High Court Punjab-Haryana High Court

Siri Om vs State Of Haryana on 2 February, 2009

Punjab-Haryana High Court
Siri Om vs State Of Haryana on 2 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh



                              Crl. Revision No. 2675 of 2008(O&M)
                              Date of Decision:February 02, 2009

Siri Om

                                           ---Petitioner

                   versus

State of Haryana


                                           ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA


Present:     Mr.Rakesh Garg,Advocate,
             for the petitioner



SABINA, J.

Petitioner-Siri Om was convicted for an offence under

Sections 420, 468, 471 of the Indian Penal Code (hereinafter referred to as

‘IPC’) vide judgment dated 20.9.2006 passed by Chief Judicial Magistrate,

Rewari. Vide order dated 21.9.2006 passed by Chief Judicial Magistrate,

Rewari, petitioner was sentenced to undergo simple imprisonment for two

years and fine of Rs. 2000/- under Section 420 IPC and was sentenced to

undergo two years simple imprisonment and fine of Rs. 2000/- for offence

under Section 468 IPC and sentence to undergo simple imprisonment for

two years and fine of Rs. 1000/- under Section 471 IPC. All the sentences

were ordered to run concurrently. Aggrieved by the same, petitioner

preferred an appeal and the same was dismissed by learned Sessions Judge,

Rewari vide judgment dated 4.12.2008.

Crl. Revision No. 2675 of 2008(O&M) -2-

The prosecution story, as noticed in brief by the Appellate

Court in para 2 of its judgment is as under:-

” On 24.3.1999, Jagdish Kumar and Siri Krishan Saini

Sub Inspector of Haryana Roadways, Rewari Depot

checked vehicle No. 563 near Naiwali Chowk. They

had found Siri Om son of Gutia Ram, a resident of

village Garhi Murli, District Gurgaon travelling in the

bus on the basis of a forged identity card of Haryana

Raodways Engineering Corporation. He was found to

have been so travelling on the basis of the forged

identity card for the last eight months. The matter was

reported to General Manager, Haryana Roadways,

Rewari and Siri Om was produced before General

Manager who had made a written complaint Ex. PW3/A

on the same day to the SHO, Police station City Rewari

and had requested him for taking action against Siri

Om. The forged identity card and the writing of the

Sub Inspectors as well as the writing of Siri Om

whereby he admitted committing a mistake were sent

along with the same. On the complaint of General

Manager, Haryana Roadways Rewari, Ved Parkash ASI

had recorded the formal FIR. He took into possession

the forged identity card. The accused who was also

produced by Jagdish Kumar and Siri Krishan Sub

Inspectors was arrested in the case. As the accused had
Crl. Revision No. 2675 of 2008(O&M) -3-

stated that the forged identity card was given to him by

Ram Bahadur who was working in Haryana Roadways

Workshop at Gurgaon, Ram Bahadur was arrested on

31.5.1999. Statements of the witnesses were recorded.

On completion of the investigation, challan against the

accused was prepared by Siri Chand Inspector/SHO.”

Learned counsel for the petitioner during the course of

arguments has not challenged the conviction of the petitioner as ordered by

the courts below. Learned counsel has submitted that the petitioner is not a

previous convict and the allegation against him is that he was found

travelling on the basis of a forged identity card. The petitioner is aged

about 52 years and was facing criminal proceedings since the year 1999.

Keeping in view the facts and circumstances of this case, it

would be just and expedient to reduce the sentence of imprisonment to

already undergone by the petitioner. Fine is stated to have already been

deposited by the petitioner. Accordingly, conviction of the petitioner under

Sections 420, 468, 417 IPC is maintained. However, the sentence of

imprisonment of the petitioner is reduced to already undergone by the

petitioner.

Revision petition stands disposed of accordingly.

(SABINA)
JUDGE

February 02, 2009
PARAMJIT