High Court Punjab-Haryana High Court

Harsarup Singh vs Jaspal Singh And Others on 16 March, 2009

Punjab-Haryana High Court
Harsarup Singh vs Jaspal Singh And Others on 16 March, 2009
Crl.Rev.No. 1573 of 2006                                     1

       In the High Court of Punjab and Haryana at Chandigarh

                               Crl.Rev.No. 1573 of 2006
                               Date of decision: 16.3.2009

Harsarup Singh
                                                       ......Petitioner

                           Versus


Jaspal Singh and others
                                                    .......Respondents

CORAM: HON'BLE MRS. JUSTICE SABINA

Present:     Ms.Upinder Kaur Bedi, Advocate,
             for the petitioner.

             None for the respondents.
                        ****

SABINA, J.

Jaspal Singh, Kuldip Singh, Gurjeet Singh and Ram

Chand-respondent Nos.1 to 4 were tried for an offence under

Sections 341/ 325/ 506/ 34 of the Indian Penal Code in FIR No.66

dated 19.7.2003 registered at Police Station Sadar, Julkan. However,

they were acquitted vide judgment dated 25.2.2006 passed by the

Judicial Magistrate, Ist Class, Patiala. Aggrieved by the same,

Harsarup-petitioner/complainant has filed the present revision

petition.

The case of the prosecution, as noticed by the trial Court

in para No.2 of its judgment, is reproduced herein below:-

“The prosecution story in brief is that on 19.7.2003 ASI

Nirmal Singh along with police party was present at T-
Crl.Rev.No. 1573 of 2006 2

point Chhana Mour, in connection with patrolling. The

complainant Kartar Singh got recorded his statement

before him Ex.P1, whereby he has reported that on

18.7.2003 at about 7.30 p.m. after finishing his work he

was going towards his village from bus stand Devigarh.

When he reached near Ghaghar bridge he saw accused

Jaspal Singh, Kuldip Singh, Gurjit Singh and Ram Chand

coming on Swaraj Tractor, which was driven by Gurjit

Singh. They stopped the tractor near the complainant.

He has reported that Jaspal Singh asked him that today

they will teach him lesson for pursuing the case against

them and has also abused him. Gurjit Singh and Ram

Chand caught hold of the complainant and Kuldip Singh

gave a hockey blow on the left tample of the forehead.

He gave another blow, which had broken the teeth of the

complainant. He raised raula Marta Marta. On hearing

his cries the brother of the complainant Har Sarup

reached at the spot and on seeing him all the accused

ran away from the place of occurrence. He has reported

that due to fear he remained at his house that night.

When on 19.7.2003 he was going after taking medicine

from Civil Dispensary Dudhan Sadhan to Rajindera

Hospital and on the way he met Police party and got his

statement recorded.”

Crl.Rev.No. 1573 of 2006 3

Learned counsel for the petitioner has submitted that the

trial Court had erred in acquitting the respondents of the charge

framed against them. The complainant had been successful in

proving his case. He had suffered injuries in the alleged occurrence,

which were duly corroborated by the medical evidence.

Occurrence in this case had allegedly taken place on

18.7.2003 at about 7.30 p.m. The respondents had allegedly inflicted

injuries on the person of Kartar Singh (since deceased).

Injured/complainant Kartar Singh had died during the pendency of

the trial on 17.9.2005. FIR in this case was lodged on 19.7.2003.

The delay in lodging of the FIR was, however, not successfully

explained by the injured/complainant. The case of the complainant

was that Kuldip Singh had given a hockey blow on his left temple

and another blow on his mouth, which resulted in breaking of his

tooth. However, learned trial Court has observed that as per the

medical evidence i.e. Medico Legal Report (Ex.P5-A), the incisors

were only found moving and no broken incisor was reported. It has

been further observed that the other injury has also not been

corroborated by the medical evidence as the injured was complaining

of pain in the head, whereas, he (injured) had alleged that the hockey

blow has inflicted on his left temple. No external injury was, however,

seen on the person of the complainant. Complainant was referred

for dental surgeon on 19.7.2003 itself, but he did not approach the

dental surgeon for getting himself examined. The complainant was
Crl.Rev.No. 1573 of 2006 4

examined by the dental surgeon on 16.9.2003 and it was reported

that there was no mobility of adjacent teeth and the tooth has been

completely healed. It was also reported that no significant opinion

regarding the dental injury after two months could be given.

In these circumstance, the learned trial Court has rightly

acquitted the respondents of the charge framed against them. The

reasons given by the trial Court, while acquitting the respondents, are

sound reasons and call for no interference.

It has been held by the Apex Court in Satyajit Banerjee

vs. State of West Bengal (ST), 2004 (10) JT 27 that direction for de

novo trial could be given in extraordinary case where Court was

convinced that entire trial was farce. Revisional jurisdiction against

the order of acquittal at the instance of the complainant, has to be

exercised by the High Court only in very exceptional cases where

the High Court finds defect of procedure or manifest error of law

resulting in flagrant miscarriage of justice.

The present case does not warrant retrial. As per Section

401 (3) of the Code of Criminal Procedure, a finding of acquittal

cannot be converted into a finding of conviction by this Court.

Accordingly, this revision petition is dismissed.

(SABINA)
JUDGE
March 16, 2009
anita