High Court Punjab-Haryana High Court

Ratti Ram And Others vs State Of Haryana on 26 September, 2008

Punjab-Haryana High Court
Ratti Ram And Others vs State Of Haryana on 26 September, 2008
           Criminal Revision No.154 of 2001.
                     -1-

In the High Court of Punjab and Haryana at Chandigarh.

                  Criminal Revision No.154 of 2001.

                  Date of decision:26/8/2008

Ratti Ram and others.

                                               ...Petitioners.

            Versus

State of Haryana.

                                               ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. Arun Yadav Advocate for the petitioners.

            Mr. S.S.Goripuri, DAG Haryana.

            Mr. Munish Garg, Advocate and Mr. N.K.Sanghi,
            Advocate for the complainant.

            ...

K. C. Puri, J.

Judgment.

Under challenge, in this Criminal Revision, is the

judgment dated 31.1.2001, passed by Shri Kuldip Jain, the then

Additional Sessions Judge, Rewari whereby he dismissed the

appeal preferred against the judgment/order delivered by
Criminal Revision No.154 of 2001.

-2-

Mrs.Anita Dahiya, the then Judicial Magistrate Ist Class, Rewari,

vide which the petitioners were convicted and sentenced to

undergo rigorous imprisonment for a period of six months and to

pay a fine of Rs.500/-each and in default of payment of fine, to

undergo further rigorous imprisonment for 15 days, under Section

323 IPC, to undergo rigorous imprisonment for a period of one

year and to pay a fine of Rs.500/- each and in default of payment

of fine, to undergo further rigorous imprisonment for a period of

one month, under Section 324 IPC and to undergo rigorous

imprisonment for one year and to pay a fine of Rs.500/- each and

in default of payment of fine, to undergo further rigorous

imprisonment for a period of one month under Section 325 IPC.

All the sentences were ordered to run concurrently.

The prosecution story, in brief, is that on 5.8.1990, at

about 5.30 AM, in furtherance of their common intention,the

petitioners caused injuries to PW-2 Bir Singh complainant and

PW-3 Ami Lal with the help of Jelley and Lathis. The rescue call

of the injured attracted Chiranji Lal and Amar Singh at the scene of

occurrence. The complaint, in the matter, was made to the local

police by Bir Singh.

After investigation, the accused were challaned. The
Criminal Revision No.154 of 2001.

-3-

accused/petitioners were accordingly charge-sheeted to which they

pleaded not guilty and claimed trial.

In order to prove its case, the prosecution examined

PW-1 Dr. R.S.Gupta, PW-2 Bir Singh, complainant and PW-3 Ami

Lal, injured.

Since the prosecution failed to conclude its entire

evidence even after availing of several opportunities including the

last, so the evidence of the prosecution was closed by the Court

order dated 11.12.1997 passed by the then Judicial Magistrate IInd

Class, Rewari.

The statements of accused/petitioners under Section 313

Cr.P.C were recorded in which they denied all the prosecution

allegations and stated that they were innocent and falsely

implicated in the case.

The accused examined DW-1 one Chiranji Lal and

closed the defence evidence, after tendering into evidence, certain

documents.

On the conclusion of trial, the accused were convicted

and sentenced, as noticed earlier.

Feeling aggrieved, they filed an appeal which was also

dismissed by Shri Kuldip Jain, the then Additional Sessions Judge,
Criminal Revision No.154 of 2001.

-4-

Rewari vide impugned judgment dated 31.1.2001.

Still feeling dis-satisfied, the petitioners have filed the

instant Criminal Revision in this Court.

The learned counsel for the petitioners has submitted

that no independent witness has been examined. The Investigating

Officer has also not been examined and the revisionists have been

prejudiced on that count.

So far as non-joining of independent witness is

concerned, the evidence of both the injured witnesses is sufficient

to conclude the guilt of the accused beyond reasonable doubt. The

presence of both the injured witnesses cannot be doubted being

stamped witnesses. There is no reason for them to falsely implicate

the accused and to allow the actual culprits to go scot free .The

learned counsel for the revisionists could not show any

circumstance which prejudices the case of the revisionists on

account non-examination of the Investigating Officer. So, the non-

examination of the Investigating Officer is not fatal to the

prosecution.

The learned counsel for the revisionists has further

submitted that Chiranji Lal, the alleged eye witness of the

occurrence has been examined by the revisionists and he has dis-

Criminal Revision No.154 of 2001.

-5-

proved the case of the prosecution.

I have carefully considered the said submission.

Both the Courts below have discussed the factum of

examination of Chiranji Lal as a defence witness. Both the Courts

below have reached at the conclusion that his testimony is not

trust-worthy. In the villages, nobody except the relatives or the

complainants come forward to depose as nobody likes to have

enmity with the others. Both the Courts below have rightly not

given much importance to the testimony of DW-1 Chiranji Lal.

The learned counsel for the petitioners has further

submitted that documents, Exhibits D1 and D2 prove the

possession of the revisionists. In fact, the complainant party has

come in the land of the petitioners and, on that count, the

occurrence had taken place.

Both the Courts below have also dealt with this aspect

of the case elaborately. It is not the case of the revisionists in their

statements recorded under Section 313 Cr.P.C that they caused

injuries in their self defence or in self defence of their property.

The said argument is meritless.

The learned counsel for the petitioners has further

submitted that no recovery of weapons of offence has been
Criminal Revision No.154 of 2001.

-6-

effected from the revisionists and that there are discrepancies in the

statements of the eye witnesses and, on that count, the petitioners

are entitled to acquittal.

I have carefully considered the said submission.

Minor discrepancies are bound to occur even in the

statements of truthful witnesses,after the passage of time. The fact

that the recovery of weapons of offence has not been effected is

not fatal to the prosecution. Moreover, both the Courts below have

recorded the guilt of the accused by concurrent findings. No

interference in the concurrent findings of both the Courts below is

made out.

Lastly, the learned counsel for the revisionists has

submitted that the accused have been convicted under Section 325

IPC, without examining the concerned doctor. Dr. L.C.Mittal, who

conducted X-ray examination has not been produced by the

prosecution in the trial Court. The learned trial Court has observed

that X-ray report is perse admissible and the said finding is against

law and facts on the record. The prosecution examined PW-1

Dr.R.S.Gupta, Medical Officer, PHC Dharuhera who has examined

Bir Singh and Ami Lal. This witness has proved Exhibit PW1/1

MLR of Bir Singh and Exhibit PW1/2 MLR of Ami Lal. This
Criminal Revision No.154 of 2001.

-7-

witness has not stated that injuries on the person of Ami Lal were

grievous in nature. So, it has been submitted that petitioners have

been wrongly convicted under Section 325 IPC. To support his

contentions, the learned counsel for the petitioners has relied upon

authority in case Gurmit Singh Versus Union Territory of

Chandigarh, 1985(1) R.C.R (Criminal) 341. In the said case, the

doctor did not state that there was fracture nor did he give the

extent of cut. So, the conviction of the accused, in that case was

changed from Section 326 IPC to Section 324 IPC after relying

upon authority reported in AIR 1980 S.C.106.

The State counsel assisted by the counsel for the

complainant supported the judgments of both the Courts below and

has submitted that both the Courts below have rightly relied upon

the X-ray report on the file.

I have carefully considered the rival submissions made

by both the sides and have gone through the record of the case.

The arguments advanced by the revisionists carry

weight and have to be accepted. Mere fact that there is X-ray report

on the file is not sufficient to prove that injury on the person of

Ami Lal was grievous. The prosecution has examined PW-1 Dr. R.

S. Gupta, Medical Officer who has proved the medico-legal reports
Criminal Revision No.154 of 2001.

-8-

of both the injured but has not uttered a single word that any of the

injuries on the person of Ami Lal was grievous in nature. Mere

production of X-ray report is not sufficient. In authority in case

Gurmit Singh (supra), even the doctor has declared the injury as

grievous but has not stated about the fracture. In that case, it was

held that the injury cannot be said to be grievous. The present case

is on better footing than that case. In the present case, only one

doctor has been examined who has not stated that the injury on the

person of Ami Lal was grievous. The X-ray report cannot be said

to be perse admissible as observed by the trial Court. So, keeping

in view the above circumstances, the conviction of the petitioners

under Section 325 IPC cannot be maintained.

However, there is sufficient evidence on the file to

conclude the guilt of the accused beyond reasonable doubt in

respect of Sections 323 and 324 IPC. So, the conviction of the

petitioners recorded under Sections 323 and 324 IPC by the Courts

below is confirmed.

On the quantum of sentence, the learned counsel for the

petitioners has submitted that the occurrence relates to the year

1990 and the petitioners are undergoing the agony of protracted

trial for the last 18 years. The petitioners have already undergone
Criminal Revision No.154 of 2001.

-9-

incarceration for a period of one month after their conviction was

up-held by the Appellate Court. The petitioners are on bail since

2001. This Court in authority in case Ram Murti Versus State of

Haryana, 1994(1) R.C.R (Criminal) 33 reduced the sentence to

already undergone (3 weeks) and the accused was released on

probation for offences under Sections 325, 323, 148,149 IPC. In

the said case, the accused faced agony of trial for 7-1/2 years.

I have considered the said submission and have gone

through the record of the case.

The conviction of petitioners under Section 325 IPC

cannot be maintained, as mentioned above. So, the accused stands

under Section 325 IPC. The accused remained in custody for a

period of one month after their conviction was up-held by the

Appellate Court. The accused are facing trial since 1990 i.e for the

last more than 18 years. They are on bail since 28.2.2001. Much

water has flown during the period of 7-1/2 years. There is nothing

on the file that the petitioners are previous convicts or had

indulged in any criminal offence during the long span of 18 years.

So, taking into account the entire circumstances, the sentence of

the accused under Sections 323 and 324 IPC stands reduced to the

one already undergone by them. However, the sentence of fine in
Criminal Revision No.154 of 2001.

-10-

respect of each petitioner is enhanced to Rs.5,000/- , for offence

under Section 324 IPC. In default of payment of fine, the

petitioners shall undergo rigorous imprisonment for three months.

On realization of fine, Rs.5,000/- shall paid to each of the injured,

as compensation under Section 357 Cr.P.C.

This Criminal Revision stands disposed of in the

manner, indicated above.

A copy of this judgment be sent to the learned trial

Court for strict compliance.


September 26th     ,2008.             ( K. C. Puri )
Jaggi                                       Judge