High Court Punjab-Haryana High Court

Mahender vs State Of Haryana on 21 August, 2009

Punjab-Haryana High Court
Mahender vs State Of Haryana on 21 August, 2009
CRA-332-SB of 1995                                  1

In the High Court for the States of Punjab and Haryana at Chandigarh.


             Decided on Aug 21,2009.


Mahender                             -- Appellant


                   vs.

State of Haryana                    --Respondent.

CORAM:HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Atul Lakhanpal,Sr.Advocate,with
Mr.Virender Mittal,Advocate,for the appellant

Mr.Amit Khatkar,AAG,Haryana, for the respondent.

Rakesh Kumar Jain, J:

This appeal is directed against the judgment dated 27.5.1995

passed by learned Special Judge, Bhiwani, whereby he convicted the

appellant under Section 7 of the Essential Commodities Act, 1955 read

with the provisions of Motor Spirit and High Speed Diesel (Prevention of

Mal-Practices in Supply and Distribution) Order,1990 and against the order

of sentence of the same date vide which the appellant has been sentenced to

suffer rigorous imprisonment for three years with fine of Rs.40,000/-. In

default of payment of fine, the appellant has been ordered to suffer further

R.I. for nine months.

The appellant was released on bail by the learned Special

Judge, Bhiwani, on 29.5.1995.

On 08.6.1995, this appeal was admitted by this Court and bail
CRA-332-SB of 1995 2

granted by the trial Court was extended till the decision of the appeal.

The facts of the case are not required to be recapitulated as the

same have been given in detail in the trial Court judgment as at the outset,

learned counsel for the appellant has submitted that he is not challenging the

order of conviction on merit and has rather challenged the quantum of

sentence only and has prayed for release of the appellant on probation.

Learned counsel has submitted that the appellant is not a

previous convict. He has faced agony of protracted criminal proceedings

for about 17 years as the case was instituted in the year 1992. At the time of

registration of case against him, he was 37 years of age. Now he is 53

years of age.

The learned counsel has prayed for release of the appellant on

probation of good conduct. He has placed reliance upon various decision

of this Court in the cases of Silak Ram Vs. Haryana State, 2005 (2) RCR

(Criminal) 843 (P&H), Satinder Singh Vs. Punjab State, 2003 (4) RCR

(Criminal) 616 (P&H), M/S.Maya Ram and Sons Vs. State of Haryana

2003 (4) RCR (Criminal) 114 (P&H), Virender Kumar Vs. State of

Haryana, 2004 (2) RCR (Criminal) 775 (P&H) and Subhash Chand

Vs. State of Punjab 2004 (1) RCR (Criminal) 332 (P&H). He also

relied upon decision in Dhanpat Singh Vs. The State of Haryana, 2008

(2) RCR (Criminal) 253 (P&H).

Keeping in view the law laid down by this Court in the

aforesaid cases and that the appellant is not a previous convict having no

previous criminal history and the fact that he has faced protracted criminal

proceedings for a period of about 17 years, I find it to be a fit case in which

sentence awarded to the appellant should be set aside and he be released on
CRA-332-SB of 1995 3

probation of good conduct.

In view of the above, this appeal is partly allowed. The

judgment of conviction rendered by the trial Court is maintained .However,

the order of sentence is set aside, and the appellant is ordered to be released

on probation of good conduct on furnishing a personal bond in the sum of

Rs.20,000/- with one surety, in the like amount, to the satisfaction of the

Chief Judicial Magistrate, Bhiwani, for a period of three years, to appear

and receive sentence, as and when called upon to do so, during this period,

and in the meantime, to keep peace, and be of good behaviour, and also

furnish an undertaking not to commit such an offence during the said period

. The appellant shall also pay costs of the proceedings which are enhanced

to Rs.50,000/- from Rs.40,000/-. The appellant shall furnish the probation

bonds and pay the costs of the proceedings, within a period of 20 days,

from the date of receipt of certified copy of order, by the concerned Court.

Failure on the part of the appellant, to furnish the probation bonds, and

deposit the costs of proceedings, within the period stipulated, shall entitled

the Court of the Chief Judicial Magistrate, Bhiwani, to comply with the

judgment, in accordance with law.

This appeal is disposed of in the manner indicated above.

Aug 21,2009                                       (Rakesh Kumar Jain)
RR                                                      Judge