High Court Punjab-Haryana High Court

Arur Singh vs The State Of Punjab on 27 July, 2009

Punjab-Haryana High Court
Arur Singh vs The State Of Punjab on 27 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                        Crl.Revision No. 495 of 1995
                                        Date of Decision: 27.7.2009

            Arur Singh.

                                           ....... Petitioner through Shri
                                                  Preet Inder Singh
                                                  Ahluwalia,Advocate.

                   Versus

            The State of Punjab.

                                           ....... Respondent through Shri
                                                   B.B.S.Teji,Assistant
                                                  Advocate General.



      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....

            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                                ....

Mahesh Grover,J.

This revision petition is directed against judgment dated

3.7.1995 of the Additional Sessions Judge, Patiala (hereinafter referred to as

`the appellate Court’) by which the appeal of the petitioner preferred

against his conviction and sentence awarded to him by the Judicial

Magistrate Ist Class, Rajpura (described hereinafter as `the trial Court’) vide

judgment of conviction/order of sentence dated 25.4.1994, was dismissed.

The petitioner along with his wife,Smt.Kuldeep Kaur, was

challaned for committing offences punishable under Sections 452, 325, 324,

323, 34 of the I.P.C. on the allegations that they had inflicted injuries to
Crl.Revision No.495 of 1995

-2-

….

the complainant on 24.11.1988. After conclusion of trial, the petitioner was

convicted & sentenced under Sections 452, 325, 324 and 323 of the I.P.C.,

whereas his wife, Smt.Kuldeep Kaur, was acquitted of the charges by giving

her benefit of doubt. He was ordered to undergo rigorous imprisonment for

one year and to pay a fine of Rs.200/- each for the offences under Sections

452 and 325 of the I.P.C., the sentence awarded for the offences under

Sections 324 and 323 of the I.P.C. was nine months and three months’

rigorous imprisonment, respectively. However, all the sentences were

ordered to run concurrently.

Feeling aggrieved, the petitioner filed an appeal which was

heard and dismissed by the appellate Court.

Hence, this revision petition.

At the out-set, learned counsel for the petitioner contended that

he is not assailing the impugned judgment on merits and his contention is

confined only to the fact that the occurrence took place in the year 1988 and

even though the weapon used was a kulhari, yet, the injuries sustained by

the complainant were simple. He further pointed out that no useful purpose

would be served by requiring the petitioner to undergo his remaining part of

the sentence at this stage in view of the fact that he would have been

advanced in age by now and the occurrence is an old one. He also

contended that the petitioner has already undergone one month’s

imprisonment out of the sentence awarded to him.

In view of the above, learned counsel for the petitioner

submitted that the sentence awarded to the petitioner may be reduced to the
Crl.Revision No.495 of 1995

-3-

….

one already undergone by him. In support of his contentions/ submission,

he placed reliance on the judgments of this Court in Kharak Singh and

others Versus State of Punjab, 2004(1) R.C.R. (Criminal) 766; Sadhu Singh

Versus State of Punjab, 2004(2) R.C.R. (Criminal) 108; Sukha Singh and

others Versus State of Punjab, 2004(3) R.C.R. (Criminal) 519 and Darshan

Singh Versus State of Punjab, 2006(2) R.C.R. (Criminal) 212.

On the other hand, learned counsel for the State contended that

the petitioner had inflicted injuries to the complainant by a kulhari and,

therefore, he does not deserve any leniency in the matter of sentence.

I have thoughtfully considered the rival contentions and have

gone through the record as well as the judgments relied upon by the learned

counsel for the petitioner.

Concededly, the occurrence took place in the year 1988 and

thus, the petitioner has faced the agony of criminal proceedings for the last

almost twenty one years. The injuries inflicted by him on the person of the

complainant were also found to be simple in nature. The occurrence seems

to have taken place at the heat of the moment without any pre-meditated

intent.

Having regard to the aforesaid and keeping in view the

observations made in the judgments referred to above, the sentence awarded

to the petitioner is reduced to that of already undergone by him subject to

the condition that he will pay a sum of Rs.20,000/- which will be paid to

the complainant as compensation. This amount is directed to be deposited

before the trial Court within a period of three months, failing which the
Crl.Revision No.495 of 1995

-4-

….

sentence as awarded by the trial Court and affirmed by the appellate Court

shall automatically stand revived. On his doing so, the amount shall be

disbursed to the complainant after due verification.

The petition is disposed of in the aforementioned terms.

July 27,2009                                    ( Mahesh Grover )
"SCM"                                               Judge