High Court Punjab-Haryana High Court

Pawan Kumar And Another vs State Of Haryana on 3 December, 2008

Punjab-Haryana High Court
Pawan Kumar And Another vs State Of Haryana on 3 December, 2008
     In the High Court of Punjab and Haryana at Chandigarh

                       Criminal Misc. No.41727 of 2008
                       in Criminal Appeal No.1029-DB of 2007

                       Date of decision: 03.12.2008




Pawan Kumar and another                  ......Applicants-Appellants

                       Versus


State of Haryana                         .......Respondent


CORAM: HON'BLE MR.JUSTICE S.S.SARON

           HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Vinod Ghai, Advocate
           for the applicant- Sushil Kumar (appellant No.2).

           Mr.Kartar Singh, A.A.G.Haryana

                 ***

Affidavit of Shri Sanjay Singh, Deputy Superintendent Jail

Narnaul, filed in Court today, is taken on record.

Heard learned counsel for the parties.

By way of Criminal Misc. application, the applicant-Sushil

Kumar (appellant No.2), seeks suspension of sentence of

imprisonment during the pendency of the appeal.

In the incident that occurred on 31.7.2006, Karambir

(PW-2) and Kuldeep (deceased) were returning home after they had

participated in a race and on reaching near the shop of one Vijay

they came across accused Pawan Kumar (non applicant-appellant

No.1) and Sushil Kumar (applicant-appellant No.2). Both these accused

asked Kuldeep (deceased) and Karambir (PW-2) not to pass through
Criminal Misc. No.41727 of 2008 -2-
in Criminal Appeal No.1029-DB of 2007

that street. They also abused them. When Karambir (PW-2) and

Kuldeep (deceased) protested, Pawan (non-applicant/appellant

No.1) gave a ‘Kassi’ blow to Kuldeep (deceased) on his head while

Sushil Kumar (applicant-appellant No.2) held him in his grip. The

role attributed to the applicant-Sushil (appellant No.2) is that he held

Kuldeep (deceased) in his grip while Pawan (non-applicant/appellant

No.1) gave a blow with his ‘Kassi’ on his head. Kuldeep died during

his admission in the Post Graduate Institute of Medical Sciences,

Rohtak. The death was due to head injury.

In terms of the custody certificate that has been filed in

Court today, the applicant Sushil Kumar (appellant No.2) has

undergone two years, three months and two days of actual

imprisonment as on 1.12.2008. This includes a period of about one

year after his conviction. According to learned counsel for the State

the period of imprisonment is of a short duration and, therefore, the

applicant-Sushil Kumar (appellant No.2) is not entitled to the

concession of suspension of his sentence of imprisonment.

After giving our thoughtful consideration to the matter, it

may be noticed that the case was of a sudden fight when Pawan

Kumar (non-applicant/appellant No.1) and the applicant Sushil

Kumar (appellant No.2) had asked Karambir (PW-2) and Kuldeep

(deceased) not to pass through the street and Pawan Kumar (non-

applicant/appellant No.1) is said to have caused a single blow with

‘Kassi’ on the head of Kuldeep (deceased) while the applicant Sushil

Kumar (appellant No.2) held him in his grip. Therefore, keeping
Criminal Misc. No.41727 of 2008 -3-
in Criminal Appeal No.1029-DB of 2007

in view the role attributed and the period of imprisonment

undergone by the applicant Sushil Kumar (appellant No.2), it would

be just and expedient to suspend his sentence of imprisonment .

Accordingly, the Criminal Misc. application is allowed and

the sentence of imprisonment of the applicant Sushil Kumar

(appellant No.2) during the pendency of appeal shall remain

suspended subject to his furnishing personal bond and surety to the

satisfaction of the learned Chief Judicial Magistrate, Narnaul.

(S.S.SARON)
JUDGE

(SABINA)
JUDGE
December 03, 2008
anita