High Court Punjab-Haryana High Court

Major Singh vs State Of Punjab on 27 March, 2009

Punjab-Haryana High Court
Major Singh vs State Of Punjab on 27 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Criminal Revision No. 1744 of 2001
                               Date of Decision: March 27, 2009


Major Singh                                       ...........Petitioner

                              Versus


State of Punjab                                  ..........Respondent


Coram:       Hon'ble Mrs. Justice Sabina


Present: Mr.P.S.Ahluwalia, Advocate and
         Mr.Vinod Arya, Advocate for the petitioner.
         Mr. Amandeep Sigh Rai,AAG Punjab

Sabina, J.

Petitioner- Major Singh was convicted for an offence under

Sections 279 and 338 of the Indian Penal Code (`IPC ` for short) by the

Judicial Magistrate Ist Class Rupnagar vide judgment dated 22.11.1999.

Vide order of even date, petitioner was sentenced to undergo rigorous

imprisonment for six months under Section 279 IPC and to undergo

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

under Section 338 IPC. Aggrieved by the same, petitioner filed an appeal

and the same was dismissed by the Additional Sessions Judge, Rupnagar

vide order dated 20.11.2001. Hence, the present revision petition.

The brief facts of the case, as noticed by the Appellate Court

in para 2 of its judgment, are as under:-

” The brief facts of the case, as advanced by the prosecution are

that one Balwinder Singh alias Sangat Singh son of Bishan Singh

resident of village Mohalla Ghumara, Chamkaur Sahib made a

statement to the police that on 6.7.1997 at about 8.30 PM he
Criminal Revision No. 1744 of 2001 -2-

alongwith Pardeep Singh alias Deepa resident of Chamkur Sahib

were present at Garcha Petrol Pump and after getting the oil from

there, they came out from Petrol Pump. When they reached at the

road side one scooter bearing No. PAM-5179 Bajaj Chetak being

driven by one Major Singh was seen coming from the side of

canal bridge Chamkaur Sahib. At that time, one Maruti Van No.

CH-01-2013 came from the back side. It was being driven by its

driver, so rashly and negligently that it hit the scooter being

driven by Major Singh. As a result of this hit, Major Singh fell

down on the pacca road and he got injuries in his head as well as

upper portion of the left leg. He became unconscious. The

complainant with the help of Pardeep Singh stopped the Maruti

Van and its driver had kept small beard and he was wheatish

colour and on his head, he had worn Towel. Major Singh scooter

driver was sent to Civil hospital Chamkaur Sahib in the same

Maruti Van. The Maruti van driver left Major Singh and scooter

driver in the hospital and then ran away from there. After

recording statement of Balwinder Singh son of Bishan Singh, a

formal FIR was registered. The investigations were conducted in

the matter, during which the Maruti Van was taken in custody, its

driver Major Singh son of Ajmer Singh was also arrested, site

plan was drawn, photographs of the scooter were taken on the

spot, documents of the scooter as well as of the van were taken in

custody and after completion of the investigations challan against

the accused was presented in the Court for his trial under Sections

279/337/338 IPC.”

Criminal Revision No. 1744 of 2001 -3-

In the present case, notice of motion was issued qua sentence

only on 27.11.2001. Thereafter, the case was admitted on 14.11.2002.

Learned counsel for the petitioner has submitted that the

accident had taken place on 6.7.1997. Petitioner was the only bread winner

of the family and was not a previous convict and has been facing the

criminal proceedings since the year 1997. The sentence qua imprisonment

be reduced to already undergone by the petitioner.

Keeping in view the submissions made by the learned

counsel for the petitioner, it is a fit case where the sentence qua

imprisonment is liable to be reduced to already undergone by the petitioner.

Accordingly, sentence qua imprisonment is reduced to

already undergone by the petitioner.

Revision petition stands disposed of accordingly.

(Sabina)
Judge
March 27, 2009

arya
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

Criminal Writ Petition No. 396 of 2009
Date of Decision: March 27, 2009

Narinder Kaur ………..Petitioner

Versus

State of Punjab and others ……….Respondents

Coram: Hon’ble Mrs. Justice Sabina

Present: Mr. N.G.Sharma, Advocate for the petitioner.

Sabina, J.

Petitioner has filed this petition under Article 226 of the

Constitution of India seeking issuance of a writ of Habeas corpus for

recovery of her children who are alleged to be illegaly detained by

respondents No. 6 and 7.

Respondents No. 6 and 7 are the father and grand father of

the children in question. Prima-facie, no case is made out to the effect that

the children are in illegal custody of their father and grand father. No

ground for interference is made out.

Petition is dismissed.

(Sabina)
Judge
March 27, 2009

arya