Citation : 2022 Latest Caselaw 6219 Raj
Judgement Date : 27 April, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 2117/2022
Mohammad Umar S/o Sh. Karimji, Aged About 52 Years, R/o 72, Chipo Ki Dhal, Outside Badi Brahmpuri, Dist. Pali (Raj.).
----Petitioner Versus
1. Gyanchand S/o Sh. Achalchand, Aged About 46 Years, 36, Zuro Ka Bas, Dist. Pali (Raj.).
2. State Of Rajasthan, Through Its Pp
----Respondents
For Petitioner(s) : Mr. Surendra Thanvi For Respondent(s) : Mr. Andaram Choudhary, P. P.
JUSTICE DINESH MEHTA
Order
27/04/2022
1. By way of the present petition filed under Section 482 of the
Code of Criminal Procedure (hereinafter referred to as the 'Code'),
the petitioner has challenged the order dated 02.09.2021 passed
by learned Sessions Judge, Pali (hereinafter referred to as the
'Revisional Court').
2. The precise facts relevant for the present purposes are that
the petitioner is an accused in a Criminal Case No.170/2018 in
which the complainant's evidence was closed by the learned
Special Judicial Magistrate (N.I. Act Cases), Pali (hereinafter
referred to as the 'trial Court') vide its order dated 24.01.2020.
3. Thereafter an application under Section 311 of the Code was
filed by the complainant, which was rejected by the trial Court
vide order dated 11.02.2020, whereagainst the respondent -
(2 of 3) [CRLMP-2117/2022]
complainant preferred a revision petition under Section 397 of the
Code.
4. Learned Revisional Court allowed the revision petition vide
its order dated 02.09.2021 and granted one opportunity to the
complainant to lead evidence.
5. Mr. Purohit, learned counsel for the petitioner submitted that
a specific objection, regarding maintainability of revision petition
against an order passed in an application filed under Section 311
of the Code, was raised by the petitioner but the Revisional Court
has not properly understood the law on the subject and held the
revision petition as maintainable and allowed the respondent an
opportunity to lead evidence.
6. It is argued that various judgments on the issue were cited
out of which the judgment of Hon'ble the Supreme Court rendered
in the case of Amar Nath & Ors Vs. State of Haryana and Anr.
reported in (1977) 4 SCC 137 was dealt with by the Revisional
Court and that too incorrectly holding the revision to be
maintainable.
7. Heard learned counsel for the petitioner and learned Public
Prosecutor and perused the material available on record.
8. According to this Court, against an order (rejecting or
accepting) passed on an application under Section 311 of the Code
an interlocutory order and revision is expressly barred by sub-
section (2) of Section 397 of the Code. A gainful reference of the
judgment of Hon'ble the Supreme Court in the case of
Sethuraman Vs. Rajamanickam reported in the case of
(2009) 5 SCC 153 can be made here.
9. The impugned order passed by the Revisional Court on the
question of jurisdiction is thus, unsustainable.
(3 of 3) [CRLMP-2117/2022]
10. Be that as it may.
11. Since the order was passed on 02.09.2021 and learned
counsel is not in a position to apprise as to whether the
respondent has availed of the opportunity to lead evidence, this
Court does not deem it proper to interfere in it, as substantial
justice has been done and an opportunity of leading evidence has
been provided to the complainant, which this Court would also
have allowed, if the same were prayed by a petition under Section
482 of the Code.
12. Hence, even if the order impugned is illegal but ultimately a
correct order has been passed, I do not want to upturn it, as it
would unnecessarily delay the proceedings.
13. The misc. petition stands disposed of.
14. Stay application too stands disposed of accordingly.
(DINESH MEHTA),J 198-A.Arora/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!