Jarnail Singh vs State Of Punjab And Others on 4 October, 2008

0
65
Punjab-Haryana High Court
Jarnail Singh vs State Of Punjab And Others on 4 October, 2008
             Criminal Revision No.1872 of 2001.
                      -1-

In the High Court of Punjab and Haryana at Chandigarh.

                   Criminal Revision No.1872 of 2001.

                   Date of decision:4-10-2008

Jarnail Singh.

                                                  ...Petitioner.

            Versus

State of Punjab and others.

                                                  ...Respondents.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. G. S. Gill Advocate for the petitioner.

            Mr. K.S.Pannu, AAG Punjab.

            ...

K. C. Puri, J.

Judgment.

In this Criminal Revision, the petitioner has laid a

challenge to the order dated 5.10.2001 passed by Shri Sukhdarshan

Singh Khaira, the then Additional Sessions Judge, Moga whereby

he granted permission to the prosecution for the withdrawal of

prosecution of all the cases. Resultantly, all the accused in all the
Criminal Revision No.1872 of 2001.

-2-

cases were acquitted of the charges framed against them.

Briefly stated, the prosecution story in case State Versus

Jagjit Singh is that the said case was registered on the statement of

Nachhattar Singh son of Gurcharan Singh, resident of Rajeane,

made before HC Surinder Singh on 16.12.1991 that he has four

brothers and his father had one brother. His uncle Darbara Singh

who was issueless used to reside with them in their house. He

owned 9-1/2 Killas of land and he died about 4 to 6 months prior to

his making statement. Before his death, he executed a Will in

favour of all the five brothers. On the day of Bhog ceremony of his

uncle Darbara Singh, his widow Ranjit Kaur was brought to his

house and since then she never came back. In the above-said land,

wheat crop was sown. Gurmail Singh accused executed a sale deed

in his favour to the extent of ½ share out of the share of Ranjit

Kaur, widow of Darbara Singh and Gurmail Singh was asking

them to deliver possession of the land in dispute.

On 15.12.1991, Nachhattar Singh along with his brother

Jarnail Singh and his father Gulzara Singh (now deceased) went to

their fields to irrigate the wheat crop, where his mother Gurdial

Kaur, Harjit Kaur and his niece Sharanjit Kaur had gone to deliver

their meals and started washing their clothes on the motor.

Criminal Revision No.1872 of 2001.

-3-

Meantime, at about 1.00 PM, Sadhu Singh, Sarpanch, armed with .

12 bore gun, Jagtar Singh, Gurmail Singh, Natha Singh and Harnek

Singh armed with Gandasas, Avtar Singh with .315 bore rifle, Dev

Singh with Takua, Charan Singh with Gandasa, Gurcharan Singh

with Kasia, Jagjit Singh with .12 bore gun, Gopal Singh with

Takua, came to their fields, in pursuance of their common

intention. On reaching there, Jagtar Singh raised a Lalkara that

they should not be spared and be taught a lesson for not delivering

the possession of the land to them. In the meantime, Harnek Singh

attacked the complainant and caused injuries on his head. He also

gave a blow from the reverse side of the Gandasa on his head.

Natha Singh gave two Gandasa blows causing injuries on the front

side of his neck and left shoulder. Jagtar Singh also gave Gandasa

blow to his brother Jarnail Singh which hit him on his right eye.

He also gave another Gandasa blow which hit him on his cheek.

Gurmail Singh accused gave Gandasa blows causing him injuries.

Gurcharan Singh gave Kasia blow. Other accused also gave him

injuries. Gurcharan Singh gave Takua blow which hit Paramjit

Kaur on her hand. Gopal Singh caused injuries on the person of

Gurdial Kaur. Sadhu Singh and Avtar Singh also fired in the air

with their respective weapons. Jagjit Singh gave Butt blows to
Criminal Revision No.1872 of 2001.

-4-

Swaranjit Kaur. Manjit Kaur also received injuries caused with the

Butt by Jagjit Singh. On raising of alarm by the complainant party,

the accused ran away from the spot with their respective weapons.

The investigation was taken by the police. After

completion of same, challan was presented against the accused.

Since a criminal complaint arising from the same

occurrence was also filed, therefore, the State case and the

Criminal Complaint were amalgamated and further proceedings

were ordered to be held in the State challan.

The accused were charge-sheeted accordingly to which

they pleaded not guilty and claimed trial.

Sessions Case State Versus Jarnail Singh etc. being off

shoot of the main challan was also entrusted to the said Court.

Charges under Sections 148, 447 and 506 IPC were framed against

the accused to which they pleaded not guilty and claimed trial.

The said cases were pending for prosecution evidence

for more than nine years. The learned Addl. P.P moved

applications under Section 321 Cr.P.C for withdrawal of the

prosecution in both the cases, in public interest.

As noticed above, the applications were allowed vide

the impugned order and the accused were acquitted.

Criminal Revision No.1872 of 2001.

-5-

Feeling aggrieved with the said order, Jarnail Singh,

complainant in the complaint case has filed the instant Criminal

Revision, challenging the correctness of said order.

The learned counsel for the petitioner has submitted that

the Public Prosecutor has no authority to withdraw the complaint

filed by the complainant. At the most, the Public Prosecutor can

withdraw the State case. The learned trial Court has committed

illegality by allowing the Public Prosecutor to withdraw the

complaint filed by the complainant/revisionist.

The State counsel could not controvert the above-said

argument.

I have considered the submissions made by both sides

and have gone through the record of the case.

So far the facts of the case are concerned, the same are

not in dispute. The revisionist has filed a complaint which was

being persued alongwith the State case. The State moved an

application under Section 321 Cr.P.C for withdrawal of complaint

case. The complaint as well as State case have to be tried together,

in view of Section 210 Cr.P.C. At the most, the State could

withdraw the case on the basis of FIR but has no authority to

withdraw the complaint case. The learned trial Court has
Criminal Revision No.1872 of 2001.

-6-

committed illegality by dismissing the complaint also, at the

instance of the Public Prosecutor.

Otherwise also, the Court has to see whether the request

of the State under Section 321 Cr.P.C is genuine and in

consonance with justice, in view authorities in cases

V.S.Achuthanandan Versus R. Balakrishna Pillai and others,

(1994) 4 Supreme Court Cases 299 and Abdul Karim etc.etc. v.

State of Karnataka and others etc.etc., AIR 2001 Supreme Court

116. Since the revisionist has not challenged the withdrawal under

Section 321 Cr.P.C by the State counsel in respect of State case, so

this question is left open.

Consequently, this Criminal Revision stands accepted.

The order dated 5.10.2001 passed by Shri Sudarshan Singh Khaira,

the then Additional Sessions Judge, Moga vide which the

complaint case has also been dismissed as withdrawn stands set

aside and the complaint titled Jarnail Singh Versus Gurmail

Singh and others, is ordered to be restored at its original number.

The learned Additional Sessions Judge, Moga is directed to decide

the said complaint case in accordance with law.

The complainant/revisionist is directed to appear before

the learned Additional Sessions Judge, Moga on 3.11.2008.

Criminal Revision No.1872 of 2001.

-7-

A copy of this judgment be sent to the learned

Additional Sessions Judge, Moga for strict compliance.




October 4th ,2008.               ( K. C. Puri )
Jaggi                                   Judge
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here