High Court Punjab-Haryana High Court

Surender Singh And Another vs Shree Chand And Others on 15 May, 2009

Punjab-Haryana High Court
Surender Singh And Another vs Shree Chand And Others on 15 May, 2009
Criminal Misc. No. 710-MA of 2008 (O&M)                       -1-



IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH




                              Date of Decision : May 15, 2009



Surender Singh and another
                                                 ... Applicant/appellants

                         versus
Shree Chand and others
                                                 ... Respondents


Coram:      Hon'ble Mr. Justice K.C. Puri



Present:    Mr. S.S. Chauhan, Advocate for the applicant/appellants


K.C.Puri, J.

This is an appeal directed by the complainants against judgment

dated 23.3.2007 passed by Mr. Virender Malik, Sub Divisional Judicial

Magistrate, Kosli, vide which complaint under sections 323, 325, 147, 148,

149, 506, 447 IPC filed by the complainants against the accused-

respondents, was dismissed. The complainants have alleged that their

uncle Luxmi Narayan had purchased the land measuring 2 kanal 13 marlas

from the land 9 kanal 8 marla vide registered sale deed dated 23.4.1997 and

become owner of that land. Their uncle had sown the arhar crop on the

said land. On 13.10.1997, at about 5.00 PM, when they were harvesting the

crops, accused persons came there armed with lathis and jellies and asked

them that they will teach the lesson for purchasing the land. Accused Shree

Chand gave a jelly blow to Surender on his right hand. Blood was oozing
Criminal Misc. No. 710-MA of 2008 (O&M) -2-

and his right hand’s little finger was got fractured. Accused Raj Kumar

gave a lathi blow to Jogender and accused Suresh gave lathi blow on the

back of Jogender. Accused Roshan gave a lathi blow on the head of

Jogender and accused Nos. 4 to 9 gave fist blows to the complainants. On

raising alarm, Luxmi Narayan, Fateh Singh and Heera Lal came there and

rescued them from the clutches of the accused persons. On 14.10.1997, the

complainants were got medico-legally examined and X-ray was conducted

on 23.10.1997. The matter was reported to the police but no action was

taken. Hence, the complaint was filed.

In the preliminary evidence, complainants examined

themselves as PW1 and PW2 and also examined Mangtu Ram PW3, Fateh

Singh PW4, Luxmi Narayana PW5 and closed their preliminary evidence.

The accused were ordered to be summoned under sections 323,

325, 34 IPC by the trial court.

In pre-charge evidence, the complainants themselves appeared

and also examined Fateh Singh PW1, Mangtu Ram PW2, Dr. Vinod Kumar

PW3. The accused were charge sheeted under sections 148, 323, 324 IPC

read with section 149 IPC.

After charge, the complainants appeared for cross-examination

and learned defence counsel states that he does not want to cross-examine

the remaining witnesses after charge.

Learned trial court after appraisal of the evidence reached to the

conclusion that no case for conviction is made out. Consequently, the

accused were acquitted.

Feeling dis-satisfied with the above said judgment, the

complainants have preferred the present appeal.

Criminal Misc. No. 710-MA of 2008 (O&M) -3-

There is an application under section 5 of the Limitation Act

for condonation of delay of 556 days in filing the appeal.

The only ground taken in the application for condonation of

delay is that the Clerk of the counsel for the complainants in the trial court

has not informed the appellant about the preparation of the copy of the

judgment. It cannot be believed that there could be delay of more than one

and half years. No name of the Clerk of counsel for the complainants has

been given nor affidavit of any Clerk has been placed on the file. So no

ground for condonation of delay is made out.

On merits also, from the perusal of medical evidence it is

revealed that there was only one lacerated wound on the lateral aspect of left

little finger, middle and terminal phalynx of Surender. There was one

abrasion on the left hand of Jogender and other two injuries were complaint

of pain and there was no mark of injury. The appellants wanted the

conviction of nine persons for those two injuries. Learned trial court has

observed that the evidence produced by the prosecution is highly discrepant,

as detailed in para no. 18 of the judgment. The trial court has elaborately

dealt with each aspect of the case. So, on merits also, no ground for

interference is made out. Consequently, the application for leave to appeal

as well as appeal stands dismissed.



                                                     ( K.C. Puri )
May 15, 2009                                             Judge
 'dalbir'