Crl. Revision No. 1654 of 2001 {1}
In the High Court of Punjab and Haryana at Chandigarh
Crl. Revision No. 1654 of 2001 (O&M)
Date of Decision:December 07, 2009
Balwan Singh and another
---Petitioners
versus
State of Punjab
---Respondent
Coram: HONBLE MR. JUSTICE GURDEV SINGH
***
Present: Mr.Veneet Soni, Advocate,
for the petitioners
Mr.A.P.S.Mann,Sr. Deputy Advocate General,
Punjab.
***
GURDEV SINGH, J.
Balwan Singh and Nirmal Singh-petitioners-accused have
preferred this revision against the judgment dated 3.11.2001 passed by
Shri J.S.Bhatia, Additional Sessions Judge, Sangrur, who dismissed the
appeal which was directed against the judgment dated 28.1.2000 passed by
Sh. Harbans Singh, Judicial Magistrate Ist Class, Sunam, vide which he
convicted and sentenced the petitioners for the offences under Sections
323, 325/34 of the Indian Penal Code and sentenced them as under:-
” 1.Balwan Singh convict is sentenced u/s 325 IPC to undergo
rigorous imprisonment for the period of two years, with fine of
Crl. Revision No. 1654 of 2001 {2}
Rs. 1,000/-. In default of payment of fine, he shall further
undergo rigorous imprisonment for four months .
2. Nirmal Singh convict is sentenced u/s 325/34 IPC to undergo
one year rigorous imprisonment with fine of Rs. 500/-. In
default of payment with fine, he shall further undergo rigorous
imprisonment for two months.
3. Nirmal Singh convict is also sentenced u/s 323 IPC to undergo
rigorous imprisonment for nine months, whereas, convict
Balwan Singh is sentenced to undergo rigorous imprisonment
for six months u/s 323/34 IPC.”
In brief, the facts are that on the eve of Diwali of the year 1997,
Ram Niwas complainant , PW-3, after purchasing crackers from the shop of
Raju was going back to his house, while firing those crackers, when
without any reason, he was challenged by the petitioners. That dispute was
settled by the respectables of the village, but the petitioners had been
nourishing a grudge against the complainant. On 21.3.1998, at about 3.30
p.m., the complainant was going to his fields with his niece – Bittu in his
arms. When he reached near the house of the petitioners, they were present
at that place and was abused by Balwan Singh. He continued to proceed
towards his fields. Balwan Singh exhorted the other petitioner-Nirmal
Singh to teach a lesson to him for bursting the crackers near their house.
Nirmal Singh brought kassia from his house and gave a blow with the same
on the back side of the left shoulder of the complainant, as a result of which
he fell down along with his niece. Then Nirmal Singh gave a blow with
kassia on the head of his niece. Balwan Singh picked a stone lying at that
place and gave a blow with the help thereof on the face of the complainant,
Crl. Revision No. 1654 of 2001 {3}
as a result of which his upper tooth came out and he received an injury on
his lip. As a result of receipt of those injuries, he became unconscious. He
and the other injured were admitted in the hospital by Sadhu Ram where
they were medically examined by Dr. B.B.Lala, PW-7, who found one
injury on the person of Bittu and three injuries on the person of the
complainant. One of the injury on the person of the complainant was
declared as grievous. On the receipt of information regarding this
occurrence, ASI Anoop Singh, PW-5, went to the hospital and after
obtaining the opinion of the doctor about the fitness of the complainant,
recorded his statement Ex. PD. After making his endorsement Ex. PD/1
upon the same, sent that to the police, on the basis of which FIR Ex. PD/2
under Sections 323, 325/34 IPC was recorded against the petitioners. The
parna of the complainant and the T-shirt of Bittu, stained with blood, were
produced before the ASI, who converted those into a parcel and sealed the
same with his seal ‘AS’. The sealed parcel was taken into possession vide
memo Ex. PW4/A. Sadhu Ram produced the tooth of the complainant
before the ASI, which was converted into a separate parcel and was sealed
with the same seal and that sealed parcel was taken into possession vide
memo Ex. PW 4/B. The ASI went to the place of occurrence and after
inspecting the same prepared rough site plan Ex. PW 5/A with correct
marginal notes. After coming back to the police Station, ASI deposited the
case property with the MHC. After completion of the investigation, challan
was presented before learned Judicial Magistrate Ist Class, Sunam, for the
trial of the petitioners for the aforesaid offences. From the documents sent
along with the police report, learned Judicial Magistrate Ist Class found
sufficient grounds for presuming that they committed offences under
Crl. Revision No. 1654 of 2001 {4}
Sections 324, 325/34 IPC. They were charged accordingly, to which they
plead not guilty and claimed trial.
In the course of evidence, prosecution examined Dr. Vijay
Goyal, PW-1, Dr. Ashwani Bhatia, PW-2, Ramniwas, PW-3, Sadhu Ram,
PW-4, ASI Anoop Singh, PW-5, HC Ranjit Singh, PW-6 and Dr. B.B.Lala,
PW-7.
After the close of the prosecution evidence, petitioners were
examined and their statements were recorded under Section 313 Cr.P.C.
All the incriminating circumstances, appearing against them in the
prosecution evidence were put to them in order to enable them to explain
the same. They denied those circumstances and pleaded their innocence and
false implication. They were called upon to enter on their defence. They
examined Ram Niwas, DW-1, Major Singh-DW-2 and Rajbir Singh, DW-3
in their defence.
After hearing the Assistant Public Prosecutor and learned
defence counsel for the accused and going through the records of the case,
learned Judicial Magistrate Ist Class convicted and sentenced the accused as
aforesaid. They filed an appeal against the conviction and sentence but the
same was dismissed by the learned Additional Sessions Judge, Sangrur,
vide judgment dated 3.11.2001.
Notice of the revision was given to the State.
I have heard learned defence counsel for the petitioners and
Senior Deputy Advocate General, Punjab for the State and have carefully
gone through the records of the case.
At the time of arguments, learned defence counsel only
challenged the order of sentence. He argued that the petitioners are not
Crl. Revision No. 1654 of 2001 {5}
previous convicts and keeping in view their age and other circumstances of
the case, they should be given the benefit of probation and in the alternative,
he prayed that while maintaining the sentence of fine, the sentence of
imprisonment be reduced to already undergone by them.
On the other hand, it is submitted by Senior Deputy Advocate
General, Punjab, that the trial court recorded the reasons for not granting the
benefit of probation to the petitioners and there is no ground for releasing
them on probation, when they had been convicted for causing grievous hurt
to the complainant and Bittu. The sentence imposed, is already on the lower
side and any order for reduction thereof will go against the theory of
deterrent punishment.
The petitioners were convicted for the offence under Sections
323, 325/34 IPC. The former offence is punishable with imprisonment
which may extend to one year and the latter offence is punishable with
imprisonment up to seven years. Therefore, the case of the petitioners was
to be dealt with under Section 360 Cr.P.C. which requires that any person
convicted for an offence punishable with imprisonment for seven years or
less, keeping in view his age, character and other antecedents and
circumstances in which the offence was committed and if it is found
expedient by the court, should be released on probation of good conduct
instead of sentencing him at once to any punishment. Section 361 of the
Code makes it necessary for the court to record special reasons for not
dealing with the accused under that Section. Learned Judicial Magistrate Ist
Class recorded in his order of sentence, the reasons for denying the benefit
of probation to the petitioners. He took into account only the injuries so
inflicted by them. It is pertinent to note that only simple injuries were
Crl. Revision No. 1654 of 2001 {6}
attributed to Nirmal Singh, who disclosed his age as 23 years. No previous
conviction was proved against him. He stated before the trial court that he
is a poor agriculturist and has got one small child. Keeping in view the
nature of the injuries which were attributed to him and his position in life,
the benefit of probation should have been granted to him. Accordingly,
sentenced imposed upon him is set aside. He is ordered to be released on
probation on his executing a bond in the sum of Rs. 5000/- with a surety
in the like amount for a period of two years to the satisfaction of the trial
court for keeping peace and be of good behavior in the meanwhile. The
fine imposed upon him shall be treated as costs of the prosecution.
The grievous hurt was caused by Balwan Singh-petitioner. As
a result of the blow given by him, not only one of the tooth of the
complainant was uprooted but he received corresponding injuries on his lips
also. No illegality is found in the order of the trial court in sentencing him
for having caused such an injury. There is no ground for interfering with
that part of the order and the sentence so imposed upon this petitioner is
upheld.
The revision is disposed of accordingly.
(GURDEV SINGH)
JUDGE
December 07, 2009
PARAMJIT