High Court Punjab-Haryana High Court

Khalil And Others vs State Of Haryana on 30 July, 2009

Punjab-Haryana High Court
Khalil And Others vs State Of Haryana on 30 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                        Crl.Revision No. 543 of 1996
                                        Date of Decision: 30.7.2009

            Khalil and others.

                                           ....... Petitioners through Shri
                                                   Vikram Singh, Advocate.

                         Versus

            State of Haryana.
                                          ....... Respondent through Shri
                                                  Ajay Singh Ghangas,Deputy
                                                  Advocate General.



      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                 ....

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

                                 ....

Mahesh Grover,J.

This revision petition is directed against judgment dated

17.7.1996 of the Additional Sessions Judge, Kaithal (hereinafter described

as `the appellate Court’) by which the conviction of the petitioners as

recorded by the Judicial Magistrate Ist Class,Kaithal (referred to hereinafter

as `the trial Court’) vide judgment dated 12.10.1993 was upheld, but the

quantum of sentence was reduced.

The petitioners were challaned for having committed an

offence punishable under Section 8 of the Punjab Prohibition of Cow

Slaughter Act,1955, as applicable to the State of Haryana (for short, `the

Act’) as they were allegedly taking four cows for slaughtering.

Crl.Revision No.543 of 1996

-2-

….

The trial Court, after completion of proceedings, held the

petitioners guilty of the charge and sentenced them to undergo rigorous

imprisonment for one year and to pay a fine of Rs.1000/- each and in

default of payment of fine, they were directed to undergo further rigorous

imprisonment for three months.

Feeling aggrieved, the petitioners filed an appeal which was

disposed of by the appellate Court vide the impugned judgment and while

maintaining the conviction, the sentence relating to imprisonment was

reduced to six months.

Hence, this revision petition.

At the out-set, learned counsel for the petitioners contended

that he does not wish to advance arguments on the merits of the case for the

simple reason that the occurrence is stated to be of the year 1986 and that

the petitioners have, by now, faced the agony of criminal proceedings for

the last about twenty three years. He contended that no fruitful purpose

would be served by sending the petitioners at this tail end of their life to

suffer the sentence of imprisonment, especially when there is only

allegation that they were taking the cows for slaughtering and there was no

actual slaughtering. He prayed that a lenient view may be taken in these

circumstances.

On the other hand, learned counsel for the State contended that

since the petitioners have been found guilty of violating the provisions of

the Act, they do not deserve any leniency.

After hearing the learned counsel for the parties, I am of the
Crl.Revision No.543 of 1996

-3-

….

opinion that the prayer of the learned counsel for the petitioners deserves to

be accepted.

The offence was allegedly committed on 8.3.1986 when the

petitioners were intercepted by the police while taking four cows for

slaughtering.

Having regard to the fact that the petitioners are facing criminal

proceedings for the last twenty three years and they would have been well

advanced in age by now, I am of the view that the sentence of imprisonment

awarded to the petitioners should be reduced to that of already undergone

and instead, the amount of fine should be enhanced. For this view, I draw

support from the ratio of the law laid down in Kharak Singh and others

Versus State of Punjab, 2004(1) RCR (Criminal) 766 (P&H); Sadhu Singh

Versus State of Punjab, 2004(2) RCR (Criminal) 108 (P&H); Moti Sagar

and others Versus State of Haryana and another, 2004(3) RCR (Criminal)

519 (P&H) and Darshan Singh Versus State of Punjab, 2006(2) RCR

(Criminal) 212 (P&H).

Consequently, the revision petition is disposed of in the

following terms:-

(i) The conviction of the petitioners shall remain intact;

(ii) the sentence of imprisonment awarded to them is reduced to

that of already undergone and rather, the fine imposed upon

them is enhanced to Rs.5000/- each which shall include the

fine of Rs.1000/- already imposed by the trial Court and

affirmed by the appellate Court . The enhanced fine shall be
Crl.Revision No.543 of 1996

-4-

….

deposited by the petitioners within a period of three months

from today before the trial Court.

(iii) in the event of failure of the petitioners to deposit the fine

within the stipulated period , the sentence of imprisonment as

awarded by the appellate Court shall automatically stand

revived.

July 30,2009                                     ( Mahesh Grover )
"SCM"                                                Judge