High Court Punjab-Haryana High Court

Present:- Ms. Navin Malik vs State Of Punjab on 8 September, 2009

Punjab-Haryana High Court
Present:- Ms. Navin Malik vs State Of Punjab on 8 September, 2009
           Criminal M.No. 350-MA of 2009.


Present:- Ms. Navin Malik, Additional Advocate General, Haryana.
          for the applicant-State.
               ----




           Notice of motion to respondent for 27.10.2009, to show

cause, why leave to appeal should not be granted.




                                            (K. S.GAREWAL)
                                                  JUDGE



                                            (NAWAB SINGH)
                                                JUDGE
Sept. 08, 2009.
som
            Criminal M.No. 389-MA of 2009.


Present:- Mr. D.S.Brar, Deputy Advocate General, Punjab,
          for the applicant-State.
               ----




           Notice of motion to respondent for 28.10.2009, to show

cause, why leave to appeal should not be granted.




                                            (K. S.GAREWAL)
                                                  JUDGE



                                            (NAWAB SINGH)
                                                JUDGE
Sept. 08, 2009.
som
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH



                       Crl. Appeal No. 783-DB of 2002
                       Date of decision: Sept. 08, 2009


Bagha @ Ashik                                        ...Appellant

                       Versus
State of Punjab                                      ...Respondent



CORAM:- HON'BLE MR. JUSTICE K.S. GAREWAL
        HON'BLE MR. JUSTICE NAWAB SINGH


Present:   Mrs. Lisa Gill, Advocate,
           (Amicus-Curiae).

           Mr. D.S.Brar, Deputy Advocate General, Punjab.

K.S.GAREWAL, J.

Bagha alias Ashik died on December 10, 2003, as per

the affidavit of Superintendent, Central Jail, Ferozepur.

Consequently, Criminal Appeal No. 783-DB of 2002

stands abated and is disposed of as such.




                                            (K.S. GAREWAL)
                                                   JUDGE



Sept. 08, 2009                              (NAWAB SINGH )
som                                              JUDGE

Crl. Misc. No. 36262 of 2009
in Criminal Appeal No. 292-DB of 2005.

Present:- Mr. B.S.Saroha, Advocate,
for the applicant-appellant.

Ms. Navin Malik, Additional Advocate General, Haryana.

—-

Affidavit of Superintendent, Central Jail, Hisar is taken on

record.

Dismissed as withdrawn.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. 38655 of 2009
in Criminal Appeal No. 353-DB of 2009.

Present:- Mr. D.S.Pheruman, Advocate,
for the applicant-appellants.

Mr. D.S.Brar, DAG, Punjab.

—-

We have gone through the judgment of the trial Court and

find that conviction of Bagga Singh and Karnail Singh, for the murder

of Tarsem Singh, deceased, was based entirely on circumstantial

evidence. The original prosecution version was that the deceased

had gone to the house of Sarpanch late Kabir Singh, where four

accused were present and had a drinking session. This version was

dis-believed as the witnesses had not supported the prosecution in

this regard. Even the witness before whom the disclosure statement

made regarding the recovery of dead-body, did not support the

prosecution.

Without commenting any further on the merits of the

case, we feel that the appellants deserve the benefit of suspended

sentence.

Appeal is not likely to be heard soon. Sentence is

suspended. Bail to the satisfaction of C.J.M., Amritsar.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

Crl. Misc. No. 437-MA of 2009
Date of decision: Sept. 08, 2009

State of Punjab … Petitioner

Versus

Jaswinder Singh …Respondent

CORAM:- HON’BLE MR. JUSTICE K.S. GAREWAL
HON’BLE MR. JUSTICE NAWAB SINGH

Present: Mr D.S.Brar, Deputy Advocate General, Punjab.

K.S.GAREWAL, J.

State of Punjab is seeking leave to appeal to challenge

the acquittal of respondent – Jaswinder Singh by Special Court,

Ludhiana, vide judgment dated March 20, 2009.

We have gone through the judgment of the trial Court and

find that the prosecution evidence was not sufficient to convict the

respondent. Learned Special Judge had correctly appraised the

evidence and came to the correct conclusion in acquitting Jaswinder

Singh. The judgment of the trial Court does not suffer from any

irregularity or perversity.

Leave to appeal declined.



                                            (K.S. GAREWAL)
                                                   JUDGE



Sept. 08, 2009                              (NAWAB SINGH )
som                                              JUDGE

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

Crl. Misc. No. 399-MA of 2009 (O&M)
Date of decision: Sept. 08, 2009

State of Haryana … Petitioner

Versus

Desh Raj …Respondent

CORAM:- HON’BLE MR. JUSTICE K.S. GAREWAL
HON’BLE MR. JUSTICE NAWAB SINGH

Present: Ms. Navin Malik, Addl. Advocate General, Haryana.

K.S.GAREWAL, J.

Delay condoned.

State of Haryana is seeking leave to appeal to challenge

the acquittal of Desh Raj by Additional Sessions Judge, Nuh, vide

judgment dated November 5, 2008.

Desh Raj had faced trial for the murder of his infant son

Aman, aged about 3 years. Aman had been manually strangulated

to death. In such a case, the best and the most natural witness

would have been Aman’s mother and other close members of the

family. Aman’s mother is Munesh Devi (PW-1), it was on her

complaint that the case was registered. She alleged that her

husband was drunk and would beat her child. They had been

deserted about three months earlier to the occurrence, which took

place on June 20, 2008. Munesh Devi had been informed by her

brother-in-law Sant Ram that Aman had been strangulated by the

accused.

Crl. Misc. No. 399-MA of 2009 (2)

..

At the trial, Munesh Devi and Sant Ram resiled from their

police statements and did not support the prosecution. The

prosecution also failed to produce medical evidence and did not

examine the Medical Officer, who conducted the post-mortem

examination. In this state of affairs, the learned Additional Sessions

Judge, Nuh was perfectly justified in acquitting Desh Raj.

We have gone through the judgment of the trial Court

and find that the same does not suffer from any irregularity,

jurisdiction defects or perversity.

Leave to appeal declined.



                                           (K.S. GAREWAL)
                                                  JUDGE



Sept. 08, 2009                             (NAWAB SINGH )
som                                             JUDGE
                  Crl. Misc. No. of 200

in Criminal Appeal No. -DB of 200 .

Present:- Mr. , Advocate,
for the applicant-appellant.

Ms. Navin Malik, Additional Advocate General, Haryana.
Mr. D.S.Brar, DAG, Punjab.

—-

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. of 200
in Criminal Appeal No. -DB of 200 .

Present:- Mr. , Advocate,
for the applicant-appellant.

Ms. Navin Malik, Additional Advocate General, Haryana.
Mr. D.S.Brar, DAG, Punjab.

—-

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. of 200
in Criminal Appeal No. -DB of 200 .

Present:- Mr. , Advocate,
for the applicant-appellant.

Ms. Navin Malik, Additional Advocate General, Haryana.
Mr. D.S.Brar, DAG, Punjab.

—-

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. of 200
in Criminal Appeal No. -DB of 200 .

Present:- Mr. , Advocate,
for the applicant-appellant.

Ms. Navin Malik, Additional Advocate General, Haryana.
Mr. D.S.Brar, DAG, Punjab.

—-

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. 45035-36 of 2009
in Criminal Appeal No. 344-DB of 2008.

Present:- Mr. Baldev Singh, Senior Advocate,
with Mr. Sudhir Sharma, Advocate,
for the applicant-appellant.

—-

Crl. Misc. No. 45036 of 2009

Application is allowed, as prayed for.

Crl. Misc. No. 45035 of 2009

Notice of motion for 28.10.2009.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. 44041 of 2009
in Criminal Appeal No. 1635-SB of 2009.

Present:- Mr. Gaurav Mohunta, Advocate,
for the applicant-appellant.

—-

Notice of motion for 6.10.2009.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No.25247 of 2009
in Criminal Appeal No. 394-DB of 2008.

Present:- Mr. J.S.Bhatti, Advocate,
for the applicant-appellant.

—-

On request, adjourned to 11.09.2009.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som
Crl. Misc. No. 45062-63 of 2009
in Criminal Appeal No. 527-DB of 2004.

Present:- Mr. Baldev Singh, Senior Advocate,
with Mr. Sudhir Sharma, Advocate,
for the applicant-appellant.

—-

Crl. Misc. No. 45063 of 2009

Application is allowed, as prayed for.

Crl. Misc. No. 45062 of 2009

Notice of motion for 28.10.2009.

(K. S.GAREWAL)
JUDGE

(NAWAB SINGH)
JUDGE
Sept. 08, 2009.

som