu rights and ceremonies by his parents who gave

dowry articles as per their capacity. His brother-in-law Ashok

Kumr was running a shop of confectionary at Chandigarh at the

time of marriage. After 2 or 3 months of the marriage, Ashok

Kumar came to Rohtak after leaving the shop. Rekha lived

amicably in her matrimonial home for 2 or 3 months after the

marriage. After leaving the shop by Ashok Kumar, he, his brother-

in-laws Dinesh, Sanjay, Ajay, Vijay, her father-in-law and mother-

in-law started harassing her on petty matters. The mother-in-law of

Rekha daily asked Rekha that she had come from poor and hungry

family and that her parents gave nothing in dowry. These incidents

were told by Rekha to her parents and brother whenever she came

to their house. Rekha told him on telephone that the above-said

persons were harassing her badly and when he tried to ask Rekha

about the reason, she started crying. Some days ago, a phone call
Criminal Revision No.764 of 2009.

-3-

came from his sister and brother in law Ashok Kumar to send a

coloured television and that demand was met with. Ashok Kumar,

his brother-in-law and his sister came to their house on 2.12.2007

and went after saying to his parents and his brother that Rekha

should be sent with Rs.5 lacs because he wanted to start business.

He has further disclosed that in case Rs.5 lacs were not arranged,

then Rekha be kept at her parental home. That fact was told by

Rekha to her parents and the complainant. On 4.12.2007, his sister

Rekha disclosed everything on telephone and told that she will not

go to Rohtak. On 6.12.2007, a phone call was received at 7-00 AM

from his brother Sanjay that his sister Rekha had committed

suicide by jumping in Mool Chand Johar.

It is further mentioned in the FIR that Rekha has

committed suicide on account of harassment of her husband Ashok

Kumar, mother-in-law Kamla Devi, father-in-law Ishwar and

brothers-in-law Dinesh, Sanjay, Ajay and Vijay.

After the completion of investigation, challan was

presented against Ashok Kumar, Kamla Devi and Ishwar Chand.

During the trial, the complainant has appeared in the

trial Court and thereafter an application under Section 319 Cr.P.C

was moved. The learned trial Court, after going through the record
Criminal Revision No.764 of 2009.

-4-

dismissed the application.

Feeling dis-satisfied with the above-said order, the

complainant has preferred the present Criminal Revision.

The learned counsel for the complainant has submitted

that the names of the persons sought to be summoned as additional

accused find mention in the FIR. The complainant, while appearing

as a witness has further stated that persons sought to be served as

accused have also molested his sister. So, the trial Court has

wrongly dismissed the application for summoning the above-said

persons as accused.

A prayer has been made for setting aside the impugned

order and for summoning the persons mentioned in the application

as additional accused.

The learned trial Court has observed that in view of

authority in case Kailash Versus State of Rajasthan and

another, 2008(2) RCR (Criminal) 200, power under Section 319

Cr.P.C should be sparingly used. From the perusal of FIR, it is

revealed that only general allegations have been made that Dinesh,

Sanjay, Ajay and Vijay @ Viju were also maltreating the deceased.

The Investigating Agency, after investigation, came to the

conclusion that no case is made out and the said persons have been
Criminal Revision No.764 of 2009.

-5-

placed in column No.2. Specific allegations are against Ashok

Kumar, Kamla Devi and Ishwar Chand. Only passing reference has

been made in the FIR that Rekha committed suicide due to

harassment on petty matters by these persons. The exaggeration

made in the Court by the petitioner that two of the persons sought

to be summoned molested Rekha is an after thought version and

does not find place any where in the FIR. Persons can be

summoned as accused only if there are fair chances of their

conviction. On the basis of general allegations of demand at one

place, the accused cannot be convicted. Moreover, power to

summon under Section 319 Cr.P.C has to be used sparingly. The

demand of Rs.5 lacs has also been attributed to Ashok Kumar,

husband of Rekha. So, in these circumstances, I do not see any

infirmity in the order dated 19.1.2009.

Consequently, this Criminal Revision is without any

merit and the same stands dismissed.


March 25,2009.                             ( K. C. Puri )
Jaggi                                           Judge