High Court Punjab-Haryana High Court

Vir Sanghvi And Another vs State Of Haryana And Others on 7 January, 2009

Punjab-Haryana High Court
Vir Sanghvi And Another vs State Of Haryana And Others on 7 January, 2009
Criminal Misc. No. M-9857 of 2002                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-9857 of 2002

                      Date of Decision: 7.1.2009


Vir Sanghvi and Another
                                                            ...Petitioners
                                 Versus
State of Haryana and Others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Sumeet Goel, Advocate
         for the petitioners.

          Mr. S.S. Mor, Senior Deputy Advocate
          General, Haryana, for respondent No.1.

          None for respondents no.2 and 3.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed by the Editor and Printer-

Publisher of Hindustan Times Limited. They have been summoned by

the Court of learned Chief Judicial Magistrate, Jind in a complaint

(Annexure P5) vide summoning order dated 12.7.2001 (Annexure P9)

for offence of defamation.

The primary grievance of the petitioners is that Pankaj Singh

son of Dr. Hoshiar Singh has no locus standi to prosecute the petitioners

as only Dr. Hoshiar Singh, who was defamed, was competent to file

complaint against the petitioners in view of Section 199 Cr.P.C.

On a question asked by the Court whether Dr. Hoshiar Singh
Criminal Misc. No. M-9857 of 2002 2

is alive today or not, learned counsel for the petitioners is unable to state

present status of the complainant in categoric terms.

On observation made that son of Dr.Hoshiar Singh being legal

representative is entitled to prosecute the petitioner, learned counsel for

the petitioners submitted that at the time when complaint was instituted

Dr. Hoshiar Singh was alive. This is a disputed question of fact.

Therefore, the trial Court ought to examine at first instance whether the

complainant in his own right or as a legal representative of Dr. Hoshiar

Singh can prosecute the petitioners or not.

Therefore, the present petition is disposed off with observation

that the petitioners at first instance shall file an application before the

trial Court wherein they will raise a plea that in view of Section 199

Cr.P.C., the complainant has no locus standi to prosecute the

petitioners. On the application so made, the parties shall be heard, law

in this issue shall be gone into by the trial Court and it is expected that

the trial Court shall pass a well-reasoned speaking order. Needless to

say that the petitioners shall have liberty to approach the appropriate

Court against the order of trial Court if the same is not passed in favour

of the petitioners.

Since in the present case, complaint was instituted on

28.11.2000 and the legal issues are to be determined by the Court,

personal appearance of the petitioners is exempted by the trial Court till

the application so filed is decided.

In the present case, since the trial Court will be deciding the

application whether the complainant has a locus standi to maintain the

complaint or not till the application is decided, trial Court shall not insist
Criminal Misc. No. M-9857 of 2002 3

furnishing of bail bonds by the petitioners.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
January 7, 2009
“DK”