High Court Punjab-Haryana High Court

Prem Kumar vs State Of Haryana on 8 August, 2008

Punjab-Haryana High Court
Prem Kumar vs State Of Haryana on 8 August, 2008
Criminal Revision No. 1258 of 1999                                     1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Revision No. 1258 of 1999

                      Date of Decision:   8.8.2008


Prem Kumar
                                                             ...Petitioner
                                Versus
State of Haryana
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr.Gorakh Nath, Advocate
         for the petitioner.

         Mr. Sunil Nehra, Assistant Advocate
         General, Haryana, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

The instant revision petition has been preferred by Prem

Kumar, who was convicted by the Court of learned Sub Divisional

Judicial Magistrate, Fatehabad, under Sections 279 & 304-A IPC. He

was sentenced to undergo rigorous imprisonment for three months and

to pay a fine of Rs.500/- under Section 279 IPC. In default of payment of

fine, he was ordered to further undergo rigorous imprisonment for one

month. He was also sentenced to undergo rigorous imprisonment for

one year and to pay a fine of Rs.3,500/- under Section 304-A IPC. In

default of payment of fine, he was further ordered to undergo rigorous

imprisonment for six months.

Aggrieved against the said judgment, the petitioner had
Criminal Revision No. 1258 of 1999 2

preferred an appeal, which was also dismissed by the Court of learned

Additional Sessions Judge Hisar.

The prosecution case, in brief, is that on 29.12.1994 Ram

Sarup got recorded his statement that he had gone to Bhattu on a

Camel Cart. On the way, his nephews namely Ruli Chand and Mahinder

met him. He was returning to village on his Camel Cart, whereas

Mahinder and Ruli Chand were going to their village on a bicycle. He

further stated that Ruli Chand was peddling the bicycle and Mahinder as

sitting on the front rod of the said bicycle. Then they reached at a

distance of 5 Kms. From Bhattu Kalan, one four wheeler bearing No.

HYN-5086 came from their back side. The said four wheeler was being

driven by Prem Kumar rashly and negligently and hit the bicycle of Ruli

Chand from the back side. Due to this Ruli Chand fell on the katcha

path whereas Mahinder fell on the road. The petitioner had stopped his

vehicle at some distance. The petitioner alighted from his vehicle and

on seeing the deceased he fled away from the spot. Ram Sarup after

alighting from his Camel Cart and rushed towards the place of accident

and had seen that Mahinder had succumbed to his injuries. Due to rash

and negligent driving by the driver of the said four wheeler, the

accident had taken place and Mahinder Singh died in the said accident.

The FIR was investigated and the report under Section 173

Cr.P.C. was submitted. Petitioner was charged for the offences under

Sections 279 & 304-A IPC.

Prosecution examined Phool Singh as PW.1 who had

mechanically examined the offending vehicle bearing No. HYN-5086

and had given his report Ex.PA.

Criminal Revision No. 1258 of 1999 3

Ram Sarup, complainant and eye witness to the occurrence

had appeared in the Court as PW.2 and has supported the prosecution

version.

PW.3 Ruli Chand is also an eye witness to the occurrence.

He had corroborated the version of PW.2 Ram Sarup.

PW.4 Devinder Soni is the Photographer. He had taken the

photographs of the place of occurrence and proved the same along with

negatives Ex.P1 to Ex.P9.

PW.3 Dr. S.P.Mimani had conducted the post mortem

examination on the dead body of Mahinder and proved on record his

report Ex.PW3/A and diagram showing the receipt of injuries

Ex.PW3/B.

Thereafter, the prosecution had closed its evidence. All the

incriminating evidence was put to the accused in his statement recorded

under Section 313 Cr.P.C. He refuted the allegations levelled by the

prosecution.

At time of sentencing, the petitioner had stated before the trial

Court, that he has his old aged parents and is the only bread earner of

his family.

The two Courts below have believed the testimony of PW.2

Ram Sarup, complainant and PW.3 Ruli Chand that the petitioner was

driving the offending truck rashly and negligently, due to which Mahinder

had died.

At this stage, learned counsel for the petitioner stated that he

will not be able to assail the prosecution case as two Courts below have

held the petitioner to be guilty. He further stated that he will confine his
Criminal Revision No. 1258 of 1999 4

arguments only regarding reduction of sentence. He further stated that

in the present case the occurrence had taken place on 29.11.1994 and

the petitioner has suffered the protracted trial for the last 14 years. He

further stated that in the last 14 years except the present offence, the

petitioner has not committed any other offence and is leading the life of

honest and peaceful citizen. Therefore, sending the petitioner behind the

bars will serve no useful purpose. Counsel for the petitioner has further

submitted that the petitioner is ready and willing to compensate the

family of the deceased in monetary terms.

According to counsel for the petitioner, the petitioner has

undergone seven days out of his actual sentence.

Taking into consideration protracted trial, the conduct and

antecedents of the petitioner and the fact that family of the deceased

can be compensated, it is ordered that the sentence awarded to the

petitioner is reduced to already undergone subject to payment of

Rs.35,000/- as cost, which shall be disbursed to the legal heirs of the

deceased Mahinder.

Accordingly, on deposit of Rs.35,000/- as fine, the sentence of

the petitioner shall be reduced to already undergone. In case the fine is

not deposited, no benefit of reduction of sentence shall accrue to the

petitioner.

With these observations, the present revision petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
August 8, 2008
“DK”