High Court Punjab-Haryana High Court

Present: Mr. Chanakya Pandit vs Unknown on 21 January, 2009

Punjab-Haryana High Court
Present: Mr. Chanakya Pandit vs Unknown on 21 January, 2009
     CRL.No.51093-95 of 2008 and CRM No.6072 of 2008 in
              Crl.Appeal No. 901-SB of 2008(O & M)

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

             Mr. Tarunveer Vashisht, Additional A.G.Haryana.

             Mr. Anhul Singh, Advocate
             for the complainant.

                       ***

Crl.Misc.No.51094-95 of 2008

Allowed as prayed for.

Crl.Misc.No.60729 of 2008

Allowed as prayed for.

Crl.Appeal No.901-SB of 2008

Custody certificates of applicants-appellants no. 1,3

and 4 are taken on record.

This order shall dispose of Crl.Misc.No.51093 of 2008

moved by appellant No.1 Karam Chand applicant-appellant

seeking suspension of sentence as well as Crl.Misc.No.60728 of

2008 moved by Chhotu Ram and Jagat Ram, appellant Nos. 3 & 4

under Section 389 of Code of Criminal Procedure seeking

suspension of sentence during the pendency of the appeal.

I have heard the learned counsel for the parties,

besides perusing the record with due care and circumspection.

The custody certificates of all the applicants-appellants are taken

on record.

The injuries attributed to Karam Chand, applicant-

appellant with Danda is on the legs and on the left shoulder of

Mala. These injuries have been declared simple in nature. These
Crl.Appeal No.901-SB of 2008(O&M) [2]

injuries attributed to Chhotu Ram, applicant-appellant with

Gandasi are on the head of Mala and Ratna. These injuries were

also declared simple in nature. The injury attributed to Jagat

Ram, applicant-appellant with Gandasi is on the head of Ratna

which has already been declared simple in nature. No injury has

been attributed to either of the applicants on the body of the

deceased Karam Chand.

As per custody certificates, Karam Chand, applicant-

appellant has under gone 2 years, 3 months and 11 days of the

actual sentence, Jagat Ram has under gone 1 year, 11 months

and 15 days of actual sentence as on 2nd July, 2008 and Chottu

Ram has under gone 1 year, 10 months & 13 days of actual

sentence as on 2.07.2008.

The appeal is not likely to be heard within measurable

distance of time.

The sentence of the applicants-appellants No.1,3 & 4

namely Karam Chand, Chottu Ram and Jagat Ram respectively

shall remain suspended during the pendency of the appeal.

Bail to the satisfaction of the Chief Judicial Magistrate,

Ambala.

[HARBANS LAL]
JUDGE
21st January, 2009
SKaushik