High Court Punjab-Haryana High Court

Harjit Kaur vs Surinder Singh on 6 August, 2009

Punjab-Haryana High Court
Harjit Kaur vs Surinder Singh on 6 August, 2009
 Crl. Misc.No.275-MA of 2009                                  1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                Crl. Misc. No. 275-MA of 2009
                                Date of decision: 6.8.2009

Harjit Kaur                                          ...Petitioner

                             Versus

Surinder Singh                                       ...Respondent


CORAM:        HON'BLE MR. JUSTICE RAJAN GUPTA

Present:      Mr. K.S. Dadwal, Advocate, for the applicant.


Rajan Gupta, J.

Appellant Harjit Kaur filed a complaint under Sections 323,

504, 380 and 354 IPC against the respondent. After recording the

preliminary evidence, respondent was ordered to be summoned for the

aforesaid offences. After appreciating the pre-charge evidence, learned

trial court charge-sheeted the respondent for the offence punishable

under Section 354 IPC only. The appellant again appeared as CW1 and

also produced her husband Paramjit Singh (CW2).

After appreciating the entire evidence, the trial court came

to the conclusion that the complainant had failed to substantiate the

charge levelled against the respondent. The complaint was thus

dismissed. Aggrieved by the same, the appellant has filed the instant

appeal along with an application bearing Crl. Misc. No.275-MA of 2009

under Section 378 (4) Cr.P.C. for grant of special leave to appeal.
Crl. Misc.No.275-MA of 2009 2

Learned counsel for the appellant has argued that the

Magistrate ignored from consideration cogent evidence on record to

prove the guilt of the respondent. He has further submitted that the

statement of the appellant (complainant) has been corroborated by CW2

i.e. her husband. He then submits that the learned trial court erred in

acquitting the accused by observing that there was material

contradictions in the statements of complainant and her husband.

I have heard learned counsel for the applicant and given

careful thought to the facts of the case.

After having re-scanned the entire evidence, this court is of

the view that the finding of the trial court in discarding the case of the

appellant (complainant) is not perverse on any count. It is not possible

to take a different view on the basis of available evidence. It is evident

that the appellant herself had stepped into the witness-box as CW1 and

examined her husband as CW2, who are related witnesses. The

complainant had failed to produce any other witness in support of the

allegations levelled by her in the complaint. Moreover, the alleged

occurrence is said to have taken place on 14th of August, 2002, but the

complaint was lodged on 22nd October, 2002 i.e. after more than two

months. The complainant was unable to explain the delay in lodging the

complaint. This apart, Paramjit Singh CW2, who is husband of the

appellant, has admitted during his cross-examination that there were

ongoing financial dealings between the parties since 1990. Moreover,

the complainant failed to examine the doctor who had examined her and
Crl. Misc.No.275-MA of 2009 3

no medical evidence was brought on the record. There are several

contradictions in the evidence of the complainant-applicant.

Learned counsel for the appellant has not been able to show

how the evidence has been misappreciated by the court below. There

can be no doubt that there is complete lack of independent corroboration

in the story of the appellant.

It is well settled that the order of acquittal is to be disturbed

only if the same is palpably wrong, manifestly erroneous or

demonstrably unsustainable resulting in miscarriage of justice. The case

in hand is not of that type. I, thus, see no good ground to interfere with

the decision appealed against and decline grant of special leave to

appeal.

Consequently, Crl. Misc. No. 275-MA of 2009 is hereby

dismissed.

(RAJAN GUPTA)
JUDGE
August 06, 2009
‘rajpal’