IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Revision No. 1472 of 2007 (O&M)
Date of decision : March 03, 2009
Krishan Lal
....Petitioner
versus
Ram Niwas
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Ms. Kranti Dhir, Advocate for the petitioner
Mr. Deepak Sharma, Advocate for respondent
Pritam Pal,J. (Oral)
This revision has been filed against order dated 5.4.2007 passed
by learned Sessions Judge, Kaithal whereby respondent Ram Niwas was
acquitted in a case for commission of offence punishable under sections
363, 366, 376 IPC.
After hearing the learned counsel for the parties and going
through the impugned judgment, it is apparent that the prosecutrix while
appearing as PW1 before the trial court herself admitted to have made her
statement Ex. DA under section 164 Cr.P.C before the Magistrate. There,
she had given her age as 19 years. Not only that it is also an admitted fact
as discussed in para no. 15 of the impugned judgment that she had
exercised her right of vote in the year 2004 as per the voter list prepared by
the Government official in the discharge of his duty. It is further evident
from para no. 16 of the impugned judgment that she had voluntarily gone
Criminal Revision No. 1472 of 2007 (O&M) -2-
with the accused. The aforesaid findings arrived at by the trial court are
based upon cogent and convincing material placed before it. Thus, this
Court finds that the above findings are not perverse or unreasonable in any
manner.
The present revision petition is dismissed.
( Pritam Pal )
March 03, 2009 Judge
'dalbir'