High Court Punjab-Haryana High Court

Suresh And Others vs Rekha on 6 August, 2009

Punjab-Haryana High Court
Suresh And Others vs Rekha on 6 August, 2009
 CRM No. M-17549 of 2009                               1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-17549 of 2009 (O&M)
                                 Date of decision: 6.7.2009

Suresh and others                                    ...Petitioners

                             Versus

Rekha                                                ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA


Present:     Mr. Vikram Singh, Advocate, for the petitioners.


Rajan Gupta, J.

The petitioners have impugned the judgment dated 15th

May, 2009, passed by Additional Sessions Judge, Karnal, whereby he

upset the order, passed by Judicial Magistrate Ist Class, Karnal,

dismissing the complaint.

Learned counsel for the petitioners has argued that once the

complaint has been dismissed due to non-appearance of the

complainant, the same could not have been restored. According to the

counsel, there is no provision in the Act for restoration of the same.

I have heard learned counsel for the petitioners and given

careful thought to the facts of the case.

The complaint was lodged by one Rekha against the

petitioners under Sections 406, 498-A, 504, 506 read with Section 34

IPC. After recording the preliminary evidence, the petitioners were
CRM No. M-17549 of 2009 2

summoned to face trial for commission of offences under Sections

498-A/506 read with Section 34 IPC. They put in appearance and were

released on bail. Thereafter, an application under Section 245 (2)

Cr.P.C. was moved by the accused for discharge. On 17th April, 2006,

the complaint was, however, dismissed as the complainant was not

present. The complainant thereafter, on 27th May, 2006 moved an

application for restoration of the complaint on the ground that she could

not put in appearance on 17th April, 2006 as she had sustained injuries

and was confined to bed. The application was, however, dismissed by

the Magistrate on the ground that he could not restore the order

dismissing the complaint. The said order was challenged by the

complainant, respondent herein, on the ground that the case under

Sections 498-A/506 IPC was triable as a warrant case and in the absence

of the complainant, the same could not have dismissed for non-

prosecution. Reliance was placed on judgments reported as Shangara

Singh vs. Joginder Singh, 2001 (1) R.C.R. (Criminal) 123 and Shiv

Kumar vs. Mohd. Saghir, 1997 (1) R.C.R. 709. The revisional court

allowed the revision petition and restored the complaint to its original

number. He directed the parties to remain present before the Magistrate

on 27th May, 2009 for further proceedings.

During the course of arguments, learned counsel has not

been able to point out any legal infirmity with the impugned order,

passed by Additional Sessions Judge, Karnal. The only ground agitated

by him is that the order passed by the Magistrate could not be recalled
CRM No. M-17549 of 2009 3

by him as Criminal Procedure Code does not contemplate a review of an

order passed. He has relied upon the judgment in Adalat Prasad vs.

Rooplal Jindal, 2004 (4) R.C.R. (Criminal) 1 in support of his

contention.

However, I am of the considered view that ratio of the said

judgment is not applicable to the facts of the present case. Admittedly,

the Magistrate declined to review his own order and a revision petition

was preferred by the complainant against the same. The revisional court

allowed the prayer of complainant/petitioner. It restored the complaint

and remitted the case back to the trial court. The revisional court

observed that in view of Section 249 Cr.P.C., the complaint could not

have been dismissed in default. Learned counsel has not addressed any

argument to show that the impugned order is bad in law. He has only

reiterated that order dismissing the complaint in default could not be

recalled by the court. However, it is clear that the order dismissing the

complaint has been set-aside in revisional jurisdiction by the Additional

Sessions Judge, Karnal and has not been recalled by the same court

which dismissed it.

In my considered view, no interference is called for in the

impugned order in the revisional jurisdiction of this court. The petition

is dismissed being devoid of merits.

(RAJAN GUPTA)
JUDGE
July 06, 2009
‘rajpal’