High Court Punjab-Haryana High Court

Palwinder Singh @ Pinda vs Unknown on 8 December, 2009

Punjab-Haryana High Court
Palwinder Singh @ Pinda vs Unknown on 8 December, 2009
Crl.Appeal No.661-DB of 2000                            -1-



 IN THE HIGH COURT OF PUNJAB                      AND HARYANA
                AT CHANDIGARH.


                              Crl.Appeal No.661-DB of 2000
                              Date of Decision: December 8, 2009



1.Palwinder Singh @ Pinda s/o Gagdush Singh;
2.Iqbal Singh @ Satwinder Singh s/o Jagdish Singh, both residents of
Village Moranwali, Police Station Garhshankar, District Hoshiarpur.

                                                        .....Appellants

                              v.

State of Punjab
                                                        .....Respondent


                              Crl.Appeal No.666-DB of 2000


1.Gurtek Singh @ Teki s/o Joginder Singh;
2.Jaswinder Singh @ Manna s/o Gurdev Singh; and
3.Jaswinder Singh @ Binda s/o Balbir Singh; all residents of Moranwali,
Police Station Garhshankar, District Hoshiarpur.

                                                        .....Appellants

                         v.

State of Punjab


CORAM: HON'BLE MR.JUSTICE MEHTAB S.GILL
      HON'BLE MR.JUSTICE RAM CHAND GUPTA


Present:    Mr.H.S.Sandhu, Sr.Advocate with
            Mr.Varun Walia, Advocate
            for the appellants in Crl.A.No.661-DB of 2000.

            Mr.R.S.Cheema, Sr.Advocate with
            Ms.Tanu Bedi, Advocate
            for the appellants in Crl.A.No.666-DB of 2000.

            Mr.S.S.Gill, Additional Advocate General,
            Punjab.
 Crl.Appeal No.661-DB of 2000                             -2-


RAM CHAND GUPTA, J.

1. Both the above mentioned appeals, i.e., Criminal Appeal

Nos.661-DB and 666-DB of 2000, are being decided by this common

judgment, as the same have arisen out of the same judgment of

conviction and order of sentence dated 22.11.2000 passed by the Court

of Sessions Judge, Hoshiarpur, vide which all the appellants-accused

were convicted for offences under Section 148 of the Indian Penal Code

(hereinafter to be referred as `IPC’) and 302 read with Section 149 of the

IPC and sentenced to undergo rigorous imprisonment for two years and

to pay fine of Rs.1000/- each, and in default of payment of fine to further

undergo rigorous imprisonment for two months each, for offence under

Section 148 IPC and further sentenced to undergo rigorous imprisonment

for life for offence under Section 302 read with Section 149 IPC.

2. Briefly stated, the case of the prosecution, as per statement

Ex.PG got recorded by Makhan Singh (PW5) son of Harbhajan Singh,

resident of Alipur, Police Station Garhshankar, on 10.3.1998 before

Mohinder Singh, Inspector, SHO, Police Station Garhshankar, runs as

under:

3. Makhan Singh, complainant, are five brothers and three

sisters. Two of his sisters, namely, Paramjit Kaur and Manjit Kaur are

married with Joginder Singh (PW8) and Tarlochan Singh, both sons of

Kashmir Singh, in Village Moranwali. About 3-4 days before the

occurrence, Gurtek Singh alias Teki, son of Joginder Singh, Jaswinder

Singh @ Manna son of Dev Singh, Iqbal Singh, Jagdish Singh and his

brother Pinda, Jasbir Singh son of Ajaib Singh and Balwinder Singh son
Crl.Appeal No.661-DB of 2000 -3-

of Balbir Singh had gone to the house of sister of Makhan Singh,

namely, Paramjit Kaur, and abused her and her husband and had also

broken house-hold articles regarding which compromise was to be made

before respectable persons of the village and hence, Makhan Singh

alongwith his younger brother Sukhjiwan Singh @ Sukhi (deceased) and

Joginder Singh, husband of Paramjit Kaur were going on scooter bearing

No.PB-24-3349 `Bajaj Chetak’ from village Moranwali to village Alipur

via Bhaura to bring father of Makhan Singh. Further according to him

when they reached about 200/300 meters short of Bein (Rivulet) on way

from Moranwali to Bhaura, it was at about 4.30 p.m. when Gurtek Singh

@ Teki, Jaswinder Singh @ Manna, Iqbal Singh and Jasbir Singh armed

with naked Kirpans and Balwinder Singh @ Binder and Pinda armed

with dangs emerged from the fields abutting the road and on seeing

them came on the road. Gurtek Singh @ Teki raised lalkara that

Joginder Singh and his wife’s brothers should not be escaped and he

gave kirpan blow on the head of Sukhjiwan @ Sukhi, who was driving

the scooter. Makhan Singh and Joginder Singh ran backwards to save

themselves. Within their sight Jaswinder Singh @ Manna gave kirpan

blow thrust-wise on the left thigh of Sukhjiwan @ Sukhi, who fell down

on the metalled road and while he was lying, Jasbir Singh gave him blow

with his kirpan, who raised his hand towards the blow and the blow hit

in between the fingers of his left hand. Iqbal Singh gave blow with his

kirpan thrust-wise on the groin of Sukhjiwan Singh @ Sukhi and he

started crying with pain. Balwinder Singh and Pinda gave blows with

their respective dangs to Sukhi and thereafter they ran away towards

Village Bhaura with their respective weapons.

Crl.Appeal No.661-DB of 2000 -4-

4. Makhan Singh, complainant and Joginder Singh PW

removed Sukhjiwan Singh @ Sukhi on the scooter to Civil Hospital,

Garhshankar, where Surinder Singh son of Bakhsha Singh r/o Chack

Phullu also met them, who got Sukhjiwan @ Sukhi admitted in the

hospital at 5.30 p.m. He was given treatment. However, he succumbed

to injuries at 6.20 p.m. on the same day.

5. On receiving information by Mohinder Singh, Inspector,

PW9, through wireless at 6.00 p.m., while he was present at bus stand of

village Rodmajara in connection with patrolling and checking, he

reached Civil Hospital and recorded statement Ex.PG of Makhan Singh,

complainant, PW5, and the same was completed at 8.00 p.m. on the same

day. He made his endorsement on the same as Ex.PG/1 and sent the

same to Police Station for registration of the case, on the basis of which

formal FIR Ex.PG/2 was recorded. Copy of FIR reached the Illaqa

Magistrate at 10.10 p.m. on the same day.

6. The Investigating Officer prepared the inquest report on the

dead body of the deceased and sent the same for postmortem

examination. He also visited the place of occurrence and prepared rough

site plan and lifted blood stained earth. He recorded statement of

witnesses. He arrested the accused. He recovered the weapons with

which injuries were caused by the accused, as per their disclosure

statements.

7. On completion of the investigation, report under Section

173 of the Code of Criminal Procedure (hereinafter to be referred as

`Cr.P.C.) was presented in the Court of Sub Divisional Judicial

Magistrate, Garshankar, who committed the case to the Court of Sessions
Crl.Appeal No.661-DB of 2000 -5-

vide order dated 1.6.1998.

8. One of the accused, namely, Jasbir Singh son of Ajaib

Singh could not be arrested and he was declared proclaimed offender.

9. Learned trial Court finding prima facie case charged all the

five accused for offences punishable under Sections 148 and 302/149

IPC, to which they did not plead guilty and claimed trial.

10. In support of the contention, the prosecution examined as

many as 9 PWs.

11. PW1 is Dr.Reeta Dhami, the then Medical Officer, Civil

Hospital, Garhshankar, who conducted postmortem examination on the

dead body of Sukhjiwan Singh @ Sukhi son of Harbhajan Singh of

Village Alipur and found the following injuries on his person:

“1. Incised wound 4 x 2 cm long on the left parieto

temporal region, 9 cm from the left eyebrow and 7 cm from

the left pinna. On dissection, underlying bone intact. Brain

and dura mater N.A.D.

2. Linear bruise 13 x .5 cm on the back of left side of

chest extending from midline to lower end of scapula .

3. Bruise 3 x .2 cm on the medial aspect of forearm,

left 9 cm from the wrist.

4. Incised wound 9 x 1 cm on the palmer aspect of the left

hand extending from middle of front of wrist to web space

between little finger and ring finger. Underlying muscles,

tendons, vessels and bones cut.

5. Incised wound 5.5 x 1.5 cm on the anterior lateral

aspect of the left thigh 18.5 cm above the knee. On
Crl.Appeal No.661-DB of 2000 -6-

dissection underlying muscles and vessels upto bone were

cut. Clots were present.”

12. She further deposed that all other organs were healthy and

that in her opinion the cause of death in this case was heamorrhage and

shock as a result of injuries no.4 and 5 , which were sufficient to cause

death in the ordinary course of nature and that all the injuries were ante

mortem in nature. She also deposed that probable duration between

injuries and death was within few hours and between death and

postmortem was within 24 hours. She had proved copy of postmortem

report Ex.PA, police request Ex.PB and the inquest report Ex.PC.

13. PW2 is Bal Kishan, the then Additional Ahlmad in the Court

of Additional Civil Judge, Sr.Division,Garhshankar, who deposed that as

per record accused Jasbir Singh was declared proclaimed offender on

19.8.1998.

14. PW3 is Kewal Singh, MHC and PW4 is Gurdev Singh,

Constable, who are formal witnesses and have tendered in evidence their

respective affidavits, Ex.PE and PF.

15. PW5 is Makhan Singh, complainant, on whose statement

Ex.PG, the present case was registered, as detailed above.

16. PW6 is Paramjit Singh, Draftsman, District Courts,

Hoshiarpur, who prepared the scaled site plan Ex.PH of the place of

occurrence on 24.5.1998.

17. PW7 is Tarlochan Singh, HC, who is also a formal witness

and who has tendered in evidence affidavit of his statement Ex.PJ.

18. PW8 is Joginder Singh son of Kashmir Singh, another eye-

witness of the occurrence, who corroborated the version of Makhan
Crl.Appeal No.661-DB of 2000 -7-

Singh, complainant.

19. PW9 is Mohinder Singh, Inspector, i.e., Investigating

Officer of this case, who recorded the statement of Makhan Singh and

investigated the case,

20. Statements of all the accused in terms of Section 313

Cr.P.C. was recorded in which they denied the allegations and pleaded to

be innocent.

21. Accused Gurtek Singh @ Teki and Jaswinder Singh @

Binda had taken the plea that they have been falsely implicated in this

case and accused Palwinder Singh @ Pinda and Iqbal Singh had taken

the plea that they have been falsely implicated in this case due to party

faction in the village. Accused Jaswinder Singh @ Manna son of

Gurdev Singh had taken the following plea:

“Kashmir Singh, father of witness Joginder Singh

connived with Amrik Singh, Harbishan Singh and Harbax

Singh alias Gurbax Singh sons of Surain Singh, resident of

Village Moranwali to grab the agricultural land of

Harbinder Singh Rai son of Tara Singh Rai. He filed a case

against the said Kashmir Singh and the said remaining three

persons, who are the real uncles of Harbinder Singh Rai.

This civil case, which was a suit for declaration and

permanent injunction, filed by said Harbinder Singh Rai

against the said persons, remained pending in the Court of

Civil Judge at Garhshankar. I was doing its Pairvi in favour

of Harbinder Singh Rai. A compromise was effected

between the parties, i.e., plaintiff and Amrik Singh,
Crl.Appeal No.661-DB of 2000 -8-

Harbishan Singh & Harbax Singh, at last. So, the witness

Joginder Sngh and his other family members and relatives

were annoyed of it. The deceased is the real brother-in-law

of Joginder Singh. The present criminal case charged

against me is merely a case of accident, but in connivance

with the police it has been concocted to be a murder case

and has been foisted upon me. At the very initial stage, my

father complained this fact that it was a case of accident to

the higher authorities also. I have not been afforded

opportunity to cross-examine the doctor witness PW, who

had conducted the postmortem on the deceased. Thereafter

my application filed under Section 311 Cr.P.C. to recall the

said witness for her further cross-examination has also been

declined. So, the full facts relating to the factum of accident

in the eyes of medical science could not be brought on the

record. I am innocent and I have not committed the offence

charged against me.”

22. In defence accused examined six witnesses.

23. DW1 is Vinod Goyal, Clerk, Judicial Record Room,

Hoshiarpur, who could not bring the summoned record as the same was

burnt in the fire which broke down in June 1998.

24. DW2 is Anil Kumar Choudhary, Senior Assistant from the

office of Governor of Punjab, Chandigarh, who deposed that a complaint

was received from Gurdev Singh son of Chainchal Singh of village

Moranwali, District Hoshiarpur, which was sent to Principal Secretary,

Home Department, Punjab, for necessary action.
Crl.Appeal No.661-DB of 2000 -9-

25. DW3 is Kulwinder Singh, Constable, who brought

complaint sent by Gudev Singh son of Chainchal Singh regarding this

FIR, which was marked to SSP, Hoshiarpur, for enquiry.

26. DW4 is Amrik Singh, Ahlmad of the Court of JMIC,

Garhshankar, who has proved regarding filing of civil suit titled

Harvinder Singh Rai @ H.B.Rai, Advocate vs. Amrik Singh etc. in the

Court at Garhshankar.

27. DW5 is Dr.Harish Tuli, Professor and head of Department.

of Forensic Medicine, Govt. Medical College, Patiala, who deposed,

after going through the post mortem report, Ex.PA of Sukhjiwan Singh,

deceased, that injury no.1 is on the head and however, as per Doctor’s

report brain and pleura and bone were intact and that since rest of the

injuries are on non-vital parts of the body, so if prompt, efficient and

quality medical aid would have been given to the victim, the patient

could survive.

28. DW6 is Gurdev Singh, father of Jaswinder Singh @ Manna,

who had sent complaints to higher authorities regarding alleged false

involvement of his son Jaswinder Singh @ Manna in this case.

29. After hearing learned public prosecutor for the State and

learned counsel for the accused, learned trial Court came to the

conclusion that prosecution has been able to prove offences under

Sections 148 and 302 read with Section 149 IPC against all the accused

without any shadow of reasonable doubt and hence, it convicted and

sentenced the accused, as aforementioned, against which the present

appeals have been filed.

30. We have heard learned counsel for the appellants-accused,
Crl.Appeal No.661-DB of 2000 -10-

learned State counsel and have gone through the whole record carefully.

31. It has been argued by learned counsel for the appellants-

accused that as per case of the prosecution and as per depositions of

PW5 Makkhan Singh and PW8 Joginder Singh, they have given detail

account of the injuries allegedly caused by the accused and Jasbir Singh

who was declared proclaimed offender, to the deceased and that it was

alleged that accused Iqbal Singh caused injury with his sword on the

testicle of Sukhjiwan Singh deceased, however no such injury was

found by Dr.Reeta Dhami, PW1, who conducted autopsy on the dead

body of Sukhjiwan Singh and that no such injury has also been

mentioned in the bed head ticket, Ex.DA, and hence it is argued that

Iqbal Singh has been falsely implicated in this case.

32. It is further argued that as per case of the prosecution four of

the accused including Jasbir Singh were armed with swords and two of

the accused were armed with dangs and that all caused injuries to

Sukhjiwan Singh. However, as per medical evidence, as deposed by

Dr.Reeta Dhami, only five injuries were found on the person of the

deceased. It is further contended that injuries no.1, 2 and 3 are simple in

nature. As per medical evidence, death was caused due to injuries no.4

and 5, which are not on any vital part of the body. It is further argued

that even injuries no.2 and 3 are only bruises and the same are also not

on any vital part of the body. It is further contended that as per case of

the prosecution the injuries were given to the deceased even while he

was lying on the ground. It is further contended that no injury was found

on the groin of the deceased as deposed by PW5 Makhan Singh and

PW8 Joginder Singh. It is further contended that the approach adopted
Crl.Appeal No.661-DB of 2000 -11-

by learned trial Curt that Doctor did not properly conduct the

postmortem examination after close physical examination of the dead-

body cannot be said to be a legal one and that no such inference can be

drawn that the Doctor did not conduct the postmortem examination after

close examination of the dead body. Hence, it is argued that it cannot be

said that the object of the alleged unlawful assembly was to commit

murder of Sukhjiwan Singh. Hence, it is contended that no case for

offence under Section 302 read with Section 149 IPC is made out

against the accused.

33. On this point reliance has been placed upon State of Punjab

vs. Tejinder Singh and another 1995 Supreme Court Cases (Crl.) 987;

Parusuraman alias Velladurai and others vs. State of Tamil Nadu

1992 Supreme Court Cases (Crl.) 292; Karam Singh vs. State of

Punjab 1994 Supreme Court Cases (Crl.) 64; Rama Meru and another

vs. State of Gujarat AIR 1992 Supreme Court 969; Bawa Singh vs.

State of Punjab 1993 Crl.L.J. 49; Kartar Singh and others vs. State

of Punjab 1996 Crl.L.J. 1722; and Ranjha and another vs. State of

Punjab 1996 Crl.L.J. 3991.

34. Learned State counsel has not been able to rebut this

argument of learned counsel for the accused.

35. A careful perusal of testimony of Dr.Reeta Dhami PW1 and

the bed head ticket of the deceased, Ex.DA, shows that no injury was

found on groin of the deceased which was attributed to accused Iqbal

Singh by the witnesses. Hence, only inference which can be drawn is

that Iqbal Singh accused did not participate in the occurrence and that he

was not party to the common object of the unlawful assembly to cause
Crl.Appeal No.661-DB of 2000 -12-

injury to Sukhjiwan Singh @ Sukhi and that he has been falsely

implicated in this case.

36. Further only injury no.1 is on the vital part of the body and

however, the same is simple in nature and on dissection underlying bone

was intact and as per medical evidence death was caused on account of

injuries no.4 and 5, which are on non-vital parts of the body. Hence,

there is force in the argument of learned counsel for the appellants-

accused that prosecution has failed to prove that accused intended to

commit murder of Sukhjiwan Singh.

37. There are three types of culpable homicide under Indian

Penal Code. The first is defined in Section 300 IPC as murder and the

second may be termed as culpable homicide of 2nd degree which is

punishable under Ist part of Section 304 IPC and there is culpable

homicide of 3rd degree, i.e., culpable homicide punishable under IInd

part of Section 304 IPC.

38. Hence, taken into consideration the kind of injuries found

on the body of deceased in this case, as per medical evidence, as

described above, it cannot be inferred that the accused intended to

commit murder of Sukhjiwan Singh or that they intended to inflict such

an injury which in the ordinary course of nature was sufficient to cause

death. Hence the offence committed by other appellants-accused would

also come under Section 304 part I read with Section 149 IPC and not

under Section 302 read with Section 149 IPC .

39. In Tejinder Singh’s case (supra) except one injury on the

head, all other injuries were caused on non-vital parts of the body and

the head injury was only muscle deep. Hence in the circumstances of the
Crl.Appeal No.661-DB of 2000 -13-

case, both the accused were held liable to be convicted under Section

304 Part I read with Section 34 and not under Section 302 IPC.

40. Hence, in view of the above discussion, appeal filed by

Iqbal Singh, appellant-accused is accepted. Judgment of his conviction

and sentence is set aside and he is acquitted of the charges framed

against him.

41. However, conviction of accused Palwinder Singh @ Pinda,

Gurtek Singh @ Teki, Jaswinder Singh @ Manna and Jaswinder Singh

@ Binda for offence under Section 302 read with Section 149 IPC is

converted to offence under Section 304 Part I read with Section 149 IPC

and while setting aside their sentence to undergo life imprisonment for

offence under Section 302 read with Section 149 IPC, they are sentenced

to undergo rigorous imprisonment for six years each, for offence under

Section 304 Part I read with Section 149 IPC, while maintaining the

sentence passed for offence under Section 148 IPC by the trial Court.

However, both the sentences shall run concurrently and the

imprisonment already undergone by the accused during investigation,

trial and during pendency of this appeal after conviction shall be set off,

as provided under Section 428 Cr.P.C. With this modification in the

quantum of sentence, the appeals filed by Palwinder Singh @ Pinda,

Gurtek Singh @ Teki, Jaswinder Singh @ Manna and Jaswinder Singh

@ Binda are dismissed.

(Mehtab S.Gill)                                      (Ram Chand Gupta)
      Judge                                                Judge

December 8, 2009
meenu
Note:          Whether to be referred to reporter?              Yes/No.