High Court Punjab-Haryana High Court

Bohar Singh vs State Of Punjab on 6 January, 2009

Punjab-Haryana High Court
Bohar Singh vs State Of Punjab on 6 January, 2009
Crl.RevisionNo.569 of 2005             1

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                                 Criminal Revision. No.569 of 2005
                                 Date of decision:6.01.2009

Bohar Singh                                        ........Petitioner

                    Versus

State of Punjab                                    .......Respondent

BEFORE: Hon'ble Mrs. Justice Sabina

Present: Mr. R.S.Rangpuri, Advocate
         for the petitioner.

             Sh. Amandeep Singh Rai, AAG Punjab

Sabina, J.

Petitioner Bohar Singh was convicted under

Section 408 IPC and was sentenced to undergo rigorous

imprisonment for a period of three years and a fine of Rs.

3,000/- by Judicial Magistrate Ist Class, Faridkot vide

judgment and order dated 29th April, 2004. Appeal filed by

the petitioner against the said judgment and order was

dismissed by the Additional Sessions Judge, Faridkot vide

judgment dated 28th January, 2005. Hence, the present

Revision Petition.

Learned counsel for the petitioner has not

challenged the conviction of the petiitoner under Section

408 IPC.

The learned counsel has challenged only the

sentence awarded by the courts below to the petitioner.
Crl.RevisionNo.569 of 2005 2

Learned counsel has submitted that the petitioner was not a

previous convict. The incident of embezzlement related to

the years 1979/80. FIR was however, registered in the year

1993 and since then the petitioner was facing the criminial

proceedings for the last 15 years.

The learned counsel has further submitted that

the petitioner had undergone four months of actual sentence

Accordingly, the conviction of the petitioner under

Section 408 IPC as ordered by the courts below is

maintained. However, keeping in view the averments made

by the learned counsel for the petitioner, the sentence of

imprisonment awarded to the petitioner is liable to be

reduced to already undergone by him. Hence, the sentence

of imprisonment of the petitioner is reduced to already

undergone by him.

This revision petition is disposed of accordingly.

[SABINA]
JUDGE
6th January, 2009
SKaushik