In the High Court of Punjab and Haryana at Chandigarh
Crl. Revision No. 1314 of 2007(O&M)
Date of Decision:May 20, 2009
Dalvinder Singh
---Petitioner
versus
State of Haryana
---Respondent
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr. G.S.Gandhi and Mr. R.P.Daaria, Advocates,
for the petitioner
Mr. Sidharth Sarup, AAG, Haryana
***
SABINA, J.
Dalvinder Singh-petitioner was convicted for an offence under
Section 420 of the Indian Penal code (hereinafter referred to as ‘IPC’) vide
judgment dated 8.10.2004 by Judicial Magistrate Ist Class, Jagadhari. Vide
order of even date passed by learned Judicial Magistrate Ist Class,
Jagadhari, petitioner was sentenced to undergo rigorous imprisonment for
three years and fine of Rs. 3,000/-. Aggrieved by the same, petitioner
preferred an appeal and the same was dismissed by learned Additional
Sessions Judge, Yamuna Nagar at Jagadhari vide judgment dated 14.7.2007
Hence, the present revision petition.
Prosecution story, in brief, as noticed by the learned Appellate
Crl. Revision No. 1314 of 2007(O&M) -2
Court in para 2 of its judgment, is as under:-
“The case of the prosecution,m put briefly, is that an
application was received in the office of Superintendent of
Police,Yamun Nagar on 22.7.1998 regarding illegal
gratification having been taken by Dalvinder Singh from
various people on the pretext that he would get loan from the
Central Government for them. The accused was a resident of
village Kot Basawa Singh and received a sum of Rs. 700/-
each from 50 persons on the pretext that he would get loan
sanctioned from D.R.D.A. and Haryana Harijan Kalyan Nigam.
A couple of loans were sanctioned. In enquiry, however, it
was revealed that the government was not charging any fee
for the loan application nor incurred any expenses. The money
collected by the accused was entirely for his own use. The
police filed charge sheet against him for the offence under
Section 420 IPC.”
Learned counsel for the petitioner during the course of
arguments has not challenged the conviction of the petitioner under Section
420 IPC. Learned counsel has submitted that the petitioner is not a previous
convict and is facing criminal proceedings since the year 1998. Petitioner
has already undergone about 3½ months of actual sentence awarded by the
courts below. Most of the witnesses had turned hostile during trial.
Learned counsel has requested that the sentence of imprisonment of the
petitioner be reduced to already undergone by him.
Keeping in view the submissions made by learned counsel for
Crl. Revision No. 1314 of 2007(O&M) -3-
the petitioner, it is a fit case where the sentence of imprisonment is liable to
be reduced to already undergone by the petitioner. Accordingly, conviction
of the petitioner under Section 420 IPC is maintained. However, sentence
of imprisonment of the petitioner is reduced to already undergone by him.
Petition stands disposed of accordingly.
(SABINA)
JUDGE
May 20, 2009
PARAMJIT