High Court Punjab-Haryana High Court

Om Parkash vs Vinod Kumar And Others on 5 August, 2009

Punjab-Haryana High Court
Om Parkash vs Vinod Kumar And Others on 5 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Revision No. 1144 of 2009 (O&M)
                          Date of decision : August 05, 2009


Om Parkash
                                            ....Petitioner
                          versus

Vinod Kumar and others
                                            ....Respondents


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Mansur Ali, Advocate for
             Ms. Harsh Rekha Dutt, Advocate, for the petitioner



L.N. Mittal, J. (Oral)

Criminal Misc. No. 22479 of 2009

For the reasons mentioned in the appeal, delay of 146 days in

filing the revision petition is condoned.

Criminal Revision No. 1144 of 2009

Om Parkash has filed this revision petition challenging

judgment dated 8.7.2008 passed by learned Additional Sessions Judge,

Panchkula whereby respondents Vinod Kumar, Dara Singh and Bhagat

Singh stand acquitted in FIR No. 79 dated 12.5.2007, under sections 302,

201 read with section 34 IPC, Police Station Chandi Mandir, District

Panchkula.

Rahul Gandhi alias Ginni lodged FIR alleging that on

11.5.2007 at about 3.30 PM, he was going from Dera Bassi to his house in
Criminal Revision No. 1144 of 2009 (O&M) -2-

Sector-25, Panchkula via Ramgarh. At abaout 4.00 PM, he reached bus

stand Madanpur where he saw three boys standing near a Bullet Motorcycle.

When he started looking towards them, one of them objected to it. The said

boys caught him and gave him slaps and fist blows. Informant’s friend

Rajiv Sharma alias Raju and petitioner’s son Rajiv since deceased happened

to come there. The aforesaid three assailants caught hold of them and

started beating them. One of the assailants inflicted blows on stomach and

arm of Rajiv with a stick like weapon and threw him in the bushes. On

hearing noise, some people came and thereupon the assailants fled away.

After some time Rajiv regained consciousness and thereupon the informant

and Raju left the spot. Next day, Raju telephonically informed the

informant Rahul Gandhi that Rajiv had since died due to injuries.

During trial, informant Rahul Gandhi appeared as PW7 and

stated about the occurrence but deposed that he could not identify the

assailants. He was declared hostile but nothing favourable to the

prosecution could be elicited in his cross-examination. Similarly other

alleged eye witness Rajiv Sharma alias Raju while appearing as PW8 stated

about the incident but deposed that he could not identify the assailants

because they had not inflicted injuries to Rajiv deceased in his presence.

He was also declared hostile and was cross-examined by the prosecutor but

nothing favourable to the prosecution could be extracted. Other evidence

was also led by the prosecution. Learned Additional Sessions Judge

acquitted the accused respondents vide impugned judgment dated 8.7.2008.

I have heard learned counsel for the petitioner and perused the

case file.

Criminal Revision No. 1144 of 2009 (O&M) -3-

It is a case of no evidence against the respondents. The learned

Additional Sessions Judge had no option but to acquit the accused when

both alleged eye witnesses of the occurrence refused to identify the

respondents being the assailants who had caused injuries to the deceased

resulting in his death. Learned counsel for the petitioner vehemently

contended that Rajiv Sharma alias Raju had identified the respondents as

the assailants during investigation. However, the said statement before the

police made by Rajiv Sharma alias Raju is no evidence and could be used

only for contradicting or corroborating the testimony made by the witness

during trial in the court. The statement made by the witness in the court is

substantive evidence and in the court, the witness did not state that the

respondents were the assailants. Same is the position of Rahul Gandhi

PW7. Being case of no evidence, it is manifest that the instant revision

petition is completely devoid of merit and is accordingly dismissed.




                                                      ( L.N. Mittal )
August 05, 2009                                            Judge
  'dalbir'