High Court Punjab-Haryana High Court

Gurdev Singh vs State Of Punjab on 24 August, 2009

Punjab-Haryana High Court
Gurdev Singh vs State Of Punjab on 24 August, 2009
CRR No.993 of 2000                                       1



       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                               CRR No.993 of 2000
                               Date of Decision: 24th August, 2009


Gurdev Singh
                                                                ...Petitioner

                  Versus

State of Punjab
                                                              ...Respondent


CORAM: HON'BLE MR.JUSTICE HARBANS LAL



Present:    Mr.B.S.Sidhu, Advocate for the petitioner.

            Mr.T.S. Salana, Deputy Advocate General, Punjab

                               **

JUDGMENT

HARBANS LAL, J.

This revision is directed against the judgment dated 26.4.2000

passed by the court of learned Sessions Judge, Sangrur, whereby he

dismissed the appeal filed by Gurdev Singh accused against the judgment/

order of sentence dated 15.10.1998 rendered by the court of learned Judicial

Magistrate, 1st Class, Sangrur vide which he convicted the aforesaid

accused under Section 182 of IPC and released him on probation.

The facts in brief are that Gurdev Singh accused is Sarpanch of

Gram Panchayat. He presented an application that the persons namely

Gurmit Singh and others alongwith some other outsider have forcibly taken
CRR No.993 of 2000 2

possession of the Shamlat Land belonging to the Panchayat. A case under

Sections 447/188/506/148 read with Section 149 of IPC was registered

against the said persons. During investigation, it was found that the disputed

land was surplus of Balad Kalan and was allotted to Ajmer Singh and

Bhagel Singh by Additional Director, Consolidation on 30.3.1983.

Mutation was also sanctioned in their favour. An appeal was preferred

against the said order, but the same was dismissed. An appeal was filed in

the Hon’ble High Court and then to Hon’ble Supreme Court, which were

also met failure. Warrants of possession were issued by the Assistant

Collector and the allottees were put in possession during the execution of

the said warrants. The case was cancelled. The accused Gurdev Singh was

proceeded against under Section 182 of IPC. The notice was served upon

him, to which he did not plead guilty and claimed trial.

On close of the prosecution evidence, when examined under

Section 313 of Cr.P.C., he denied all the incriminating circumstances

appearing in the prosecution evidence against him and pleaded false

implication. He tendered Ex.D1 report of SHO dated 5.7.1995. After

hearing the learned Assistant Public Prosecutor for the State, the learned

defence counsel and examining the evidence on record, the learned trial

court convicted the accused and released him on probation of good conduct

as noticed at the outset. Feeling aggrieved therewith, he went up in appeal,

which was dismissed by the court of learned Sessions Judge, Sangrur. Being

undaunted and dissatisfied with the judgments recorded by both the courts

below, he has preferred this revision.

CRR No.993 of 2000 3

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

The learned counsel for the petitioner has submitted that the

petitioner being a public servant sanction under Section 197 of Cr.PC was

required to prosecute him and in the absence of the same, the learned trial

Magistrate was not justified in taking the cognizance. He further puts that

even otherwise, the prosecution has not been launched by a competent

person. This apart, the complaint was required to be lodged. In these

premises, this petition is liable to be accepted.

As against this, the learned State counsel maintained that the

judgments recorded by both the courts below being well reasoned call for no

interference.

I have well considered the rival contentions. It is worth

pointing out here that the scope of interference in the exercise of revisional

jurisdiction is limited. In re: Pawan Kumar versus State of Haryana

1994(2) Recent Criminal Report 130 also relied upon by the learned

Sessions Judge, a false case was addressed to Deputy Commissioner and

copy was endorsed to the Police. No direction was made by the Deputy

Commissioner and investigation was taken by the SHO. The complaint was

found to be false and it was held that SHO was competent to file Calendra

under Section 182 of Indian Penal Code. It is also pertinent to point out here

that the petitioner has admitted all incriminatory circumstances appearing

against him in his statutory statement recorded under Section 313 of

Cr.P.C.. He had been perusing the matter upto the Apex Court. When the
CRR No.993 of 2000 4

case was decided by the Hon’ble Supreme Court, he filed a false complaint.

He had thus, knowledge of all the proceedings before this Court as well as

the Hon’ble Supreme Court.

In view of the above discussion, this petition is dismissed being

devoid of any merit.

24th August, 2009                                  (HARBANS LAL)
gsv                                                     JUDGE


Whether to be referred to the Reporter? Yes/No.