High Court Punjab-Haryana High Court

Jai Pal vs State Of Haryana on 6 March, 2009

Punjab-Haryana High Court
Jai Pal vs State Of Haryana on 6 March, 2009
Criminal Revision No. 1230 of 1999                                  1




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


                   Criminal Revision No. 1230 of 1999

                      Date of Decision: 6.3.2009


Jai Pal
                                                            ...Petitioner
                                Versus
State of Haryana
                                                         ...Respondent

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

Present: Mr. Anhol Singh, Advocate
         for the petitioner.

          Mr. S.S. Mor, Senior Deputy Advocate
          General, Haryana, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioner Jai Pal son of Parma Nand, was nominated as

accused in case FIR No. 109 dated 6.6.1992 registered at Police

Station Pataudi, under Sections 279, 337, & 304-A IPC.

The FIR was lodged on basis of statement Ex.PA made by

Jagdish son of Parbhati, complainant, before Balbir Singh, Assistant Sub

Inspector on 6.6.1992. It has been stated by Jagdish that he along with

his niece Poonam came to bus stand of village Faijabad for taking a bus

for Jamalpur at about 10.30 A.M. When they were standing with Rattan

Singh of village Jaitpur, on kacha berm of the road, a bus of Haryana

Roadways bearing registration No. HYN 2598 being driven by

accused/petitioner Jaipal Singh came at very high speed from the side

of Rewari, and hit his niece Poonam on kacha berm. Due to this,
Criminal Revision No. 1230 of 1999 2

Poonam fell down and she died at the spot on account of injuries

received on her head. He further stated that the driver of the said bus

had stopped the bus at a distance of 50 yards from the place of

accident. He further stated that the accident had taken place on account

of rash and negligent driving of the petitioner.

Trial Court examined witnesses Rattan Singh son of Chand

Singh as PW.1, Jagdish son of Parbhati, complainant, as PW.2, Gurdial

Singh, Constable, as PW.3, Des Raj Mechanic of Haryana Roadways as

PW.4, Azad Kumar as PW.5 and Dr. S.K. Sharma as PW.6.

Trial Court found prosecution version to be probable, natural

and convincing.

Petitioner was convicted and sentenced to undergo ten

months simple imprisonment under Section 304-A IPC. Besides this,

petitioner was also convicted under Sections 279 & 337 IPC and was

also sentenced to undergo one month simple imprisonment,

respectively. All the sentences were ordered to run concurrent.

Petitioner had filed an appeal. The appeal was dismissed by

the Court of Additional Sessions Judge, Gurgaon. However, the lower

Appellate Court held that the petitioner cannot be held guilty for the

offence under Section 337 IPC as there being no charge against the

petitioner for the said offence. However, sentence awarded upon the

petitioner under Sections 279 & 304-A IPC was maintained.

Counsel for the petitioner has stated that he is conscious of

the fact that the findings of the two Courts below on the facts of the case

are based upon appreciation of evidence. Counsel has further submitted

that he is aware of the limitations of the revisional Court as no re-
Criminal Revision No. 1230 of 1999 3

appraisal or re-appreciation of the evidence can be undertaken by this

Court. No patent illegality or irregularity has been pointed out.

Counsel for the petitioner, in the alternative, has submitted

that in the present case, occurrence had taken place in the year 1992

and the petitioner has suffered a protracted trial for more than 16 years.

He further stated that the petitioner has already undergone ten days of

his actual sentence. Counsel further submits that family of the deceased

can be compensated.

I have considered the submission made by counsel for the

petitioner. It was also submitted by counsel for the petitioner that in the

last more than 16 years, petitioner has committed no offence. To send

the petitioner behind the bars after more than 16 years may not be

justifiable. Protracted trial may be construed as mitigating circumstance.

At the same time, family of the deceased is required to be compensated.

Some monetary help to the family of the deceased can be provided.

Accordingly, sentence of the petitioner is reduced to already

undergone. However, sentence of fine is enhanced to Rs.35,000/-. The

amount of fine shall be paid as compensation to the family of the

deceased. Fine be deposited within three months from the receipt of

certified copy of order. In case, the fine is not deposited, the benefit of

reduction of sentence shall not accrue to the petitioner.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”