Gurdit Singh vs Mulakh Raj And Others on 13 February, 2009

0
58
Punjab-Haryana High Court
Gurdit Singh vs Mulakh Raj And Others on 13 February, 2009
In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Revision No. 1130 of 2001

                               Date of decision: February 13, 2009

Gurdit Singh
                                                     ... Petitioner

                   vs.

Mulakh Raj and others
                                                     ... Respondents


Coram:       Hon'ble Mr. Justice A.N. Jindal

Present:     Mr. Ruminderjit Singh, Advocate for
             Mr. R.P. Dhir, Advocate for the petitioner.

A.N. Jindal, J


             This revision petition has arisen out of the judgment dated

6.1.2001 passed by the Judicial Magistrate Ist Class, Phagwara,

acquitting   the   accused-respondents     (herein     referred       as   'the

respondents') of the charges framed against them.

             The brief resume of facts is that on 15.6.1997,

complainant Ishar Singh got his statement recorded to the effect that on

13.6.1997, at about 5.30 p.m. he was putting fodder to the cattle in the

manger. In the meanwhile, Surinder Pal came and prevented him from

putting fodder in the manger and also started quarrelling with him.

Mulakh Raj armed with Datar and his wife Ram Piari also arrived

there. Surinder Pal and Ram Piari caught hold of him and laid him on

the ground, whereas, Mulakh Raj inflicted datar blow on his left arm.

He raised hue and cry which attracted Sudagar Singh son of Mulkha

Singh who rescued him. On the basis of the aforesaid statement, FIR
 Crl. Revision No. 1130 of 2001                                        -2-

                                    ***

was registered. Investigation commenced. The respondents were arrested.

On completion of the investigation, challan against the respondents was

presented in the court.

The respondents were charged for the offences under Section

324/34 IPC to which they pleaded as incorrect and opted to contest.

The prosecution led evidence and ultimately the trial ended in

acquittal.

Having scrutinized the impugned judgment, it transpires that

Saudagar Singh (PW4) the alleged eye witness of the occurrence did not

support the prosecution version and was declared hostile. Despite cross

examination by the learned Public Prosecutor nothing could be elicited

which may support the prosecution version. He admitted that at the time of

occurrence, Mulakh Raj and Ram Piari were empty handed and Surinder Pal

was on duty in the G.N.A. Factory. This fact has further been corroborated

by Gurdip Singh Cheema (DW1) Deputy Manager, F.N.A. Factory,

Mehtiana who categorically deposed that Surinder Pal was on duty from

4.00 p.m. To 12.00 p.m. and on 13.6.1997 he was present there during

working hours i.e. from 4.00 p.m. to 12.00 midnight. His testimony finds

further corroboration from the testimony of Ranjit Singh (DW2) who also

testified that he was in-charge of Surinder Pal Singh on that day and he was

present there and he recorded his attendance. Further more, Dr. Gurdit

Singh (PW1) has deposed that the injuries suffered by the complainant were

superficial in nature and were on the non vital parts of the body. He further

deposed that possibility of it being self suffered cannot be ruled out. Now

we are left with the solitary statement of Ishar Singh (PW2). There is no bar
Crl. Revision No. 1130 of 2001 -3-

***

that conviction cannot be based on the solitary statement of the witness

provided it transpires confidence, but in the present case statement of

Ishwar Singh does not inspire confidence.

The trial court appears to have appreciated the evidence in the

right perspective. No illegality much less irregularity has been detected or

pointed out resulting into miscarriage of justice. Even otherwise, it is well

settled by now that if two views are possible then the view favouring the

accused should be accepted.

Resultantly, finding no merit in the petition the same is

dismissed.

February 13, 2009                                       (A.N. Jindal)
deepak                                                        Judge
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here