Crl.Rev.No. 366 of 2009 1
In the High Court of Punjab and Haryana at Chandigarh
Crl.Rev.No. 366 of 2009
Date of decision: 27.3.2009
Joban Singh
......Petitioner
Versus
State of Punjab
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.S.S.Hira, Advocate,
for the petitioner.
Mr.Aman Deep Singh Rai, AAG, Punjab
****
SABINA, J.
The petitioner was tried for an offence under Sections
223 and 224 of the Indian Penal Code (“IPC” for short) in FIR No.209
dated 2.11.2003 registered at Police Station City Hoshiarpur. Vide
judgment and order dated 19.1.2007, Judicial Magistrate, Ist Class,
Hoshiarpur convicted the petitioner under Section 223 and 224 IPC
and sentenced him to undergo rigorous imprisonment for a period of
one year and a fine of Rs.1,000/-. Aggrieved by the same, the
petitioner had preferred an appeal. Vide judgment dated 5.11.2008
passed by the Additional Sessions Judge, Hoshiarpur, the petitioner
was ordered to be released on probation subject to his furnishing
Crl.Rev.No. 366 of 2009 2
personal bonds in the sum of Rs.3,000/- with one surety in the like
amount for a period of one year. It was further directed that the
petitioner shall keep peace and will be of good behaviour during the
period of probation. Hence, the present revision petition.
The case of the prosecution, as noticed by the Appellate
Court in para No.2 of its judgment, is reproduced herein below:-
“In brief, the case of the prosecution is that one Balbir
Singh son of Hukam Singh, resident of village Talwandi
Mange, Police Station Zira, Distt. Ferozepur, was in
police custody in case FIR No.139 dated 4.9.2003, under
Sections 364/420/34 of Indian Penal Code, Police
Station, Mukerian and he was lodged in the premises of
CIA/HQ, Hoshiarpur, vide Rapat No.14 dated 1.11.2003.
Accused-appellant Joban Singh was on Sentry duty at the
premises of CIA/HQ, Hoshiarpur. Head Constable
Resham Singh was on duty at CIA/HQ, Hoshiarpur, as
Moharrir Head Constable. Constable Amarjit Singh No.
745 took over duty as Sentry in place of accused-
appellant Joban Singh, at 4.00 pm on 1.11.2003.
Inspector Inderjit Singh was the Incharge of CIA/HQ,
Hoshiarpur. Constable Amarjit Singh informed him that
accused Balbir Singh was not found present in the
premises of CIA/HQ. Hoshiarpur. Finding that accused-
appellant had negligently suffered said Balbir Singh to
Crl.Rev.No. 366 of 2009 3escape from confinement a written report to this effect
was sent to the office of Deputy Superintendent of Police
(Detective), Hoshiarpur, by Inspector Inderjit Singh. On
directions of Deputy Superintendent of Police (Detective)
Hoshiarpur, present First Information Report under
Sections 223/224 Indian Penal Code, was registered at
Police Station City, Hoshiarpur.”
During the course of arguments, learned counsel for the
petitioner has submitted that the petitioner had been ordered to be
released on probation by the learned Appellate Court, but it was not
specifically mentioned in the order that he had been released on
probation under Section 4 of the Probation of Offenders Act, 1958
(‘the Act’ for short). Hence, the petitioner might be dismissed from
service.
This apprehension of learned counsel for the petitioner is
misconceived as it is apparent from the order dated 5.11.2008
passed by the Additional Sessions Judge, Hoshiarpur, that the
petitioner was given the benefit of probation under Section 4 of the
Act and was released on probation for a period of one year subject to
his furnishing bonds in this regard.
As per Section 12 of the Act, notwithstanding anything
contained in any other law a person found guilty of an offence dealt
with under the provisions of Section 3 or 4 shall not suffer dis-
qualification, if any attaching to, a conviction of an offence under
Crl.Rev.No. 366 of 2009 4
such law. The petitioner was released on probation under Section 4
of the Act. Hence, he will not suffer any disqualification in service on
account of his conviction under Section 12 of the Act. No other
contention has been raised.
This petition stands disposed of accordingly.
(SABINA)
JUDGE
March 27, 2009
anita