High Court Punjab-Haryana High Court

Parties Name vs State Of Haryana on 16 February, 2009

Punjab-Haryana High Court
Parties Name vs State Of Haryana on 16 February, 2009
CRIMINAL REVISION NO. 230 OF 2002                             -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.




            DATE OF DECISION:        February 16, 2009.


                  Parties Name
Ramesh Kumar
                                     ..PETITIONER
            VERSUS
State of Haryana

                                     ...RESPONDENT

CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH



PRESENT: Mr. Harish Bhardwaj, Advocate,
         for Mr. Harkesh Manuja,
         Advocate, for the petitioner.

            Mr. S.S.Randhawa, Addl. A.G., Haryana

JASBIR SINGH, J. (oral)


JUDGMENT:

It is allegation against the petitioner that on July 3, 1993, by

driving a truck / Dumper No. DEG 1073 in a rash and negligent manner, he

hit the car bearing No. DDD 9278. Five occupants of the car were injured.

One of them Ajit Singh died in Ram Manohar Lohia Hospital, New Delhi,

on July 15, 2003. Vide judgment and order dated February 8, 2000, and

February 9, 2000, respectively passed by the Judicial Magistrate Ist Class,

Sonepat, petitioner was convicted and sentenced to undergo rigorous

imprisonment for a period of one year and to pay a fine of Rs. 200/- for an

offence under Section 304 -A IPC with a default clause. He was also

awarded minor punishments for offences under Sections 279 and 337 IPC.
CRIMINAL REVISION NO. 230 OF 2002 -2-

He went in appeal, which was dismissed on December 3, 2001. Hence this

revision petition.

The prosecution story, as noticed by the trial Judge, is that “on

July 3, 1993, ASI Sube Singh was on patrolling duty along with Head

Constable Ram Phal and Constable Pale Ram at G.T. Road, near Ganaur

Chowk. He received an information that a car has met with an accident with

a truck near village Ladsoli and the injured has been taken to the Civil

Hospital, Sonepat. On reaching to the hospital, he made an application to

the doctor for permission to record the statement but he was told that the

injured has been referred to the hospital at Delhi. Thereafter on 4.7.1993, he

went to the Ram Manohar Lohia Hospital at Delhi and the Doctor reported

that the injured Lal Singh is in a position to make the statement. In his

statement, Lal Singh son of Sardar Bhagat Singh disclosed that he is

running a motor spare parts shop in Delhi. On 3.7.1993, he along with his

wife Mahender Kaur, son Kuljit Singh, daughter-in-law Surinder Kaur and

two grand children Naini @ Gangan Deep and Nancy along with his

brother-in-law Ajit Singh started for Shahbad Markanda to attend a

religious function of Baba Dalel Singh in his car No. DDD 9278. He was

driving the vehicle and after attending the religious function at Shabad, they

started for Delhi at about 5.00 p.m. When they reached near village Ladsoli

in their car at about 8.15 p.m., a Dumper having registration No. DEG 1073

suddenly stopped and the driver turned it reversed without any indication,

signal or horn. The Dumper / truck struck with his car and the car got

damaged. All the passengers sustained injuries. His wife sustained injuries

on chest, Ajit Singh on both hands and legs as well as on the face, Surinder

Kaur on the head and eyes, Kuljit Singh on the head and chest. He sustained
CRIMINAL REVISION NO. 230 OF 2002 -3-

injuries on his hands and chest. His grand children Nancy and Gagan Deep

also sustained injuries. The driver disclosed his name as Ramesh son of Dei

Ram, resident of Ladsoli.”

After the above said accident, injured were taken to Civil

Hospital at Sonepat. Taking note of their serious condition, they were

referred to a Hospital in New Delhi. On statement made by Lal Singh

(PW1), formal FIR No. 246 was registered against the petitioner on July 4,

1993. On completion of investigation, final report was put in Court for trial.

Petitioner was charge-sheeted to which he pleaded not guilty and claimed

trial. Prosecution produced eleven witnesses and also brought on record

documentary evidence to prove its case. On conclusion of prosecution

evidence, statement of the petitioner was recorded under Section 313

Cr.P.C., in which he refuted allegations levelled against him, pleaded

innocence and false implication. However, despite availing number of

opportunities, he failed to lead any evidence in defence. The trial Court, on

appraisal of evidence and hearing counsel for the parties, convicted and

sentenced the petitioner as mentioned in earlier part of this order.

Shri Harish Bhardwaj, Advocate, for the petitioner made an

attempt to assail the impugned judgment on merits by making reference to

minor discrepancies here and there in the statements made by the

prosecution witnesses. This Court feels that discrepancies, indicated by him,

were not material and fatal to the case of the prosecution. It is apparent from

the record that a vivid account of the occurrence has been given by the eye

witnesses. In the accident, which was result of rash and negligent driving by

the petitioner, five occupants of the car were injured, one of whom, namely,

Ajit Singh died thereafter. Lengthy cross-examination of the prosecution
CRIMINAL REVISION NO. 230 OF 2002 -4-

witnesses has failed to shatter their testimony. Recording of FIR was very

prompt in this case.

Faced with the above situation, Shri Harish Bhardwaj,

Advocate, stated that in view of lapse of time, lenient view be taken in the

case of the petitioner. Accident had occurred in the year 1993. Petitioner has

already undergone about three months of actual sentence. He further stated

that the petitioner is a poor man, he was working as a Driver on the

offending vehicle. He is the only bread winner of his family. If at this stage,

he is sent behind the Bars, his entire family would suffer. He also brought to

the notice of this Court that after the accident in question, the petitioner has

not committed any such like other offence. He further assured this Court

that as in the past, in future also the petitioner would drive the vehicle in a

very careful and cautious manner. By stating as above, prayer has been

made to grant benefit of probation to the petitioner.

Prayer made by counsel for the petitioner has been vehemently

opposed by the State counsel. He stated that the rash and negligent driving

has virtually become a habit of the truck Drivers and if leniency is shown to

the petitioner, it will encourage others to commit similar offences. He

further stated that the punishment awarded to the petitioner is in proportion

to the offence committed by him. He prayed that the revision petition be

dismissed.

After hearing counsel for the parties, this Court is of the opinion that

the purpose of Criminal Law justice is not only to bring peace , discipline

and harmony in the Society but is also to give an opportunity to an erring

individual to reform himself. Keeping in view facts and circumstances of

the case, especially a fact that the accident had taken place in the year 1993,
CRIMINAL REVISION NO. 230 OF 2002 -5-

the petitioner has suffered agony of trial, appeal and this revision petition, is

also pending since the year 2002, this Court is of the opinion that he

deserves lenient treatment. He has grown up family members and if sent in

jail at this stage, it is likely to prove counter productive. He is a first

offender.

Their Lordships of the Supreme Court in Karamjit Singh v.

State (Delhi Admn.) , 2001(9) Supreme Court 161, in paragraph No. 7,

observed as under:-

“Punishment in criminal cases is both punitive and reformative.

The purpose is that the person found guilty of committing the

offence is made to realise his fault and is deterred from

repeating such acts in future. The reformative aspect is meant to

enable the person concerned to relent and repeat for his action

and make himself acceptable to the society as a useful social

being. In determining the question of proper punishment in a

criminal case, the court has to weigh the degree of culpability

of the accused. Its effect on others and the desirability of

showing any leniency in the matter of punishment in the case.

An act of balancing is, what is needed in such case: a balance

between the interest of the individual and the concern of the

society: weighing the one against the other. Imposing a hard

punishment on the accused serves a limited purpose but at the

same time, it is to be kept in mind that relevance of deterrent

punishment in matters of serious crimes affecting society

should not be undermined. Within the parameters of the law, an

attempt has to be made to afford an opportunity to the
CRIMINAL REVISION NO. 230 OF 2002 -6-

individual to reform himself and lead the life of a normal,

useful member of society and make his contribution in that

regard. Denying such opportunity to a person who has been

found to have committed offence in the facts and circumstances

placed on record would only have a hardening attitude towards

his fellow beings and towards society at large. Such a situation

has to be avoided, again within the permissible limits of law.”

Counsel for the petitioner has relied upon two judgments of the

Supreme Court in Sukhdev Singh v. State of Punjab, 1982 CAR 280(SC)

and Aitha Chander Rao v. State of Andhra Pradesh, 1982 C.A.R. 5 (SC),

and also upon a Single Bench judgment of this Court in Criminal Revision

No. 21 of 2002 ( Gurdial Singh v. State of Punjab), rendered on February

10, 2009, to contend that petitioner be given a chance to reform by releasing

him on probation.

Keeping in view facts and circumstances of this case and ratio

of the aforesaid judgments, conviction is upheld. However, sentence of

imprisonment of the petitioner is set aside and he is ordered to be released

on probation under Section 4(1) of the Probation of Offenders Act, 1958,

for a period of six months. Keeping in view ratio of the judgment in Gurdial

Singh’s case (supra) and to settle equity between the parties, fine imposed is

enhanced to Rs. 50,000/-. The petitioner is directed to deposit the amount of

fine with the trial Court within three months from today and on deposit so

being made, trial Court will issue notice to the legal heirs of deceased Ajit

Singh and disburse that amount to them forthwith. In case amount is not

deposited, this revision petition shall be deemed to have been dismissed.
CRIMINAL REVISION NO. 230 OF 2002 -7-

The petitioner shall execute bail bond and undertaking before the trial Court

that he would act like a disciplined citizen and will not indulge in any crime

of the like nature during the period of six months. Requisite bail bonds and

undertaking be furnished within three months. With above said

modification, this revision petition stands disposed of.

February 16, 2009                                          ( Jasbir Singh )
DKC                                                             Judge