High Court Punjab-Haryana High Court

Sukhpal Singh vs State Of Punjab on 13 May, 2011

Punjab-Haryana High Court
Sukhpal Singh vs State Of Punjab on 13 May, 2011
Criminal Revision No.1607 of 2005 (O&M)                                        1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Criminal Revision No. 1607 of 2005 (O&M)
                               Date of Decision:May 13, 2010




Sukhpal Singh                                       ...........Petitioner



                               Versus




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


Coram:        Hon'ble Mrs. Justice Sabina


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

             Mr.Amandeep Singh Rai, Assistant Advocate
             General, Punjab
                             **

Sabina, J.

Petitioner was convicted for an offence under Section 411 of the

Indian Penal Code (`IPC’ for short) vide judgment dated 3.10.2002 by the

Additional Chief Judicial Magistrate Fatehgarh Sahib. Vide order of even

date, petitioner was sentenced to undergo rigorous imprisonment for a

period of one year and to pay a fine of Rs.1000/- . Aggrieved by the same,

petitioner preferred an appeal and the same was partly dismissed with

regard to the point of charge of receiving stolen drill (Ex.P1) by the

appellant in his possession dishonestly, by Additional Sessions Judge

Fatehgarh Sahib vide judgment dated 16.7.2005. Hence, the present
Criminal Revision No.1607 of 2005 (O&M) 2

revision petition.

The brief facts of the case, as noticed by the Appellate Court

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

“2. The brief facts of the case of prosecution are that on 9.7.1998,

the police party headed by SI Paramjit Singh alongwith other

police officials was present at Madhopur Chowk in connection

with Nakabandi. That at that time, SI Paramjt Singh received a

secret information that a drill which was stolen in the night near

workshop by Talwinder Singh and Sukhpal Singh appellant was

being transported on motor cycle by them to Patiala for its sale.

In the meantime, Gurmeet Singh son of Gurbachan Singh,

blacksmith was called thereat, a motor cycle no.PB-12-B-0004

came from the side of Sirhind which was being driven by

Talwinder Singh and the person sitting behind it Sukhpal Singh

appellant was carrying something weighty on his thighs like bag.

They were intercepted by the police party and on search, a drill

was recovered bearing inscription GS and Gurmeet Singh was

written in english on the motor. Heavy Duty Drill, Drill no. 023-

13, Code 235V, F/L Amps, 255, N/b RMP 560, Ralli Wolf Ltd.

Bombay-40080, Made in India was written on it. Gurmeet Singh

son of Gurbachan Singh identified it to be his stolen property.

The motor cycle no PB-12-B 0004 was taken into police

possession as appellant failed to produce any documents for their

lawful possession. Ruqa was sent and case was registered. The

motor cycle was subsequently then found to be stolen from

Rajindra Hospital, Patiala in December, 1997 of Dr.Gagandep
Criminal Revision No.1607 of 2005 (O&M) 3

Singh. The investigating officer prepared the rough site plan of

the place of recovery. He recorded the statements of the

witnesses. On completion of investigation of the case, challan

was presented against the appellants in the trial court.”

During the course of arguments, learned counsel for the

petitioner, has not challenged the conviction of the petitioner under Section

411 IPC but has submitted that the sentence qua imprisonment be reduced to

already undergone by the petitioner. Learned counsel has submitted that the

fine has already been deposited by the petitioner. Learned counsel has

further submitted that the petitioner is facing the criminal proceedings since

the year 1998 and has undergone 1½ months of actual sentence. He is the

only bread earner of his family.

Keeping in view the submissions made by the learned

counsel for the petitioner, it is a fit case where the sentence qua

imprisonment is liable to be reduced to already undergone by the petitioner.

Hence, the conviction of the petitioner under Section 411

IPC is maintained. However, the sentence qua the imprisonment of the

petitioner is reduced to already undergone by him.

Petition stands disposed of accordingly.

(Sabina)
Judge
May 13, 2010
arya