High Court Punjab-Haryana High Court

Jaswant Singh vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Jaswant Singh vs State Of Punjab on 6 March, 2009
Criminal Revision No. 1062 of 2004                                         1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH




                                 Criminal Revision No. 1062 of 2004
                                Date of Decision: March 06, 2009


Jaswant Singh                                     ...........Petitioner

                                Versus

State of Punjab                                  ..........Respondent


Coram:       Hon'ble Mrs. Justice Sabina


Present: None for the petitioner.
         Mr.Amandeep Singh Rai, Assistant
         Advocate General, Punjab

                                **

Sabina, J.

Petitioner-Jaswant Singh was convicted for an offence under

Sections 420/468/471/120-B of the Indian Penal Code (hereinafter referred

to as `IPC’) by the Judicial Magistrate Ist Class Hoshiarpur vide judgment

dated 21.10.2000. Vide order of even date, petitioner was sentenced to

undergo rigorous imprisonment for one year under Section 420/120-B

IPC and to undergo rigorous imprisonment for one year under Section

468/120-B IPC and also to undergo rigorous imprisonment for one year

under Section 471/120-B IPC along with fine of Rs.120/- under each

Sections . Aggrieved by the same, petitioner filed an appeal and the same

was dismissed by the Additional Sessions Judge (Adhoc), Fast Track Court,

Hoshiarpur vide order dated 21.4.2004. Hence, the present revision

petition.

The brief facts of the case, as noticed by the Appellate Court
Criminal Revision No. 1062 of 2004 2

in para 2 of its judgment, are as under:-

” The brief facts of the prosecution case are that on 20.8.1997, a

ruqa was sent by the D.S.P. (Vigilance Bureau, Jalandhar) for

registration of case against Jaswant Singh accused who was

Inspector in the co-operative Socieities at Garhshankar and while

impersonating himself of a worker in a private factory earning

less than Rs.5000/- per annum in conspiracy with one of the

Senior Clerk of Backfinco, namely, Mann Singh, had applied for

loan of Rs.20,000/- for construction of house in the year 1992,

whereas actually he was serving as a Government employee with

a salary of Rs.2463/- per month. Mann Singh, Senior Clerk of

Backfinco wrongly certified to be a factory worker. The loan was

disbursed and the same was availed by the accused Jaswant Singh

in conspiracy with Mann Singh and later on the same was repaid.

Jaswant Singh had furnished wrongful information to the

Backfinco and had furnished false affidavit that he was earning

less than Rs.5000/- per year. On the basis of the ruqa, an FIR No.

76 dated 20.8.1997 under Sections 420/467/471/468/120-B of

IPC, Police Station Vigilance Bureau, Jalandhar was registered

against both the accused and after thorough and complete

investigation, the challan was presented in the trial Court by the

D.S.P. Vigilance Bureau, Punjab, Hoshiarpur, who framed the

charge under Sections 420/468/471/120-B of the Indian Penal

Code against both the accused, who did not plead guilty and

claimed trial.”

I have gone through the record of the case with the able
Criminal Revision No. 1062 of 2004 3

assistance of the learned counsel for the State.

Prosecution case against the petitioner is that the petitioner,

who by impersonating himself as a worker in a private factory earning less

than Rs.5000/- per annum in conspiracy with Senior Clerk to Backfinco,

had applied for a loan of Rs.20,000/- for construction of a house in the

year 1992, whereas, the petitioner was working as Inspector in Co-operative

Society at Gurgaon and was earning Rs.2463/- per month. Prosecution, in

order to prove its case, examined PW1 Achhar Singh Toor, Tehsildar cum

Executive Magistrate who has attested the affidavit of petitioner. PW2

Malkiat Singh deposed with regard to his taking in possession of loan

application of the petitioner along with affidavit and other record. PW4

Bakhtawar Singh, Accountant of Cooperative Society proved that the

petitioner was getting salary of Rs.2463/- from June 1992 onwards from

their Office. Exhibit PA is the affidavit submitted by the petitioner. A

perusal of the same reveals that the petitioner had stated in the affidavit that

the annual income of his family from all the sources was Rs.5000/-. On the

basis of the said affidavit, loan was advanced to the petitioner. The

petitioner,when he was examined under Section 313 Cr.P.C. after the close

of the prosecution evidence stated that he had returned the entire loan along

with interest. Even as per the prosecution case, the loan taken by the

petitioner was later on repaid. Thus, in these circumstances, Courts below

had rightly convicted and sentenced the petitioner for an offence under

Sections 420, 468, 471, 120-B IPC.

Keeping in view the fact that the loan taken by the petitioner

was later on returned by him, it is a fit case where the sentence qua

imprisonment is liable to be reduced to already undergone by the petitioner.
Criminal Revision No. 1062 of 2004 4

Accordingly, the conviction of the petitioner under Sections

420/468/471/120-B IPC is maintained. However, his sentence qua

imprisonment is reduced to already undergone by him.

This petition is disposed of accordingly.

(Sabina)
Judge

March 06, 2009
arya