High Court Punjab-Haryana High Court

Sham Lal And Others vs State Of U.T. Chandigarh on 18 February, 2009

Punjab-Haryana High Court
Sham Lal And Others vs State Of U.T. Chandigarh on 18 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                               Crl.Revision No. 1071 of 2001
                               Date of Decision:February 18, 2009


Sham Lal and others
                                          ---Petitioners
                   versus


State of U.T. Chandigarh

                                          ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. J.P.Sharma, Advocate for
             Mr. Mohan Jain, Senior Advocate and
             Mr.S.K.Chopra ,Advocate,
             for the petitioner No. 1

             Mr. N.K.Sanghi, Advocate,
             for petitioner No. 2.

             None for the respondent.

                   ***

SABINA, J.

Petitioners were convicted for an offence under Section 147,

435 read with Section 149 of the Indian Penal code (hereinafter referred to

as ‘IPC’) vide judgment dated 21.4.1998 by Chief Judicial Magistrate,

Chandigarh. Vide order dated 22.4.1998, petitioners were sentenced to

undergo rigorous imprisonment for six months and fine of Rs. 500/- each

under Section 147 IPC and sentenced to undergo rigorous imprisonment for

two years and fine of Rs. 500/- each under Section 435 read with Section

149 IPC. Aggrieved by the same, petitioners preferred an appeal and the

same was dismissed by learned Additional Sessions Judge, Chandigarh

vide judgment dated 17.7.2001. Hence, the present revision petition.
Crl.Revision No. 1071 of 2001 -2-

Prosecution story, in brief, as noticed by the learned Appellate

Court in paras 2 of its judgment, is as under:-

“The facts of the case are encapsulated like this. Station

house Officer of Police station, Central, Chandigarh

presented the challan against the appellants (accused in

the trial court) for the ofrfences under Sections 147, 427,

435 read with Section 149 of the IPC. The facts of the

case of the prosecution are that on 21.9.1990, ASI Sat Pal

accompanied by other police officials was present at the

market of Sector 18-C, Chandigarh on account of

deployment on agitation duty. A wireless message was

received by him that the students numbering 250 to 300

were setting the vehicles on fire which were parked in the

boundary of Hydel Bhawan in Sector 18-B, Chandigarh.

ASI Sat Pal along with other police officials rushed to the

above referred place and found that mob of 250 to 300

students were setting the vehicles on fire and thereby

damaging them, which were parked in the said building.

The agitationists took to their heels on seeing ASI Sat Pal

and other police officials there at. ASI Sat Pal recorded

numbers of some of the vehicles, which were affected by

this arson indulged in by the students. ASI Sat Pal

summoned the fire Brigade to extinguish the fire. At that

time, he received a wireless message that some students

who were agitating against the reservation policy set on
Crl.Revision No. 1071 of 2001 -3-

fire some vehicles parked in Kothi No. 1308, Sector 18-D

Chandigarh. The agitationists set on fire other vehicles.

ASI Sat Pal dispatched ruqa to the police station and

himself went to the respective affected places, where the

agisationists had set the vehicles on fire and damaged

them. He took into police possession burnt and damaged

vehicles vide recovery memos and also prepared the

rough site plans thereof. He took into police possession

the vehicles, which were set on fire by the agitationists at

Hydel Bhawan, Sector 18-B Chandigarh. A wireless

message was again received by him that one Tractor had

been set on fire by the agitationists in Sector-21,

Chandigarh. ASI Sat Pal, thereafter, reached at Sector

-21 and found that mob consisting of 150 to 200 agitators

had set a Tractor on fire. They tried to run away on

seeing them and the above ASI managed to apprehend 10

agitators out of them. He took into police possession

Tractor No. CHW 5862, which was set on fire, vide

separate memo. He prepared the rough site plan thereof

and recorded the statements of the witnesses under

Section 161 of the Cr.P.C. The entire vehicles put on fire

by the agitationists were taken into police possession vide

separate memos by ASI Sat Pal. On completion of the

investigation of the case, the challan was presented

against the accused in the trial court.”

Crl.Revision No. 1071 of 2001 -4-

Learned counsel for the petitioners have submitted that

petitioners were not previous convicts. The incident in this case relates to

the year 1990 and the petitioners were facing criminal proceedings since

then. Some of the persons who were also part of the mob, had been

sentenced to pay fine only. Learned counsel for the petitioners has not

challenged the conviction of the petitioners as ordered by the courts below

but has submitted that the petitioners be released on probation.

The object of releasing the accused on probation is that he

should be given an opportunity to reform himself. The benefit of probation

can be denied only to hardened criminals or where restrictions have been

imposed by Section 4 of the Probation of Offenders Act, 1958. Offences

under Sections 435 and 147 IPC are bailable.

In the present case occurrence had taken place on 21.9.1990 at

about 2-00 p.m. Petitioners are facing criminal proceedings since then.

Petitioners were convicted for an offence under sections 147, 435 read with

Section 149 IPC, Petitioners are not previous convicts and have got

families to support. Accordingly, conviction of the petitioners, as ordered

by the courts below, is maintained. However, the sentence awarded to the

petitioners by the courts below is set aside. Instead of sentencing the

petitioners to imprisonment they be released on probation for one year

subject to their furnishing bonds in the sum of Rs. 10,000/- with one surety

in the like amount within two months from today to the satisfaction of the

trial/Duty Magistrate. Petitioners shall further undertake to appear and

receive sentence as and when they are called upon during the period of

probation and in the meantime, they should keep peace and be of good
Crl.Revision No. 1071 of 2001 -5-

behavior. The fine imposed on the petitioner be treated as costs of

proceedings.

The revision petition stands disposed of accordingly.

(SABINA)
JUDGE

February 18, 2009
PARAMJIT