Criminal Revision No.359 of 2009 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
Criminal Revision No.359 of 2009 (O&M)
Date of decision: 1.4.2009
Jaskaran Singh
......Petitioner
Versus
State of Haryana
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.P.S.Jammu , Advocate,
for the petitioner.
Mr.Sidharth Sarup, AAG, Haryana.
****
SABINA, J.
The petitioner was convicted for an offence under Section
25 of the Arms Act vide judgment dated 19.10.2007 by the Sub
Divisional Judicial Magistrate, Dabwali. Vide order dated
22.10.2007, he was sentenced to undergo rigorous imprisonment for
a period of one year and a fine of Rs.1,000/- Aggrieved by the same,
the petitioner preferred an appeal and the same was dismissed vide
judgment dated 9.1.2009 by the Sessions Judge, Sirsa. Hence, the
present revision petition.
Criminal Revision No.359 of 2009 (O&M) 2
Prosecution case, as noticed by the Appellate Court in
para 2 of its judgment, is reproduced herein below:-
“As per prosecution version in view of ruqa Ex. PW-1 3/A,
Partap Singh ASI along with other police officials namely
Jai Singh Head Constable No. 1 810, Lady Constable
Sunita No. 76, Lady Constable Harjit Kaur No. 1160 and
Ashok Kumar Constable No. 519 during investigation of
case FIR No. 158 dated 3.9.2000 under Sections
307/506/34 IPC and 25/54/59 Arms Act of P.S.Sadar
Dabwali reached along with Baltej Kaur at Maujgarh canal
and arrested the accused and during his personal search
he was found retaining one illicit pistol of .315 bore in his
Dabb and from his left pocket one empty was also
recovered. The length of the barrel was 5-1/2 inch, length
of the body was 1-3/4 inch and length of the Butt was 3-
1/2 inch and it was having a hammer trigger. Rough
sketch of the pistol was haviang a hammer trigger.
Rough sketch of the pistol was prepared and the pistol
and empty cartridge were sealed in a parcel with the seal
of PS and were taken in possession by separate recovery
memos and the seal after use was handed over to Baltej
Kaur PW. The investigating Officer sent ruqa for
registration of a case on the basis of which formal FIR
was recorded. He prepared rough site plan of the place
Criminal Revision No.359 of 2009 (O&M) 3of recovery, recorded the statements of witnesses and
arrested the accused-appellant in this case and on return
to Police Station the case property was deposited with
the MHC in intact condition and the accused was lodged
in the lockup. Sanction for prosecution of the appellant
under Section 25 of the Arms Act was obtained from the
District Magistrate, Sirsa. After completion of
investigation the accused was challaned under Section 25
of the Arms Act and was sent up to the court for trial”.
Learned counsel for the petitioner, during the course of
arguments, has not challenged the conviction of the petitioner under
Section 25 of the Arms Act but has submitted that the sentence qua
imprisonment be reduced to as already undergone by the petitioner.
Learned counsel for the petitioner has further submitted
that FIR No.158 dated 3.9.2000 was registered against the petitioner
under Sections 307, 506 and 34 of the Indian Penal Code and
Section 25 of the Arms Act and in the said case the petitioner was
acquitted of the charge framed against him.
In the present case a country made pistol along with an
empty cartridge was shown to have been recovered from the
petitioner. The petitioner is not a previous convict.
Learned State counsel has placed on record the custody
certificate of the petitioner. As per which, the petitioner has
undergone three months and fifteen days of actual sentence as on
Criminal Revision No.359 of 2009 (O&M) 4
30.3.2009.
Keeping in view the submissions made by learned
counsel for the petitioner, the sentence qua imprisonment of the
petitioner is liable to be reduced to as already undergone by him.
Accordingly, conviction of the petitioner under Section 25
of the Arms Act is maintained. However, the sentence of
imprisonment of the petitioner is reduced to as already undergone by
him. With this modification, the present revision petition is disposed
of.
(SABINA)
JUDGE
April 01, 2009
anita