High Court Punjab-Haryana High Court

Chamkaur Singh And Others vs State Of Punjab on 26 November, 2008

Punjab-Haryana High Court
Chamkaur Singh And Others vs State Of Punjab on 26 November, 2008
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                     Criminal Misc. No.40856 of 2008
                                     in
                    Criminal Appeal No.862-DB of 2003
                                    .....

                                                   Date of decision:26.11.2008


                        Chamkaur Singh and others
                                                                   ...Appellants
                                      v.

                               State of Punjab
                                                                   ...Respondent


Coram:       Hon'ble Mr. Justice S.S. Saron
             Hon'ble Mrs. Justice Sabina


Present:     Mr. Preetinder Singh Alhuwalia, Advocate for the applicant-
             appellant No.1 (Chamkaur Singh).

             Mr. S.S. Bhinder, Additional Advocate General, Punjab
             for the respondent-State.
                                     .....


S.S. Saron, J.

Heard learned counsel for the parties.

The applicant-Chamkaur Singh (appellant No.1) seeks

suspension of sentence of imprisonment during the pendency of the appeal.

In terms of the custody certificate dated 15.10.2008 the applicant as on

22.9.2008 has undergone actual imprisonment of five years, two months

and eighteen days. He came late by one day from the four weeks parole that

was granted to him on 24.4.2007. For the same, he has been awarded

punishment of five days cut from jail remission.

The FIR has been registered on the complaint of Joginder Singh

(PW-3). According to him Kewal Singh, appellant No.2 (non-applicant) on
Cr. Misc. No.40856 of 2008 in
Cr. Appeal No.862-DB of 2003
[2]

12.12.2002 was playing his tape-recorder at a high pitch. Therefore, it was

objected by Jasbir Singh (PW-4). On this account an altercation ensued

between Jasbir Singh (PW-4) and Kewal Singh (appellant No.2). The

matter was, however, settled. On the following day i.e. on 13.12.2002 at

about 6.00 a.m. Joginder Singh (PW-3) and Jasbir Singh (PW-4) both sons

of Amar Singh (deceased) were going to the field. Kewal Singh (appellant

No.2) armed with `Sotha’, Chamkaur Singh (appellant No.1-applicant)

armed with the `Gandasa’ and Satta alias Satnam Singh (appellant No.3)

empty handed all sons of Buta Singh assaulted Joginder Singh (PW-3) and

Jasbir Singh (PW-4). Satta alias Satnam Singh (appellant No.3) raised a

`Lalkara’ to teach them lesson for stopping them from playing the tape-

recorder on the previous night. In the occurrence Amar Singh (deceased),

father of Joginder Singh (PW-3) and Jasbir Singh (PW-4) intervened and

Chamkaur Singh (appellant No.1-applicant) gave a `Gandasa blow from its

reverse side which hit Amar Singh on his head. Amar Singh fell on the

ground upon which Satta caused fist blows.

It may be noticed that the `Gandasa’ blow which has been

inflicted has not been repeated besides it is from the reverse side.

Therefore, one of the circumstances which would in any case require to be

considered was whether there was an intention to kill. This is moreso for

the reason that the cause of the grudge was for playing the tape-recorder at a

high pitch. The appellant No.1-applicant has undergone more than five

years of sentence and after conviction he has undergone more than three

years. In the circumstances, the parameters laid down by a Division bench

of this Court in the case of Dharampal v. State of Haryana, 1999 (4) RCR
Cr. Misc. No.40856 of 2008 in
Cr. Appeal No.862-DB of 2003
[3]

(Cr.) 600 (DB) have been met. The appeal is not likely to mature for

hearing in the near future. Keeping in view the period of imprisonment

undergone by the applicant and the role attributed to the applicant, as also

the cause of the grudge, the ends of justice would be met in case the

sentence of imprisonment of the applicant-appellant No.1 is suspended.

Accordingly, the criminal miscellaneous application is allowed

and the sentence of imprisonment of applicant-appellant No.1 on his

furnishing personal bond and surety to the satisfaction of learned Chief

Judicial Magistrate, Sangrur shall remain suspended.

(S.S. Saron)
Judge

November 26, 2008. (Sabina)
Judge
*hsp*