High Court Punjab-Haryana High Court

Ram Kumar And Others vs State Of Haryana on 12 February, 2009

Punjab-Haryana High Court
Ram Kumar And Others vs State Of Haryana on 12 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Revision No. 1283 of 2001
                   Date of decision: 12th February, 2009


Ram Kumar and others

                                                              ... Petitioners

                                 Versus

State of Haryana
                                                             ... Respondent


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. Bipan Ghai, Senior Advocate with
            Mr. Deepak Garg, Advocate for the petitioners.

            Ms. Sushma Chopra, Addl. AG Haryana for the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present revision petition has been filed by ten petitioners,

namely Ram Kumar, Shri Ram, Ram Parshad, Parhlad, Munga Ram,

Hardwari, Parkash, Rohtash, Vijay Singh and Suresh. They were named

as accused in case FIR No. 74 dated 26.05.1993 registered at Police

Station Siwani, under Sections 148, 149, 323, 325 IPC.

The FIR was lodged at the instance of Sube Singh. He stated

that he was resident of village Mithi. His two elder brothers Mehtab Singh

and Balbir Singh were married with Vedo and Dharma in village Achapur

respectively. On 20th May, 1993, there was a dispute between his brother

Balbir Singh and his wife Dharma. About the conduct of Balbir Singh, Vedo

wife of Mehtab Singh had informed her parents on 20th May, 1993. On the

night intervening 20th and 21st May, 1993 accused along with 7-8 persons

came in one Commando Jeep and one Tata Jeep in the village. Accused
Criminal Revision No. 1283 of 2001 2

Ram Kumar was armed with Kulhari and other accused were armed with

Lathis. Ram Kumar has given an axe blow on the head of Sube Singh

complainant. In the occurrence, Sube Singh and his brother Balbir Singh

were injured.

Two courts below have held accused petitioners to be guilty

for offence under Section 148, 323, 325 read with 149 IPC. Trial Court had

sentenced the accused under Section 148 IPC to undergo six months

rigorous imprisonment, under Section 323, 149 IPC to undergo rigorous

imprisonment for three months and further to undergo rigorous

imprisonment for nine months under Section 325, 149 IPC.

Aggrieved against the same, petitioners had filed an appeal

and the same was dismissed by the Court of Additional Sessions Judge-II,

Bhiwani, who affirmed the findings of conviction and sentence awarded by

the trial Court.

Mr. Bipan Ghai, Senior Advocate appearing along with

Mr.Deepak Garg has stated that presence of two eye witnesses was

stamped at the place of occurrence and they had deposed regarding

occurrence. He has further submitted that presence of the witnesses was

natural at the spot as in the dead of night, they were supposed to be at

their houses. Learned counsel has further stated that therefore, he will not

assail conviction of petitioners. He has submitted that since the sentence

awarded under Section 325 IPC is nine months and the occurrence

pertains to year 1993, petitioners have already suffered a protracted trial of

16 years. He has further submitted that at the time of occurrence, Munga

Ram was aged 80 years. He has further canvassed that he is unable to

state whether these accused are alive or not. Counsel has further

submitted that since the accused and complainant parties are relations,

therefore, in case petitioners are sent behind the bars, matrimonial
Criminal Revision No. 1283 of 2001 3

relations of Balbir Singh and Mehtab Singh with their wives will become

sour for all times to come. He has further stated that sentence awarded

upon the petitioners be reduced to already undergone and complainant

party be compensated by awarding a fine as compensation.

I find merit in the submissions made by the counsel for the

petitioner.

Ms. Sushma Chopra, Addl. Advocate General Haryana

appearing for the State has also stated that in case petitioners are sent

behind the bars, harmony and peace will be disturbed. She has stated that

she has no objection in case conviction is maintained and suitable fine is

imposed upon the petitioners and the same is paid as compensation.

Accordingly, sentence awarded upon the petitioners is

reduced to already undergone, subject to payment of fine of Rs.10,000/-

each. The amount of fine shall be paid as compensation to the injured.

Trial Court shall call upon the accused to deposit the fine. Trial Court shall

afford reasonable opportunity to the petitioners to deposit the fine. In case

fine is not deposited, benefit of reduction of sentence shall not accrue to

the petitioners.

With these observations, present revision petition is disposed

off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
February 12, 2009
rps