High Court Punjab-Haryana High Court

Parvinder Singh vs The State Of Punjab on 10 March, 2009

Punjab-Haryana High Court
Parvinder Singh vs The State Of Punjab on 10 March, 2009
CRR NO. 676 OF 2002                1

            IN THE HIGH COURT OF PUNJAB AND HARYANA

                              AT CHANDIGARH

                                    CRR No. 676 OF 2002
                                    Date of decision: 10.03.2009



Parvinder Singh                                 ......Petitioner

                        Versus

The State of Punjab                             .....Respondent
Before:     HON'BLE MR. JUSTICE A.N.JINDAL

Present:    Mr. Vineet Sharma, Advocate
            for the petitioners.

            Ms. Simsi Dheer, AAG,Punjab

A.N.JINDAL, J



All the three accused namely, Parvinder Singh alias Titoo,

Gurvinder Singh alias Nita and Raj Kumar, were convicted under

Section 61(i)(a) of the Punjab Excise Act, vide judgment dated

23.04.1998 passed by Judicial Magistrate Ist Class, Amritsar and

sentenced to under go rigorous imprisonment for six months and to

pay a fine of Rs. 1,000/- each for keeping in the possession of 1320

bottles of contaminated liquor. However, in appeal preferred by

Gurvinder Singh and Parvinder Singh vide judgment dated 1.04.2002

passed by Additional Sessions Judge, Amritsar, Gurvinder Singh was

acquitted. As such this is a petition by Parvinder Singh.

On 15.11.1994, SI Dev Raj, and other police officials were

present in the area of chowk Bhagtanwala, Amritsar, in connection

with Excise checking, whereon receipt of secret information, that the

petitioner alongwith Raj Kumar and Gurvinder Singh had stocked

Excise articles without any license or permit. Finding the information to

be reliable raided the disclosed place. On seeing the police party the
CRR NO. 676 OF 2002 2

Gurvinder Singh and Raj Kumar(non petitioners) succeeded in fleeing

away whereas Parvinder Singh petitioner was apprehended and on

search of the premises, 20 card board boxes each containing 20

bottles of “Bagpiper Gold” whisky and 90 card board boxes each

containing 12 bottles of “Bagpiper” Whisky were recovered. A sample

nip out of each bottle of Bagpiper Gold was separated and sealed

with his seal bearing impression ‘DR’ by the Investigating Officer. The

case property was sealed. The samples as well as the sample seal also

prepared separately at the spot were sent to the laboratory. Ruqa

Ex.PB, was sent to the Police Station, on the basis of which FIR

Ex.PB/1 was recorded. Case was investigated. Ultimately, Challan

against the petitioner and his co-accused was presented in the Court.

They were charged under Section 61(i)(a) of the Punjab

Excise Act to which they denied and opted for trial.

During trial the prosecution examined SI Dev Raj PW-1,

Sukhchain Singh, Excise Inspector, and for oral witnesses tendered

their affidavits.

In their statements under Section 313 Cr.P.C, they denied

all the allegations and pleaded their false implication in the case.

The trial ended in conviction. However, on appeal,

Gurvinder Singh was acquitted. As usual the learned counsel for the

petitioner has urged that no compliance to the provisions under

Section 100 and 165 of Cr.P.C., has been made at the time of

effecting the recovery because no independent witness was associated

by the police party to attest the recovery memo. Story of the

prosecution is improbable in as much as if the accused had been

selling liquor, money must have been recovered from their possession.

Having scrutinized the records of the case, it could well be

observed that the case is based on the testimony of the two official
CRR NO. 676 OF 2002 3

witnesses, one of them is an Excise Inspector. Both having no animus

prejudice, enmity or motive against the petitioner for falsely

implication them could not depose falsely. They could not be said to be

interested witnesses. They have fully supported the prosecution case.

They had duly identified the petitioner-Parvinder Singh at the spot as

well as in the Court. No such glaring contradiction or inconsistency

has been pointed out in the statements of these witnesses, so as to

dub them unreliable and untrustworthy. No reason to falsely implicate

has been assigned by the petitioner.

As regards the non-joining of the independent witnesses at

the spot the provisions of Section 100 and 165 of Code of Criminal

procedure are not mandatory in nature but are merely directory. It is

settled by now that official witnesses are as good as independent

witnesses. If the testimony of official witnesses is found to be

trustworthy, credible and reliable, then the joining of the independent

witnesses is rendered insignificant. It may also be noticed that these

days the requirement of joining the independent witnesses has become

futile, due to their social affiliations, brotherhood and their personal

gamete. They for various reasons resile from their previous

statements as such they prove to be more dangerous to the

prosecution then any other type of witnesses. Such a heavy quantity of

liquor could not be expected to have been listed by the police. The

petitioner has not alleged any animus against these two witnesses for

involving them falsely in this case.

The findings of fact returned by both the courts below

cannot be interfered with on flimsy grounds or minor discrepancies. As

regards the quantum of sentence, keeping in view the recovery of such

heavy quantity of illicit liquor indicates that the petitioner had opened

a parallel liquor shop which could spoil the social fabric as a whole. It
CRR NO. 676 OF 2002 4

appears that sentence awarded by the courts below is already on the

lower side.

Resultantly, finding no merit in the revision petition, the

same is dismissed.

[A.N.JINDAL]
JUDGE
10TH March, 2009
SKaushik