Crl. Revision No. 3347 of 2010 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Crl. Revision No. 3347 of 2010 (O&M)
Date of decision:- 12.08.2011
Gurdeep Singh
....Petitioner
Vs.
Balwinder Singh and another
....Respondents
CORAM: HON'BLE MR. JUSTICE A.N. JINDAL
Present:- Mr. S.K. Arora, Advocate,
for the petitioner.
Mr. Deepak Bhardwaj, Advocate,
for Mr. Harit Sharma, Advocate,
for respondent No.1.
*****
A.N. JINDAL, J (ORAL)
Assailed in this petition is the judgment dated
03.12.2010 passed by the Additional Sessions Judge, Faridkot,
dismissing the appeal against the judgment of conviction dated
13.01.2009 passed by the Judicial Magistrate Ist Class, Faridkot.
Learned counsel for the petitioner has stated that in
compliance with the order dated 10.08.2011 passed by this Court,
he has deposited the costs of Rs.3000/- with Punjab State Legal
Service Authority. He has also produced a receipt in this regard,
which is taken on record.
The petitioner had already paid a sum of Rs.20,000/-
to learned counsel for respondent No.1 on 10.08.2011 in view of
the judgment of the Hon’ble Supreme Court in Damodar S.
Prabhu Vs. Sayed Babulal H., 2010 (2) RCR (Crl.) 851.
Crl. Revision No. 3347 of 2010 (O&M) 2
However, learned counsel for respondent No.1 is silent
if the parties have compounded the offence.
In any case, it appears that the cheque was for a sum
of Rs.20,000/-, which stands already paid by the petitioner to the
respondent. He has already undergone 1 month and 14 days of
the substantive sentence. As such, the petitioner deserves some
modification in the quantum of sentence.
Consequently, this revision petition is dismissed with
the modification in the sentence to that already undergone by the
petitioner, without any alteration in the sentence of fine.
(A.N.JINDAL)
12 of August, 2011
th
JUDGE
ajp