High Court Punjab-Haryana High Court

Surinder Pal & Another vs State Of Punjab on 17 September, 2008

Punjab-Haryana High Court
Surinder Pal & Another vs State Of Punjab on 17 September, 2008
Criminal Revision No.583 of 2007                    :1 :


     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                          Criminal Revision No.583 of 2007

                          Date of Decision: September 17, 2008



Surinder Pal & another

                                                   ...Petitioners

                          VERSUS


State of Punjab

                                                   ...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.Baldev Raj Mahajan, Advocate,
           for the petitioners.

           Mr.A.S.Brar, DAG, Punjab,
           for the State.

           Mr.Sandeep Arora, Advocate,
           for the complainant.

                  *****

RANJIT SINGH, J.

Petitioners, who stand summoned under Section 319

Cr.P.C. to face prosecution for offences under Section 304-B/34 IPC,
Criminal Revision No.583 of 2007 :2 :

have filed this revision petition to impugn the said order.

The petitioners were shown in column No.2 in the report

under Section 173 Cr.P.C. Amarjit Dhingra has now been examined

as a prosecution witness and upon conclusion of his examination-in-

chief, the prosecution moved an application for summoning the

petitioners as an additional accused for their trial with accused Zishin

Arora and Parvesh Kumari, who were facing prosecution in this case.

Amarjit Dhingra (PW-1) has deposed that he gave sufficient dowry at

the time of marriage of his daughter Jai Bharti with Zishin Arora. He

has further deposed that about six months prior to the occurrence,

Surinder Pal (petitioner No.1), Zishin Arora, Parvesh Kumari and

Bhavneesh Arora (petitioner No.2) had raised demand of

Rs.1,50,000/- to start their boutique business. On refusal, these

persons had started harassing the daughter of the witness. As per

PW-1, his daughter had come to his house on 2.9.2006 to ask for

Rs.50,000/- for starting of optical business. The witness had sent her

back saying that he will make arrangement. The daughter left telling

the father that she was being harassed by the above-named four

persons. Having noticed this version of the witness, Sessions Judge

has simply recorded that from the statement and the documents

attached with the challan, it is evident that petitioners Surinder Pal

and Bhavneesh Arora had been harassing the deceased and, thus,

has summoned them to face trial as an additional accused.

Learned counsel for the petitioners submits that

summoning of an additional accused to face trial is an extra-ordinary

power and is required to be used sparingly. Hon’ble Supreme Court

in number of judgments has prescribed the standard which must be
Criminal Revision No.583 of 2007 :3 :

met before additional accused is summoned to face trial in exercise

of power under Section 319 Cr.P.C. The impugned order certainly is

cryptic in its nature and does not give any indication if the court, while

summoning the petitioners, as an additional accused, had satisfied

itself from the record that the evidence now produced on record

would meet the standard as laid down by the Hon’ble Supreme

Court. Simply stating that from the statement and the documents, it is

evident that petitioners had been harassing the deceased would not

be sufficient to indicate if the court has applied its mind to the

evidence in the light of legal principles settled by Hon’ble Supreme

Court. In the case of Michael Machado and another Vs. Central

Bureau of Investigation and another, 2000 (2) RCR (Criminal) 75,

court has given guidelines for exercise of this discretion. This case

was cited before the Trial Court besides other judgments.

In Michael Machado’s case (supra), the Hon’ble

Supreme Court has held that basic requirement of invoking Section

319 Cr.P.C. is that it should appear to the Court from the evidence

collected during trial or in the enquiry that some other person who is

not arraigned as an accused in that case has committed an offence

for which that person could be tried together with the accused

already arraigned. It was further held that it is not enough that the

Court entertained some doubt from the evidence. In other word the

Court must have reasonable satisfaction from the evidence already

collected regarding two aspects firstly, that the person has committed

an offence and secondly that for such an offence the other person as

well can be tried alongwith already arraigned accused. Viewed in this

background of the law as laid down by the Hon’ble Supreme Court, it
Criminal Revision No.583 of 2007 :4 :

is to be seen if the evidence that has been given can lead to

reasonable satisfaction to the effect that the petitioners have

committed an offence and that they can be tried alongwith the

persons already arraigned as accused in this case. No doubt, what is

conferred under this Section on the Court is a discretion and this

discretion is to be exercised to achieve criminal justice. It was also

observed in Michael Machado’s case (supra) that quality of

evidence before the Court should be such a type that a Court could

even be hopeful that there was reasonable prospect of newly added

accused being convicted.

The trial court apparently has not appreciated the

evidence and the material from the point of view of standard as laid

down by Hon’ble Supreme Court in Michael Machado’s case

(supra). As already observed, this is an extra-ordinary power and is

required to be used sparingly. Simply because witness has deposed

that petitioners had also harassed the deceased apparently would

not be sufficient material to satisfy the tests laid down by the Hon’ble

Supreme Court in the case of Michael Machado’s case

(supra).

Accordingly, the impugned order cannot be sustained and

is set-aside. The case would go back to the trial court to re-do the

exercise and for deciding afresh to see if the evidence that has been

led before the court would satisfy the tests laid down by the Hon’ble

Supreme Court in Michael Machado’s case (supra) or the other

judgments that may be placed before the court and then to decide if

the petitioners are required to be summoned or not.
Criminal Revision No.583 of 2007 :5 :

It is made clear that the court would be at liberty to pass

any order in accordance with law as no opinion on merit is being

expressed by this court. The present petition is allowed in the above

terms.

September 17, 2008                           ( RANJIT SINGH )
ramesh                                            JUDGE