High Court Punjab-Haryana High Court

Kulwant Singh vs State Of Punjab on 3 February, 2009

Punjab-Haryana High Court
Kulwant Singh vs State Of Punjab on 3 February, 2009
Criminal Revision No.2454 of 2008                    1

       In the High Court of Punjab and Haryana at Chandigarh


                           Criminal Revision No.2454 of 2008
                           Date of decision: 03.02. 2009


Kulwant Singh

                                                         ......Petitioner

                            Versus



State of Punjab

                                                     .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr. Pardeep Kumar Bajaj, Advocate,
             for the petitioner.

             Mr.Aman Deep Singh Rai, AAG, Punjab.

                    ****


SABINA, J.

Kulwant Singh-petitioner was convicted for an offence

under Section 61 (1) (a) of the Punjab Excise Act, 1914 (“the Act”- for

short) and was sentenced to undergo rigorous imprisonment for one

year and a fine of Rs.1,000/- by the Judicial Magistrate Ist Class,

Barnala vide judgment dated 24.7.2007. Aggrieved by the same, the

petitioner preferred an appeal and the same was dismissed vide

judgment dated 22.9.2007 by the Additional Sessions Judge,

Barnala. Hence, the present revision petition.
Criminal Revision No.2454 of 2008 2

Prosecution case, as noticed by the Appellate Court in

para 2 of its judgment, is reproduced herein below:-

“The facts as put forth by the prosecution are that on

31.3.2005, HC Daljit Singh along with fellow police

officials were patrolling and present at bus stand of village

Tajoke, at about 7.00 p.m., he received a secret

information to the effect that the accused is carrying

liquor in a Tata Sumo bearing registration No. HR-

44A/3377 and coming towards to village and if a

nakabandi is held, the accused can be apprehended and

heavy quantity of liquor can be recovered form him .

Relying upon the information, ruqa was recorded and

dispatched to the police station and a nakabandi was held

at ‘T’ point of village Rereke Khurd. Meanwhile, the

aforesaid vehicle was spotted and it was signaled to stop.

The identity of the accused was verified. From the search

of the vehicle, 10 boxes of liquor marked DSP were

recovered from it. Each box contained 12 bottles 180 ml

liquor was taken out as sample from each bottle. The

sample parcels and the bottles containing remaining

liquor were sealed with the seal bearing impression “:DS”

and the incriminating articles were taken into possession

vide separate recovery memo”.

During the course of arguments, learned counsel for the
Criminal Revision No.2454 of 2008 3

petitioner has not challenged the conviction of the petitioner under

Section 61 of the Act. He has only challenged the sentence of

imprisonment awarded to the petitioner by the Courts below.

Learned counsel for the petitioner has submitted that the

wife of the petitioner was suffering from a serious disease and was

under treatment. Mother of the petitioner was also suffering from

neurological disease. He has further submitted that the petitioner

has already undergone more than six months of the actual sentence

and his sentence of imprisonment be reduced to as already

undergone by him. The fine imposed by the trial Court has already

been deposited by the petitioner.

Keeping in view the submissions made by learned

counsel for the petitioner and examining the facts and circumstances

of the case, it would be just and expedient to reduce the sentence of

imprisonment of the petitioner to as already undergone by him.

Accordingly, the conviction of the petitioner under Section

61 (1) (a) of the Act is maintained. However, the sentence of

imprisonment is reduced to as already undergone by him. With this

modification, the present revision petition is disposed of.

(SABINA)
JUDGE
February 03, 2009
anita