IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Revision No.2642 of 2008
Date of Decision: December 10, 2008
Yad Ram
.....PETITIONER(S)
VERSUS
State of Haryana & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. R.S. Tacoria, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
The application for summoning Saroj
Bala, Subhash and Satish Kumar as additional accused
under Section 319 Cr.P.C. has been dismissed vide
impugned order dated 4.12.2008.
It has been noticed that PW-1 Sonia had
been giving different versions of the incident
before the police during investigation and before
the Magistrate under Section 164 Cr.P.C. and at the
trial stage.
Learned counsel for the petitioner
contends that the case set up by Sonia is that she
was under pressure to give the statement as it was
given under Section 164 Cr.P.C.
On a pointed query of the Court, learned
counsel however admits that no complaint was ever
Crl. Rev. No.2642 of 2008 [2]
made in regard to the wrong recording of statement
of Sonia.
The reasons given in the impugned order
are legally tenable in law and do not call for
interference.
The petition is dismissed.
(AJAI LAMBA)
December 10, 2008 JUDGE
avin