High Court Punjab-Haryana High Court

Kewal Krishan And Another vs State Of Punjab on 6 November, 2008

Punjab-Haryana High Court
Kewal Krishan And Another vs State Of Punjab on 6 November, 2008
CRIMINAL REVISION NO.1650 OF 2002                               :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: NOVEMBER 06, 2008

             Kewal Krishan and another

                                                             .....Petitioners

                                         VERSUS

             State of Punjab

                                                              ....Respondent



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. Surinder Garg, Advocate,
                     for the petitioners.

                     Mr. Mehardeep Singh, AAG, Haryana,
                     for the State.

                                  ****

RANJIT SINGH, J. (ORAL)

Petitioners, Kewal Krishan and Angrej Lal, approached

this Court by way of this revision petition, impugning the order

passed by the Additional Sessions Judge, Mansa, framing a charge

against them under Section 306 IPC. Angrej Lal has died during the

pendency of this revision petition and accordingly the present

revision and the proceedings pending against him would abate.

Learned counsel for the petitioners has pressed this

petition qua petitioner No.1, Kewal Krishan. One Parma Singh is the
CRIMINAL REVISION NO.1650 OF 2002 :{ 2 }:

deceased, who committed suicide. There is one decree against one

Saun Singh, who died and is survived by four legal heirs, one of

which was Parma Singh. Parma Singh had taken his life by

committing suicide. This suicide is being attributed to an act of

abetment on the part of the petitioner.

A perusal of the allegations in the FIR would show that

Gurtej Singh, brother of Parma Singh, has lodged this FIR, alleging

that his father Saun Singh had sold the crop to Commission Agent

i.e. Angrej Ram and his father owned a loan of huge amount to

Angrej Ram. He allegedly paid this loan by selling his tractor and

thereafter stopped selling his crop through Angrej Ram. After the

death of father of the complainant, petitioners, Kewal Krishan and

Angrej Lal (since deceased) filed a civil suit for recovery of loan

before the Court at Mansa. The Court had issued warrant of

attachment. The petitioners had gone to the village of the

complainant in connection with attachment but no one came forward

to give any bid in this regard. The complainant and his family appear

to have filed an appeal in the Court of Chief Judicial Magistrate,

Mansa, which was then pending. It is alleged that the petitioners had

given false complaint against the complainant. It is further alleged

that whenever the petitioners met the complainant, they talked for

selling their land. On this count, it is alleged that Parma Singh,

brother of the complainant, stated that he was fed up living the life in

this manner and expressed that it was better to die. On 30.6.1999,

the complainant heard the noise from his brother and on going to the

place, found that Parma Singh was on fire. The complainant made an
CRIMINAL REVISION NO.1650 OF 2002 :{ 3 }:

attempt to extinguish the fire but Parma Singh died. It is in this

background that this case for abetment was registered against the

petitioners.

Learned counsel for the petitioner would contend that the

allegations contained in the FIR would, by no stretch of imagination,

lead to abetment on the part of the petitioner for commission of an

offence under Section 306 IPC. As per the counsel, it is a case

where the complainant owed a huge amount of money, which they

had taken as a loan and a case of suicide of one of the brother of the

complainant has just been pressed into service to escape from the

liability of paying this loan. Counsel would say that there is no

material to give any indication of abetment on the part of the

petitioner to commit an offence under Section 306 IPC. The Court

has accordingly not applied its mind to the material on record while

framing the charge.

Learned State counsel, however, would contend that

there is no infirmity seen in the impugned order, which would call for

interference in exercise of revisional jurisdiction.

I have considered the facts and the submissions made

before me.

No doubt, the law is well settled on the aspect that at the

stage of framing a charge, the evidence is not to be appreciated to

see if it is sufficient for conviction or not and even a prima-facie

evidence and material would be enough to frame a charge. At the

same time, the courts just can not frame a charge without

appreciating if there is any material which would prima-facie reveal
CRIMINAL REVISION NO.1650 OF 2002 :{ 4 }:

commission of offence. The petitioners have been saddled with the

liability to defend the charge under Section 306 IPC, one of whom is

no more.

The charge for abetment to suicide would be made out

only in case the prosecution was able to collect material showing

abetment. For the purpose of abetment, the requirement of Section

107 IPC is to be seen. This Section provides that a person abets the

doing of a thing who instigates any person to do that thing or

engages with one or more other person or persons in any conspiracy

for the doing of that thing, if an act or illegal omission takes place in

pursuance of that conspiracy, or in order to the doing of that thing or

intentionally aids, by any act or illegal omission, the doing of that

thing, then he is alleged to have abetted the said offence. There is,

thus, requirement of a direct nexus within the act complaint and the

ultimately effect. The act complaint is filing a suit for recovery of loan.

The abetment on the part of the petitioner would be in case there is

some direct nexus between the act complaint and the ultimately

effect. The ultimate effect is suicide. There is no material in the

possession of the prosecution, which would show that this act of

suicide was on account of any act or action on the part of the

petitioners to seek recovery of loan. If the father of the deceased

owed some money to the petitioners, they have exercised their legal

right for recovery of that money by filing a civil suit. Availing a legal

remedy available to a person can not be termed as instigation or a

conspiracy for doing an illegal act or omission or any aiding act or

illegal omission. This act on the part of the petitioner could not
CRIMINAL REVISION NO.1650 OF 2002 :{ 5 }:

expose him to liability of abetment to suicide. Merely because the

recovery suit was filed, it can not be said that the petitioner had

abetted the late deceased Parma Singh to commit suicide. From the

facts and the evidence as collected, no offence of abetment as

defined under as defined under Section 107 IPC of suicide

committed by the deceased is made out. The Trial Court, as such,

has not applied valid consideration to the material on record and the

law on the subject to frame a charge against the petitioner in this

case.

Counsel for the petitioner has also placed reliance on

judgments of this Court in the cases of Gurdeep Singh Vs. State

of Haryana, 1998 (3) RCR (Criminal) 266 and Surender Kumar Vs.

State of Haryana, 1999 (1) RCR (Criminal) 558. In the case of

Gurdeep Singh (supra), the person has committed suicide when

petitioner in that case had tried to have cardinal intercourse with the

deceased. This Court viewed that deceased might have felt ashamed

on this but it would not lead to an abetment to commit suicide. In the

case of Surender Kumar (supra), the allegation was that a gold chain

had been stolen or had not been counted for by an employee or

apprentice. Attempt to search and interrogate him was made. One or

two slaps were also given by the employer to his servant. Finding

that there was no evidence to suggest that the petitioner therein had

ever goaded, urged or excited the deceased to jump from a running

train, the revision against the charge for abetment to suicide as

framed in this case was set-aside. The present case appears to be

on much better pedestal. Here there is no direct act alleged against
CRIMINAL REVISION NO.1650 OF 2002 :{ 6 }:

the petitioner. It is only by implication that the petitioner is sought to

be involved for abetting the deceased to commit suicide. As already

noticed, taking of legal remedy for recovery of a loan, the petitioner

can not be saddled with allegation of abetment to suicide. The

charge, as framed, as such, can not be sustained.

The revision petition is accordingly accepted. The order

framing charge and the subsequent proceedings, therefore, are set-

aside.

November 06,2008                           ( RANJIT SINGH )
khurmi                                          JUDGE