High Court Punjab-Haryana High Court

Vidya Devi vs Gurdial Singh And Others on 5 March, 2009

Punjab-Haryana High Court
Vidya Devi vs Gurdial Singh And Others on 5 March, 2009
Criminal Revision No. 1223 of 1997                                     1




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


                     Criminal Revision No. 1223 of 1997

                         Date of Decision: 5.3.2009


Vidya Devi
                                                               ...Petitioner
                                   Versus
Gurdial Singh and Others
                                                           ...Respondents


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


Present: Mr. Kuldeep Sanwal, Advocate
         for the Petitioner.

             None for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Present petition has been filed by Vidya Devi against the

acquittal of Gurdial Singh, Tilak Raj and Wassan Singh, who were tried

in case FIR No. 124 dated 29.9.1993 registered at Police Station

Gurdaspur, under Sections 307, 324, 323 read with Section 34 IPC.

Mr. Kuldeep Sanwal, Advocate, appearing for the petitioner

has very fairly stated that the State has opted not to file any appeal

against the acquittal of the accused/respondents.

Revisional Court has very limited powers in a revision against

acquittal.

Briefly stated that Dass Ram stated that on 24.9.1993 at

about 5.30 P.M. he was returning to his house and when he reached

near the house of Gian Chand, he heard the cries of “SAVE SAVE”. He
Criminal Revision No. 1223 of 1997 2

reached the house of Gian Chand where he found Gurdial Singh, and

Wassan Singh armed with dang and Tilak Raj armed with kirch inside

the haveli of Gian Chand. They were causing injuries to D.C. Alias

Jagdish and Vidya Devi wife of Gian Chand. Gurdial Singh gave dang

blow to Prem Lal on various parts of his body. Wassan Singh gave

several dang blows to D.C. Alias Jagdish. After receiving injuries D.C.

alias Jagdish had fallen on the ground. Vidya Devi came forward to

rescue him then Tilak Raj caught hold of her and dragged her and also

gave a kirch blow in her stomach. Gurdial Singh and Wassan Singh had

also given dang blows to Vidya Devi. When she fell down on the ground

then Dass Ram came forward to rescue the injured. Gurdial Singh

caught hold of him and Wassan Singh gave him dang blow hitting him

on the right arm. Another dang blow was given in left thigh and Tilak Raj

gave kirch blow on his left hand. The injured were medicolegally

examined and Medico Legal Reports were prepared.

Three injuries were found on the person of Vidya Devi. Out of

three injuries, two injuries were surgical injuries and third injury was

kept under observation for operation. The third injury was declared as

dangerous to life. Injuries No.1 and 2 were blunt but Vidya Devi was not

radiologically examined, therefore, injury No.3 was declared as simple.

The doctors were examined to prove medicolegal evidence

Dass Ram, appeared as PW.6, Vidya Devi appeared as PW.7

and they deposed regarding the manner in which the injuries were

caused to them.

Statements of accused were recorded under Section 313

Cr.P.C.

Criminal Revision No. 1223 of 1997 3

Accused Gurdial Singh pleaded alibi and stated that he was

present in the office of Punjab State Electricity Board at Ranjit Bagh.

Tilak Raj accused stated that he was having relation with Asha

Rani daughter of Vidya Devi. He met Asha Rani per chance in the street

and Vidya Devi did not approve the same and Vidya Devi and D.C. alias

Jagdish gave injuries to him. On this his brother Karnail Chand arrived at

the spot. He gave push to Vidya Devi and she fell down on a wooden

peg and received injuries in her stomach.

Wassan Singh stated that he was falsely implicated in the

case.

In defence, DW.1 Karnail Chand was examined by Tilak Raj.

D.W.2 Joginder Singh, Junior Engineer, Punjab State

Electricity Board and DW.3 Vinod Kumar were examined by Gurdial

Singh to prove his alibi.

The trial Court took into consideration the fact that the FIR

was lodged after five days. Prosecution had failed to furnish any

explanation regarding the delay. The Court further placed reliance upon

the testimony of PW.1 Dr. Sukhwinder Singh who stated that injury No.3

could be suffered by Vidya Devi as a result of falling on broken pieces of

glass or any other sharp object. The Court further held that PW.4 Dr.

Rajiv Rampal, who had performed operation, had not stated that the

injury was dangerous to life. The Court further held that prosecution

suffers from blemish of improbabilities, contradictions and

improvements. The Court further took into consideration the fact that

Prem Lal and DC alias Jagdish were not medicolegally examined. The

Court further held that two dang blows have been attributed to Gurdial
Criminal Revision No. 1223 of 1997 4

Singh and Wassan Singh. No corresponding injuries have been found

on the person of Vidya Devi rather injuries No.1 and 2 were surgical

injuries and injury No.3 was attributed to Tilak Raj. The Court also

believed the plea of alibi raised by Gurdial Singh.

This Court examined the entire case law in Smt. Sushila

Kumari v. State of Haryana and Others 2008 Criminal Law Journal

2709 and has held as under:-

“It was held in AIR 1968 Supreme Court

707 Mahendra Partap Singh vs. Sarju Singh and

another, relying upon D.Stephens vs. Nosibolla,

AIR 1951 SC 196, as under:

“Only two grounds are

mentioned by this Court as entitling the

High Court to set aside an acquittal in a

revision and to order a retrial. They are

that there must exist a manifest illegality in

the judgment of the Court of Session

ordering the acquittal or there must be a

gross miscarriage of justice. In explaining

these two propositions, this Court further

states that the High Court is not entitled to

interfere even if a wrong view of law is

taken by the Court of Session or if even

there is mis-appreciation of evidence.

Again, in Logendranath Jha v. Polajlal

Biswas, 1951 SCR 676 (AIR 1951 SC
Criminal Revision No. 1223 of 1997 5

316), this Court points out that the High

Court is entitled in revision to set aside an

acquittal if there is an error on a point of

law or no appraisal of the evidence at all.

This Court observes that it is not sufficient

to say that the judgment under revision is

“perverse” or “lacking in true correct

perspective”. It is pointed out further that

by ordering a retrial, the dice is loaded

against the accused, because however

much the High Court may caution the

Subordinate Court, it is always difficult to

re-weigh the evidence ignoring the opinion

of the High Court. Again in

K.Chinnaswamy Reddy v. State of Andhra

Pradesh, 1963 (3) SCR 412 = (AIR 1962

SC 1788), it is pointed out that an

interference in revision with an order of

acquittal can only take place if there is a

glaring defect of procedure such as that

the Court had no jurisdiction to try the case

or the Court had shut out some material

evidence which was admissible or

attempted to take into account evidence

which was not admissible or had

overlooked some evidence. Although the
Criminal Revision No. 1223 of 1997 6

list given by this Court is not exhaustive of

all the circumstances in which the High

Court may interfere with an acquittal in

revision it is obvious that the defect in the

judgment under revision must be

analogous to those actually indicated by

this Court. As stated not one of these

points which have been laid down by this

Court, was covered in the present case. In

fact on reading the judgment of the High

Court it is apparent to us that the learned

judge has re-weighed the evidence from

his own point of view and reached

inferences contrary to those of the

Sessions judge on almost every point. This

we do not conceive to be his duty in

dealing in revision with an acquittal when

Government has not chosen to file an

appeal against it. In other words, the

learned Judge in the High Court has not

attended to the rules laid down by this

Court and has acted in breach of them.”

In Akalu Ahir v. Ramdeo Ram, AIR 1973

Supreme Court 2145 (V 60 C 352), Hon’ble apex

Court observed as under:

“This Court then proceeded to
Criminal Revision No. 1223 of 1997 7

observe that the High Court is certainly

entitled in revision to set aside the order of

acquittal even at the instance of private

parties, though the State may not have

thought fit to appeal, but it was

emphasized that this jurisdiction should be

exercised only in exceptional cases when

“there is some glaring defect in the

procedure or there is a manifest error on a

point of law and consequently there has

been a flagrant miscarriage of justice.” In

face of prohibition in Section 439(4),

Cr.P.C., for the High Court to convert a

finding of acquittal into one of conviction, it

makes all the more incumbent on the High

Court to see that it does not convert the

finding of acquittal into one of conviction

by the indirect method of ordering re-trial.

No doubt, in the opinion of this Court, no

criteria for determining such exceptional

cases which would cover all contingencies

for attracting the High Court’s power of

ordering re-trial can be laid down. This

Court, however, by way of illustration,

indicated the following categories of cases

which would justify the High Court in
Criminal Revision No. 1223 of 1997 8

interfering with a finding of acquittal in

revision:

(i) Where the trial Court has no

jurisdiction to try the case, but has still

acquitted the accused;

                          (ii)        Where   the      trial   Court    has

                          wrongly shut out evidence which the

                          prosecution wished to produce;

                          (iii)       Where the appellate Court has

                          wrongly held the evidence which was

                          admitted     by   the    trial   Court   to    be

                          inadmissible;

                          (iv)        Where the material evidence

has been over-looked only (either?) by the

trial Court or by the appellate Court; and

(v) Where the acquittal is based on

the compounding of the offence which is

invalid under the law.

These categories were,

however, merely illustrative and it was

clarified that other cases of similar nature

can also be properly held to be of

exceptional nature where the High Court

can justifiably interfere with the order of

acquittal. In Mahendra Pratap Singh,

(1968) 2 SCR 287 = (AIR 1968 SC 707)
Criminal Revision No. 1223 of 1997 9

(supra) the position was again reviewed

and the rule laid down in the three earlier

cases reaffirmed. In that case the reading

of the judgment of the High Court made it

plain that it had re-weighed the evidence

from its own point of view and reached

inferences contrary to those of the

Sessions Judge on almost every point.

This court pointed out that it was not the

duty of the High Court to do so while

dealing with an acquittal on revision, when

the Government had not chosen to file an

appeal against it. “In other words” said this

Court, “the learned Judge in the High

Court has not attended to the rules laid

down by this Court and has acted in

breach of them.”

Similar view was reiterated by Hon’ble apex Court in Bansi

Lal and others vs. Laxman Singh, (1986) 3 Supreme Court Cases

444.

Again, Hon’ble apex Court, in Ramu alias Ram Kumar and

others, 1995 Supreme Court Cases (Cri) 181, held that it is well

settled that the revisional jurisdiction conferred on the High Court should

not be lightly exercised particularly when it has been invoked by a

private complainant. In Vimal Singh vs. Khuman Singh and another,

(1998) Supreme Court Cases (Cri) 1574 and in Bindeshwari Prasad
Criminal Revision No. 1223 of 1997 10

Singh vs. State of Bihar, 2002 AIR (SC) 2907, the High Court has

been reminded of its very limited jurisdiction in revision against acquittal.

It is well settled that unless any legal infirmity in the procedure

or in the conduct of trial or patent illegality is pointed out, the revisional

Court will not interfere.

I find no merit in the instant revision petition to interfere while

exercising revisional jurisdiction as learned counsel for petitioner has

failed to point out any illegality or irregularity.

Hence, the present revision petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
March 5, 2009
“DK”