High Court Punjab-Haryana High Court

Jaspal Singh vs State Of U.T. Chandigarh on 30 March, 2009

Punjab-Haryana High Court
Jaspal Singh vs State Of U.T. Chandigarh on 30 March, 2009
                         Crl.R. No.858 of 2002                            -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                          CASE NO.: Crl.R. No.858 of 2002

                                   DATE OF DECISION: March 30, 2009

JASPAL SINGH                                              ...PETITIONER

                                  VERSUS

STATE OF U.T. CHANDIGARH                                  ...RESPONDENT

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

PRESENT: MS. J.J. KAUR, ADVOCATE FOR THE PETITIONER.

MR. RAJIV SHARMA, CENTRAL GOVT. COUNSEL
FOR THE RESPONDENT.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner has filed this revision petition against the

judgement of conviction and order of sentence dated 8.7.1998, passed by

the Judicial Magistrate Ist Class, Chandigarh whereby he was convicted

under Section 279 and 304-A IPC. The sentence awarded to the petitioner

was as under:-

“i) To undergo rigorous imprisonment for a period of six

months under section 279 IPC.

ii) To undergo rigorous imprisonment for a period of one

year and to pay fine of Rs.500/- and in default of

payment of fine to further undergo rigorous

imprisonment for a period of one month under section

304-A IPC.”

The petitioner preferred an appeal which has been dismissed by

the Addl. Sessions Judge, Chandigarh vide judgement dated 24.4.2002 and
Crl.R. No.858 of 2002 -2-

the conviction and sentence has been upheld.

Counsel for the petitioner submits that he does not wish to

challenge the findings of both the Courts as far as the conviction of the

petitioner is concerned, but while sentencing the petitioner the Court may

take a lenient view. Learned counsel submits that the accident took place

on 15.10.1993, on the roundabout of Sectors 24-25-37-38, Chandigarh in

which the deceased Naina Devi who was an old lady died. Learned counsel

submits that as the accident took lace on the roundabout, hence the vehicle

could not have been at a high speed. It has been further contended that

infact it was the deceased who suddenly came in front of the vehicle of the

petitioner while trying to cross the road. It has lastly been contended that as

the incident has taken place more than 15 years ago, therefore, leniency be

shown to the petitioner while sentencing him.

The prayer of the counsel for the petitioner has been

vehemently opposed by Sh. Rajive Sharma, counsel for the respondent. He

submits that as the petitioner was driving in a rash and negligent manner

and has caused death of an old lady, therefore, the sentence does not call for

any reduction.

I have heard the counsel for the parties at length. A perusal of

the judgements of both the Courts below shows that the accident took place

on 15.10.1993, in which Naina Devi who was an old lady died. As the

accident took place near the roundabout, therefore, the vehicle could not

have been driven at a high speed at the time of accident. Keeping in view

the facts, specially the fact that the petitioner has faced a long and

protracted trial of more than 15½ years, therefore, while upholding the

conviction of the petitioner as has been ordered by both the Courts below, I
Crl.R. No.858 of 2002 -3-

reduce the sentence of the petitioner to the one already undergone by him.

The petitioner shall, however, pay a compensation of Rs.50,000/- which

shall be paid to the L.R.s of the deceased Naina Devi W/o Chajju Ram. The

compensation shall be deposited in the Court of Chief Judicial Magistrate,

Chandigarh within a period of 3 months from today. The Chief Judicial

Magistrate, Chandigarh shall inform the L.R.s of the deceased Naina Devi

of their right to receive the compensation. In case the compensation is not

deposited within the period granted by this Court, then the petitioner shall

be taken in custody and shall serve out the remaining portion of his sentence

as awarded by the Addl. Sessions Judge, Chandigarh .

Revision petition disposed of.

March 30, 2009                            (ASHUTOSH MOHUNTA)
Gulati                                          JUDGE