High Court Punjab-Haryana High Court

Criminal Appeal No. 116-Sb Of 1996 vs State Of Punjab on 15 January, 2009

Punjab-Haryana High Court
Criminal Appeal No. 116-Sb Of 1996 vs State Of Punjab on 15 January, 2009
Criminal Appeal No. 116-SB of 1996                               1




       In the High Court of Punjab and Haryana, at Chandigarh.


1.                              Criminal Appeal No. 116-SB of 1996

                                         Date of Decision: 15.1.2009

Dhian Singh and Others
                                                        ...Appellants

                               Versus

State of Punjab
                                                       ...Respondent


2.                              Criminal Appeal No. 190-SB of 1996

Sukhdev Singh alias Sukkha and Another
                                                        ...Appellants

                               Versus

State of Punjab
                                                       ...Respondent


3.                              Criminal Appeal No. 301-SB of 1996

Kashmir Singh
                                                         ...Appellant

                               Versus

State of Punjab
                                                       ...Respondent

                                AND

3.                              Criminal Appeal No. 302-SB of 1996


Kala
                                                         ...Appellant

                               Versus

State of Punjab
                                                       ...Respondent
 Criminal Appeal No. 116-SB of 1996                                  2




CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. D.S. Pheruman, Advocate
         for the appellants (In Criminal Appeal Nos.116-SB,
         190-SB and 301-SB of 1996)

          Ms. G.K. Mann, Advocate
          for the appellant (In Criminal Appeal No. 302-SB
          of 1996)

          Mr. Mehardeep Singh, Assistant Advocate
          General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

By this common judgment, four Criminal Appeals bearing Nos.

116-SB of 1996 titled as “Dhian Singh and Others v. State of Punjab“,

190-SB of 1996 titled as “Sukhdev Singh alias Sukkha and Another v.

State of Punjab”, 301-SB of 1996 titled as “Kashmir Singh v. State of

Punjab” and 302-SB of 1996 titled as “Kala v. State of Punjab”, shall be

disposed off.

Criminal Appeal No. 116-SB of 2006 has been preferred by

Dhian Singh, Jarnail Singh, Ajit Singh and Amrik Singh, who have been

numbered as accused Nos.1, 2, 4 & 5 in the impugned judgment.

Criminal Appeal No. 190-SB of 1996 has been preferred by

Sukhdev Singh alias Sukkha and Nirmal Singh, who have been

numbered as accused Nos. 3 and 8 in the impugned judgment.

Criminal Appeal No. 301-SB of 1996 has been preferred by

Kashmir Singh, who has been numbered as accused No.6 in the

impugned judgment.

Criminal Appeal No. 302-SB of 1996 has been preferred by
Criminal Appeal No. 116-SB of 1996 3

Kala, who has been numbered as accused No.7 in the impugned

judgment.

The appellants were nominated as accused in case FIR No.

15 dated 29.1.1991, registered at Police Station Lopoke, under Sections

148, 395, 506, 336 read with Section 149 IPC and Section 25 of the

Arms Act.

After conclusion of the investigation, a report under Section

173 Cr.P.C. was submitted. The appellants were charged for an offence

under Section 148 IPC, under Section 395 /149 IPC for taking away a

sum of Rs.12,700/- belonging to Gurbax Singh, PW.1. They were also

charged for an offence under Sections 506/149 IPC and 336/149 IPC.

The appellants pleaded not guilty and claimed trial.

Briefly stated, it was stated by complainant Gurbax Singh in

the FIR that on the intervening night of 30.11.1990 and 1.12.1990 at

about 10.00 P.M. five armed persons, who wore wrapping sheets of

clothes entered in the village. It has been further stated that they went to

the house of Jhamma Singh. They had entered into the house of

complainant Gurbax Singh and told that “Baba Jafarwal” had come in his

house. They demanded from the complainant to provide fire arms.

They started beating him. To save himself, complainant Gurbax Singh

handed over Rs.12,700/- to them and prayed that his life be spared.

Then these persons took him into his shop and gathered the change

(coins lying there). Again he was brought to his house and he was given

beatings. They demanded ornaments. They also caused beatings to his

wife. Then they took Gurbax Singh outside the village towards drain.

There five/six persons were standing to whom the complainant stated
Criminal Appeal No. 116-SB of 1996 4

that he can identify them later. One of them fired shot in the air and

threatened to kill him. They threw the complainant in the drain.

Complainant made further request that he has got a widow daughter.

There is nobody to support her and her four children except the

complainant. The accused told him that his life can only be spared if he

can arrange for Rs.1,00,000/-. They also attempted to push a stick into

his rear private part. Thereafter two accused took him and left him in the

house. According to complainant, accused were named as Sukha Singh,

Nimma Majhbi, Santokha Majhbi and Kala. He further stated that he can

recognise other persons. Thereafter, he went to the village. Thereafter

on 5.1.1991 and 12.1.1991 he contacted them and stated that he could

not arrange for the funds. Thereafter, complainant contacted the Central

Reserve Police Force Camp at Ajnala. According to complainant, the

persons who were standing in the street were Dhian Singh, Jaila, Jit

Singh and Amrik Singh. Thereafter, FIR was recorded on the statement

of complainant Gurbax Singh on 29.1.1991.

In support of the FIR, Gurbax Singh complainant appeared as

PW.1. His testimony was corroborated by his wife Bhajan Kaur, who

appeared as CW.1. The testimony of these witnesses are to be

evaluated and appreciated in the context of peak days of terrorism

which were prevailing in the State of Punjab. It was a common

knowledge that in the interior villages of Amritsar there was a curfew like

situation. The rule of law was not prevailing. The terrorists would come

at their wish, loot and run away. Here is one man who mustered

courage and stood up. The testimony of this witness in the Court reveal

that under the threat of terrorists he has to leave his village and reside in
Criminal Appeal No. 116-SB of 1996 5

a city at Jalandhar along with his family. This Court has to take into

consideration the fact that against all odds, one citizen had mustered

courage to stand. Therefore, normal stereo-typed arguments that FIR

has been delayed, names of the witnesses have not been given at first

instance and statement given to the Central Reserve Police Force is not

coming forward, raised by counsel for the appellants cannot be taken

into consideration.

I have read the testimony of Gurbax Singh, PW.1, again and

again. There is something which tells that there is truth in the version of

Gurbax Singh, PW.1. Gurbax Singh, PW.1, when made his testimony in

the Court, was 85 years old. The wife who was examined as a Court

witness has stated that she was trembling at the time of occurrence.

Therefore, I am of the view that trial Court has rightly

convicted the appellants. However, taking into consideration the fact that

the appellants have suffered a protracted trial of more than 18 years,

sentence awarded upon the appellants is reduced from five years to two

& a half years.

With the observations made above, all the appeals are

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
January 15, 2009
“DK”