High Court Punjab-Haryana High Court

– Mukhtiar Kaur Wife Of Surjit … vs The State Of Punjab on 4 October, 2008

Punjab-Haryana High Court
– Mukhtiar Kaur Wife Of Surjit … vs The State Of Punjab on 4 October, 2008
              Crl. Appeal No. 363-SB of 1992
                           --1--


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
             CHANDIGARH

                       Crl. Appeal No. 363-SB of 1992
                       Date of Decision:04.10.2008

1- Mukhtiar Kaur wife of Surjit Singh, 2- Surjit Singh son
of Harnam Singh, 3- Karnail Singh son of Surjit Singh, all
residents of village Golewala, Tehsil and District Faridkot.

                                            .... Appellants
                       Versus

The State of Punjab
                                            .... Respondent

2.                     Crl. Revision No. 698-SB of 1992

Nachhatar Singh son of Sadhu Singh, resident of Bathinda
Road Hindaiya District Sangrur.
                                      ... Petitioner
          Versus

1- Mukhtiar Kaur wife of Surjit Singh son of Harnam
Singh, 2- Surjit Singh son of Harnam Singh, and 3- Karnail
Singh son of Surjit Singh, residents of village Golewala.

                                            .... Respondents

CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

Present:   Mr. P.S. Brar, Advocate
           for the appellants,
           in Crl. Appeal No.363-SB of 1992.

           Mr. S.S. Bhullar, DAG, Punjab
           for the respondent
           in Crl. Appeal No. 363-SB of 1992.

           Mr. Vivek Goyal, Advocate
           for the petitioner in
           Crl. Revision No. 698 of 1992.

           Mr. P.S. Brar, Advocate
           for the respondents,
           in Crl. Revision No. 698 of 1992.
               Crl. Appeal No. 363-SB of 1992
                           --2--


                           ---


SHAM SUNDER, J.

This judgment shall dispose of Crl. Appeal No.

363-SB of 1992 filed by Mukhtiar Kaur, Surjit Singh and

Karnail Singh, accused ( now appellants ), vide which they

were convicted by the Court of Sessions Judge, Faridkot, for

the offence punishable under Section 306 of the Indian Penal

Code, and sentenced as under:-

      1-    Karnail Singh        RI-   5 years

                                 Fine- 5000/-

                                 In default- RI, 6 months

      2-    Surjit Singh         RI-   3 years

                                 Fine- 5000/-

                                 In default- RI, 6 months

      3-    Mukhtiar Kaur        RI-   3 years

                                 Fine- 5000/-

                                 In default- RI, 6 months



and Criminal Revision No. 698 of 1992, filed by Nachhatar

Singh, complainant/revision-petitioner, for enhancement of the

substantive sentence and awarding compensation.

Crl. Appeal No. 363-SB of 1992

–3–

2. The facts, in brief, are that Amarjit Kaur

( now deceased ) daughter of Sadhu Singh, was married to

Karnail Singh, accused of village Golewala on 05.03.1983.

Sadhu Singh gave dowry, in the marriage, to Karnail Singh,

accused, as per his financial status. Karnail Singh, his mother

Mukhtiar Kaur and father Surjit Singh, were not happy with the

dowry brought by Amarjit Kaur, at the time of marriage. A few

days after the marriage, they started maltreating her. 1-1/2

years after the marriage, Amarjit Kaur gave birth to a son.

After the birth of a son to her, Karnail Singh, Mukhtiar Kaur

and Surjit Singh, demanded customary gifts, given at the time

of birth of a child, (shushak) from the parents of Amarjit

Kaur. They gave the customary gifts (shushak) as per their

financial status. The accused were, however, not satisfied with

the quantum of the customary gifts, brought by Amarjit Kaur.

Nachhatar Singh and Baljinder Singh, brothers of Amarjit

Kaur, came to village Golewala and requested Karnail Singh,

his father and mother that they should not maltreat Amarjit

Kaur. Six months prior to 19.06.1989, Karnail Singh’s elder

brother, was married. His wife brought a lot of dowry, in the

marriage. After the marriage of Karnail Singh’s elder brother,

the demands of Karnail Singh, his father, and mother assumed

greater proportions, and they became harsh towards Amarjit
Crl. Appeal No. 363-SB of 1992

–4–

Kaur and started treating her with extreme cruelty. They asked

her to bring more dowry. Thereafter, Amarjit Kaur along with

her child came to village Handiaya, in the house of her

parents. Thereafter, Sadhu Singh, his son Nachhatar Singh and

Nachhatar Singh’s brother-in-law Darshan Singh of Gulab-

Garh and the husband of the sister of father of Nachhatar

Singh (phuphar) namely Darshan Singh came to Golewala

along with Amarjit Kaur and her child. They requested the

accused that they should not maltreat her. Surjit Singh and

Mukhtiar Kaur, demanded Colour TV, VCR and Refrigerator.

They, in clear-cut terms, stated that, in case, these items were

not provided, in the shape of dowry, then they should take

back Amarjit Kaur, or she could go and die as they did not

need her and would marry Karnail Singh again elsewhere.

Nachhatar Singh and Sadhu Singh, agreed to give Colour TV,

Refrigerator and VCR to the accused and left Amarjit Kaur, in

her matrimonial home.

3. On 18.06.1989, Nachhatar Singh and his

brother-in-law Darshan Singh came to village Golewala, to

enquire about the welfare of Amarjit Kaur. They asked the

accused about Amarjit Kaur and her child. The accused, did

not give them any satisfactory reply. They felt that Amarjit

Kaur and her child had been murdered by the accused. From
Crl. Appeal No. 363-SB of 1992

–5–

village Golewala, they returned to village Handiaya, and

narrated the entire episode, to the inmates of the house. They,

then searched Amarjit Kaur, in their relations, but she was not

available.

3-A. On 20.06.1989, Nachhatar Singh and his

father Sadhu Singh came to Police Station, Sadar, Faridkot.

Nachhatar Singh lodged FIR Ex.PJ. The Police, Nachhatar

Singh and Sadhu Singh searched Amarjit Kaur and when they

came just near the gate of the Police Station, the husband of the

sister of the father of Nachhatar Singh, namely Darshan Singh

met them and told that the dead body of Amarjit Kaur, had

been found near the bridge of canal, in the area of village

Machaki Mal Singh. They along with the Police then went to

the spot. Dead body of Amarjit Kaur was lying on the bank of

the canal. By the side of the dead body, Balwinder Singh son

of Sadhu Singh and Darshan Singh, brother-in-law of

Nachhatar Singh, were found present.

3-B. Karnail Singh, was earlier engaged in

village Handiaya to the daughter of Zora Singh. The marriage

party came back from village Handiaya, without the bride, as

some dispute had arisen there. Cloth was purchased from M/s

Kaur Sain Jagan Nath of Barnala for the marriage of Amarjit

Kaur. Other articles and ornaments were also purchased from
Crl. Appeal No. 363-SB of 1992

–6–

various shops. Later on, the dead body of the child of Amarjit

Kaur was also recovered, from the canal.

3-C. Post-mortem examination, on the dead body

of Amarjit Kaur was performed by Dr. K.K. Aggarwal, Senior

Lecturer, Department of Forensic Medicine, Guru Gobind

Singh Medical College, Faridkot, on 20.06.1989 at 1.30 PM.

In the opinion of the doctor, the cause of death was asphyxia as

a result of drowning which was sufficient to cause death in the

ordinary course of nature. The time that lapsed between the

injuries and death, was within few minutes and between the

death and post-mortem was within 48 to 72 hours.

3-D. On 22.06.1989, at about 9.00 AM, the

doctor performed post-mortem examination on the dead body

of Soni son of Karnail Singh, aged about 4-1/2 years. In the

opinion of the doctor, the death of the child was due to

aphsyxia, as a result of drowning which was sufficient to cause

death, in the ordinary course of nature. The time that lapsed

between the injuries and death was within few minutes and

between the death and post-mortem was within 3 to 5 days. It

was further opined by the doctor that drowning was ante-

mortem in nature, in both the cases. The accused were

arrested. The statements of the witnesses were recorded.

After the completion of investigation, the accused were
Crl. Appeal No. 363-SB of 1992

–7–

challaned.

4. On their appearance, in the Court, the

accused were supplied the copies of documents, relied upon

by the prosecution. Charge under Section 304-B of the IPC,

was framed against the accused, to which they pleaded not

guilty and claimed judicial trial.

5. The prosecution, in support of its case,

examined Dr. K. K. Aggarwal, Senior Lecturer, department of

Forensic Medicine, GGS Medical College, Faridkot, (PW-1),

Surjit Singh, Patwari, Halqa Machaki Mal Singh, (PW-2),

Nachhatar Singh, (PW-3), Zora Singh, (PW-4), Bhim Singh,

(PW-5 ), Tek Chand, (PW-6), Jaswant Singh, ( PW-7 ),

Darshan Singh, ( PW-8 ), Gurcharan Singh, ( PW-9 ) , who

was wrongly mentioned as PW-10, Harbans Lal, ( PW- 10 ),

who was also wrongly mentioned as PW-11, Manohar Lal,

( PW- 11 ), who was wrongly mentioned as PW-12, and

Raghbir Singh, Inspector, ( PW- 12 ), who was wrongly

mentioned as PW-13. Thereafter, the Additional Public

Prosecutor for the State, closed the prosecution evidence.

6. The statements of the accused, under

Section 313 of the Code of Criminal Procedure, were

recorded. They were put all the incriminating circumstances,

appearing against them, in the prosecution evidence. They
Crl. Appeal No. 363-SB of 1992

–8–

pleaded false implication. It was stated by Mukhtiar Kaur

that marriage of co-accused Karnail Singh, took place on

04.03.1982. She further stated that Karnail Singh was never

engaged to the daughter of Zora Singh. It was further stated

by Mukhtiar Kaur that Amarjit Kaur was of queer habits. She

was stiff necked and was non-cooperative with other ladies of

the house. It was further stated by her that Amarjit Kaur

wanted to live separate from the parents of Karnail Singh,

which he refused to do. Amarjit Kaur became frustrated and

there arose tension in her mind. It was further stated by her

that for that reason, she left the house, in their absence, along

with the child. It was further stated by her, that they searched

Amarjit Kaur and the child and informed the police also.

They also sent information to Sadhu Singh and his son

Nachhatar Singh i.e. the complainant. It was further stated by

her that the members of the complainant family came there

and they also searched along with them Amarjit Kaur and the

child. It was further stated by her that, later on in connivance

with the police, the instant case was planted against them.

7. Surjit Singh and Karnail Singh, accused, in

their statements took up the same pleas, as were taken up by

Mukhtiar Kaur, accused, in her statement under Section 313

Cr.P.C.

Crl. Appeal No. 363-SB of 1992

–9–

8. In defence, the accused examined Baljit

Singh, Record Keeper, Market Committee, Bhucho, DW-1,

Iqbal Singh, Clerk, SDM’s office, Muktsar, DW-2, Pritpal

Singh, Clerk, Market Committee, Bhucho, DW-3, Gajja

Nand, Ahlmad, Court of Additional Sessions Judge, Faridkot,

DW-4, Tarsem Singh son of Hakem Singh, DW-5, and

Karnail Singh, accused, himself appeared as his own witness

as DW-6. He in his defence evidence, also tendered birth

entry Ex.DA/1. Thereafter, they closed the defence evidence.

9. After hearing the Additional Public

Prosecutor for the State, the Counsel for the accused, and, on

going through the evidence, on record, the trial Court came to

the conclusion that no offence punishable under Section 304-

B of the Indian Penal Code was made out against the accused.

Ultimately, they were convicted and sentenced for the offence

punishable under Section 306 of the Indian Penal Code, as

stated hereinbefore.

10. Feeling aggrieved, against the judgment of

conviction, and the order of sentence, rendered by the trial

Court, the instant appeal, and the revision petition were filed.

11. I have heard the Counsel for the parties,

and have gone through the evidence and record of the case,
Crl. Appeal No. 363-SB of 1992

–10–

carefully.

12. The Counsel for the appellants, at the very

outset, submitted that no offence under Section 306 of the

Indian Penal Code was constituted, from the facts

circumstances and the evidence, produced by the prosecution.

He further submitted that from the evidence, on record, it was

proved that the parents of the deceased, promised that they

would give Colour TV, Fridge, and VCR. He further

submitted that when they promised to give the same, as

allegedly demanded by the accused, there was no question of

torturing the deceased by the accused, and, as such, it could

not be said that they abetted the alleged commission of

suicide by the deceased. The submission of the Counsel for

the appellants, in this regard, does not appear to be correct.

Abetment has been defined in Section 107 of the Indian Penal

Code, which reads as under:-

“107 . Abetment of a thing. A person abets the

doing of a thing, who

First, Instigate any person to do that thing; or

Secondly- 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, and in order to the
Crl. Appeal No. 363-SB of 1992

–11–

doing of that thing; or

Thirdly- Intentionally aids, by any act or illegal

omission, the doing of that thing.”

“Explanation 1. A person, who by willful

misrepresentation or by willful concealment of a

material fact which he is bound to disclose,

voluntarily causes or procures, or attempts to

cause or procure, a thing to be done is said to

instigate the doing of that thing.

Explanation 2.- Whoever, either prior to or at the

time of commission of an act does anything in

order to facilitate the commission of that act, and

thereby facilitates the commission thereof, is said

to aid the doing of that act.”

Sufficient evidence was produced by the prosecution, to

prove that the deceased was being maltreated by the accused,

who are none-else than the husband, mother-in-law and

father-in-law respectively, in connection with the demand of

more dowry, from time to time. Nachhatar Singh, PW-3, is

the star witness of the prosecution. He is brother of the

deceased. He stated that the accused were not happy with

the dowry, given by them, at the time of marriage of his

sister with Karnail Singh, accused and as such they
Crl. Appeal No. 363-SB of 1992

–12–

maltreated her. He further stated that after some days of the

marriage, they started maltreating his sister. He further

stated that 1-1/2 years after the marriage, his sister Amarjit

Kaur gave birth to a male child, and, on this occasion, all the

accused demanded customary gifts (Shushak) from them.

He further stated that, as per their financial status, they gave

them the customary gifts (Shushak). However, the accused

were not at all happy. No only this, from the statement of

Nachhatar Singh, it was further proved that about six

months, before the occurrence, the elder brother of Karnail

Singh, accused, was married and a lot of dowry was given

by his in-laws. On seeing that, a lot of dowry had been

given, at the time of the marriage of their elder son, the

parents of Karnail Singh, as also Karnal Singh, became more

furious, and started perpetrating extreme cruelty against the

deceased, asking her to bring more dowry. It was, at that

occasion, that she came to her parents and told the entire

story to them. It was thereafter that Nachhatar Singh, brother

of the deceased, Sadhu Singh, father of the deceased, and

Darshan Singh, brother-in-law of Nachhatar Singh, came to

village Golewala along with Amarjit Kaur, in the house of

her in -laws. At that time, they requested the accused that

they should stop maltreating her. At that time also, the
Crl. Appeal No. 363-SB of 1992

–13–

accused demanded Colour TV, VCR and Refrigerator. They

also told them that, in case, they were unable to give those

articles, in the shape of dowry, then they could take back

Amarjit Kaur, or she may go wherever she liked or die.

They further told that they would not keep her, in their

house, and perform the marriage of Karnail Singh

somewhere else. It was, at that juncture, that the parents of

the deceased agreed to give colour TV, VCR and

Refrigerator. Amarjit Kaur was left in the house of her in-

laws and Nachhatar Singh and others came back.

Immediately thereafter on 18.06.1989, when Nachhatar

Singh and his brother-in-law Darshan Singh, went to the

house of her in-laws, to enquire about her welfare, she was

not available there. Ultimately, the dead bodies of Amarjit

Kaur and her minor child were found on the bank of the

canal. The death, as stated above, as per the opinion of the

doctor, was on account of drowning, which was ante-

mortem, in nature. The accused are greedy persons, as is

proved from the statement of Nachhatar Singh, PW3.

Nachhatar Singh, PW-3, in clear-cut terms, stated that earlier

Karnail Singh, accused, husband of Amarjit Kaur, deceased,

was engaged in their village to the daughter of Zora Singh

and the marriage party had been sent back without the bride,
Crl. Appeal No. 363-SB of 1992

–14–

as there was some dispute over the dowry. From this

incident, it could be well imagined, how greedy the accused

are. No doubt, promise by the parents of the deceased had

been made, for giving the aforesaid articles, in the shape of

dowry, to the accused, yet they had not yet fulfilled that

demand. Had the demand been fulfilled, the matter would

have been different. Since the demand was still unfulfilled,

the greedy persons like the accused, could go to any extent,

to create such adverse circumstances, for the deceased,

forcing her to commit suicide, alongwith her minor child. If

a person is continuously tortured and subjected to cruelty of

extreme degree, it is not at all possible for her/him, to

tolerate the same. It was, thus, the continuous torture and

cruelty having been caused to the deceased, by the accused,

that she was compelled to take an extreme step, to end her

life, and the life of her minor child. Otherwise, a lady

having a male child of the age of about 4-1/2 years, in her lap

would certainly entertain high hopes, to lead a very happy

married life. Had she been not treated with extreme cruelty,

referred to above, she would have been the last lady, even to

think about the commission of suicide. The evidence of

Nachhatar Singh, PW-3, was duly corroborated by the

evidence of Zora Singh, PW-4, with whose daughter, Karnail
Crl. Appeal No. 363-SB of 1992

–15–

Singh was earlier engaged, but the marriage party had to be

sent back, as there was some dispute over the dowry. From

the statements of Jaswant Singh, PW-7, and Darshan Singh,

PW-8, it was also proved that the accused abetted the

commission of suicide, by Amarjit Kaur and her minor son.

As such, the ingredients required for constituting the offence,

punishable under Section 306 of the Indian Penal Code,

were duly proved. The trial Court was right in coming to the

conclusion, that the accused committed the offence,

punishable under Section 306 of the Indian Penal Code.

The conclusion arrived at, by the trial Court, is based on the

correct appreciation of evidence and warrant no interference.

The conclusion of the trial, in this regard, is affirmed.

13. It was next submitted by the Counsel for the

appellants, that Amarjit Kaur and her minor child were found

dead on 18.06.1989, and it was in the knowledge of

Nachhatar Singh and his parents, but for two days, the FIR

was not lodged. He further submitted that there was delay of

two days in lodging the FIR, which resulted into concoction

of story, false implication of the accused, and introduction

of false witnesses. The submission of the Counsel for the

appellants, in this regard, does not appear to be correct.

When Nachhatar Singh along his brother-in-law went to the
Crl. Appeal No. 363-SB of 1992

–16–

house of the in-laws of the deceased on 18.06.1989, they

found that she ( deceased ) and her child were not present

there. They asked the accused about the whereabouts of

Amarjit Kaur and her minor child, but they could not give

any satisfactory reply. Naturally, before proceedings further,

as it was a very sensitive matter, they were required to

conduct search of Amarjit Kaur, and her minor son.

However, they could not succeed in searching Amarjit Kaur,

and her son and ultimately when the dead bodies of Amarjit

Kaur and her child were found, the FIR was lodged. The

brother and parents of Amarjit Kaur, since deceased, must

be perplexed and puzzled, on account of the disappearance

of Amarjit Kaur and her minor child. Their first concern

was to search them. If a man is put in such a condition, he is

not able to act swiftly, in the matter of lodging the report. It

was, under these circumstances, that delay occurred, in

lodging the First Information Report. The aforesaid

circumstances explain the delay in lodging the FIR. Even

otherwise, mere delay in lodging the FIR, in itself, is not

sufficient to throw away the case of the prosecution. In the

face of delay in lodging the FIR, the Court is required to

scrutinize the evidence of the prosecution witnesses, to come

to the conclusion, as to whether the same is reliable. If the
Crl. Appeal No. 363-SB of 1992

–17–

Court, after such scrutiny, comes to the conclusion that the

same is reliable, then delay pales into insignificance. The

evidence produced by the prosecution is reliable. The delay,

if any, thus pales into insignificance. On account of such

delay, there was neither false implication of the accused, nor

concoction of false story, nor introduction of false

witnesses. In this view of the matter, the submission of the

Counsel for the appellants, being without merit, must fail,

and the same stands rejected.

14. It was next submitted by the Counsel for the

appellants, that Nachhatar Singh, PW-3, during the course of

cross-examination, stated that when they went to the house

of the accused, Karnail Singh, did not make any demand. He

further submitted that he also stated that, at that time, only

the demand of dowry was made by Mukhtiar Kaur and her

husband. He further submitted that Karnail Singh was, thus,

not responsible for the commission of any offence. The

submission of the Counsel for the appellants, in this regard,

does not appear to be correct. The evidence of the witnesses,

is required to be read, as a whole, and not by tearing the

same into pieces. When the evidence of Nachhatar Singh,

PW-3, is read as a whole, then only one and one inescapable

conclusion,that can be arrived at, is that all the three accused
Crl. Appeal No. 363-SB of 1992

–18–

from time to time subjected Amarjit Kaur to cruelty in

connection with the demand of dowry. If, on one occasion,

Karnail Singh, did not demand the articles in the shape of

dowry, then that does not absolve him of his earlier demands

made by him, in connection therewith, from the deceased and

her parents. In this view of the matter, the submission of the

Counsel for the appellants, therefore, being without merit,

must fail, and the same stands rejected.

15. The defence version and the defence

evidence were duly noticed and discussed by the trial Court

in paras 22 to 26 of its judgment. Ultimately the trial Court

came to the conclusion that the defence evidence did not

prove the innocence of the accused for the offence

punishable under Section 306 of the Indian Penal Code.

However, the trial Court, on appreciation of the defence

evidence came to the conclusion that no offence punishable

under Section 304-B of the Indian Penal Code was made out,

as it was not proved that the death of the deceased did take

place within seven years of her marriage. This Court, after

reappraisal of the evidence, also comes to the same

conclusion.

16. Now coming to the revision petition, it may
Crl. Appeal No. 363-SB of 1992

–19–

be stated here, that the same is liable to be dismissed, for the

reasons to be recorded hereinafter. The trial Court, after due

appreciation of the evidence, on record, awarded adequate

sentence to the accused. The sentence awarded by the trial

Court is commensurate with the gravity of offence. The

Counsel for the revision-petitioner could not point out any

circumstance, showing that the sentence awarded was

shockingly on the lower side. No ground is made out for the

enhancement of sentence.

17. Award of compensation was also prayed for,

in the revision petition. It may be stated here, that besides

awarding substantive sentence, to the accused, the trial Court

also imposed the sentence of fine upon them. According to

the provisions of Section 357(3) Cr.P.C., if the fine forms

part of the sentence, then no compensation can be awarded.

The trial Court, however, rightly came to the conclusion that

the amount of fine, if recovered, shall be paid, in its entirety,

to the parents of the deceased. Under these circumstances,

this prayer also does not merit acceptance.

18. No other point, was urged, by the Counsel

for the parties.

19. In view of the above discussion, it is held

that the judgment of conviction, and the order of sentence,
Crl. Appeal No. 363-SB of 1992

–20–

rendered by the trial Court, are based on the correct

appreciation of evidence, and law, on the point. The same do

not warrant any interference. The same are liable to be

upheld.

20. For the reasons recorded, hereinbefore, the

appeal is dismissed. The judgment of conviction and the

order of sentence dated 19.09.1992, are upheld. If the

appellants are on bail, their bail bonds shall stand cancelled.

21. Criminal Revision Petition No. 698 of 1992

is also dismissed, being devoid of merit.

22. The Chief Judicial Magistrate, shall take

necessary steps, in accordance with the provisions of law, to

comply with the judgment, with due promptitude, keeping in

view the applicability of the provisions of Section 428 of the

Code of Criminal Procedure. The compliance report be sent

immediate thereafter.

(SHAM SUNDER)
JUDGE
October 04, 2008
dinesh
Crl. Appeal No. 363-SB of 1992

–21–

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

Crl. Revision No. 698-SB of 1992

Date of Decision:04.10.2008

Nachhatar Singh son of Sadhu Singh, resident of Bathinda
Road Hindaiya District Sangrur.

… Petitioner
Versus

1- Mukhtiar Kaur wife of Surjit Singh son of Harnam
Singh, 2- Surjit Singh son of Harnam Singh, and 3- Karnail
Singh son of Surjit Singh, residents of village Golewala.


                                             .... Respondents

CORAM: HON'BLE MR. JUSTICE SHAM SUNDER

Present:     Mr. Vivek Goyal, Advocate
             for the petitioner.

             Mr. P.S. Brar, Advocate
             for the respondents.

                        ---

For orders , see detailed reasons in Crl. A.

No. 363-SB of 1992, titled as Mukhtiar Kaur and others vs.

The State of Punjab, decided on even date.

04.10.2008                    ( Sham Sunder )
dinesh                            Judge