IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Rev.No.2060 of 2009
Date of decision : 11.9. 2009
Pritam Singh alias Rinku
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr.D.R.Singla, Advocate
for the petitioner.
Mr.B.B.S.Teji, AAG, Punjab
for the respondent.
.....
MAHESH GROVER, J.
This revision petition is directed against the judgment of
learned Sessions Judge, Bathinda dated 27.7.2009 vide which the
appeal preferred by the petitioner against the judgment and order of
sentence dated 23.1.2009 rendered by the learned Judicial Magistrate
Ist Class, Bathinda was dismissed. The trial court convicted the
petitioner for having committed the offence under Section 411 IPC
and sentenced him to undergo rigorous imprisonment for 6 months
and fine of Rs.500/-, in default thereof, further rigorous
imprisonment for one month.
Crl.Rev.No.2060 of 2009 -2-
At the outset learned counsel for the petitioner contended
that he does not wish to assail the impugned judgments on merit but
only confines his submission to the fact that the petitioner has
undergone more than 2 months out of the total imprisonment of 6
months and that he has been facing the ordeal of criminal proceedings
for the last 6 years. He also contends that the allegations against him
are not so serious as he was alleged to have stolen a television set
belonging to his neighbour which has since been recovered.
On the other hand, learned counsel for the State contended
that there is no mitigating circumstance in favour of the petitioner so
as to warrant any lenient view.
I have heard the learned counsel for the parties.
After noticing the fact that the petitioner has undergone
more than 2 months out of the total period of sentence of 6 months
and also the fact that he has faced the agony of criminal proceedings
for 6 long years, I deem it appropriate to reduce the sentence of the
petitioner to that of already undergone and enhance the amount of
fine to Rs.3,000/-. Ordered accordingly.
The amount of fine shall be deposited before the learned
trial court within three months and failure to do so shall result in
automatic revival of sentence of the petitioner which he shall be liable
to undergo. The fine if deposited shall be forfeited to the State.
With the modification in the quantum of sentence as
indicated above, the petition is disposed of.
11.9.2009 (MAHESH GROVER)
JUDGE
dss