High Court Punjab-Haryana High Court

Vedpal Singh And Others vs State Of Haryana on 17 November, 2009

Punjab-Haryana High Court
Vedpal Singh And Others vs State Of Haryana on 17 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Revision No. 596 of 2009
                         Date of decision : 17.11.2009

Vedpal Singh and others                                ....Petitioners

                               Versus

State of Haryana                                        ...Respondents

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present: Mr. J.S.Bedi, Advocate for the petitioner.

            Mr. S.S.Pattar, Senior Deputy Advocate General, Haryana

S. D. ANAND, J.

The challenge to the validity of the impugned order dated

11.2.2009 (vide which the summoning of the petitioner as an accused was

ordered by the learned Trial in allowance of a plea under Section

319Cr.P.C.) has to be allowed in view of the fact that the allowance of the

plea by the learned Trial Court came about on the basis of only a partly

recorded statement of Sheela Devi.

The statement made by a witness, who has not been allowed

to be subjected to cross-examination, cannot be said to be substantive in

character and it cannot form the foundational basis of the summoning of an

accused.

The petition shall stand allowed accordingly. The impugned

order shall stand set aside. If a plea under Section 319 Cr.P.C. comes to

be filed at a later stage of the trial and the plea raised proceeds on the

basis of substantive evidence, it will be for the learned Trial Court to

consider it afresh in accordance with the law.

November 17, 2009                                    (S. D. ANAND)
Pka                                                    JUDGE