High Court Punjab-Haryana High Court

Pawan Kumar vs State Of Punjab on 5 March, 2009

Punjab-Haryana High Court
Pawan Kumar vs State Of Punjab on 5 March, 2009
Criminal Revision No. 1832 of 2001                                           1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                CRL REVISION NO.1832 of 2001
                                Date of Decision: March 05, 2009



Pawan Kumar                                         ...........Petitioners


                                Versus



State of Punjab                                     ..........Respondent


Coram:       Hon'ble Mrs. Justice Sabina

Present: None for the petitioner.
         Mr.Amandeep Singh Rai, Assistant Advocate
         General, Punjab
                             **

Sabina, J.

Petitioner-Pawan Kumar was convicted for an offence

under Sections 406/498-A of the Indian Penal Code (hereinafter referred to

as `IPC’) by the Additional Chief Judicial Magistrate, Barnala vide

judgment dated 2.11.1999. Vide order of even date, petitioner was

sentenced to undergo rigorous imprisonment for one year and a fine of Rs.

500/- under Section 406 IPC and to undergo rigorous imprisonment for one

year and a fine of Rs.500/- under Section 498-A IPC . Aggrieved by the

same, petitioner filed an appeal and the same was dismissed by the

Additional Sessions Judge Barnala, vide order dated 28.11.2001. His co-

accused Kamlesh Rani who was also convicted and sentenced under Section

406/498-A IPC by the trial Court was released on probation by the

Additional Sessions Judge. Hence, the present revision petition.

The brief facts of the case, as noticed by the Appellate
Criminal Revision No. 1832 of 2001 2

Court in paras 2, 3 and 4 of its judgment, are as under:-

” The facts, in brief, are that Anita Rani on 25.8.1997 moved an

application before the Senior Superintendent of Police, District

Barnala, on the allegations that she was married to Pawan Kumar

on 3.10.89 according to Anand Karaj ceremony at Barnala. After

the Anand Karaj ceremony, Naranjan Singh, father of the

complainant gave one Soft set, one double bed, two mattresses of

dunlop, one almirah of godrej and 11 beddings to Pawan Kumar

being Istridhan of the complainant on the condition that on

demand by her (complainant) those articles would be returned to

her by him. At that time one set of gold, 21 suits stitched and

unstitched, 4 sheets of double bed, 4 pillos, 51 utensils of steel

were handed over to Kamlesh Rani, accused-appellant, on the

condition that the same was the Istridhan of the complainant and

she would return the same on her demand. It was further stated

that all these articles were taken into possession by the accused in

the presence of Naranjan Singh son of Dewa Singh, Hukum Singh

son of Dewa Singh, Sukhdarshan Singh son of Kartar Singh and

Bharat Bhushan son of Kundan Lal. The accused assured the

complainant and her father that they would return the aforesaid

articles of Istridhan to the complainant on her demand. After the

completion of ceremony of marriage, all these articles were taken

away by the accused to village Handaiya. The complainant also

went along with them.

3.About 2-3 months after the marriage the accused started

maltreating the complainant and asked her to bring scooter,
Criminal Revision No. 1832 of 2001 3

Rs.50,000/- in cash to construct a shop/house and Rs.5000/- in

cash to purchase a refrigerator. The complainant told the accused

that since her father had already spent money more than his

capacity in her marriage, he was incapable to fulfill their demand.

4.In February, 1990, father of the complainant gave Rs.5000/- to

the accused for the purchase of refrigerator. Thereafter, for some

time behaviour of the accused remained good towards the

complainant. In the year 1996, they again raised the demand of

Rs.50,000/- in cash to construct a shop, a house and to purchase a

scooter. When the complainant failed to fulfil the said demand of

the accused, she was beaten. In June, 1997, the complainant was

beaten and turned out of her bridal house while all the articles

aforesaid were retained by the accused, though the same

constituted her Istridhan. On July 24,1997, the complainant

convened a panchayat consisting of her father Naranjan Singh,

Hukam Singh, Bharat Bhushan son of Kundan Lal, Siri Pal son of

Ram Lal, Inderpal son of Balwant Singh and Sukhdarshan Singh

son of Kartar Singh and the Panchayat visited the house of the

accused at village Handaiya and a request was made to rehbilitate

the complainant but they refused to do so. At that time, they

again raised the demand of Rs.50,000/- in cash and a scooter. The

complainant asked the accused to return her Istridhan but they

refused to do so. It was further stated that the accused dishonestly

misappropriated the Istridhan aforesaid of the complainant and

also subjected her to cruelty to coerce her to meet their illegal

demand. On the basis of the application aforesaid moved by the
Criminal Revision No. 1832 of 2001 4

complainant to the Senior Superintendent of Police, Police

District Barnala formal FIR was recorded. The investigation was

conducted by Ajit Singh, ASI and the statements of the witnesses

were recorded. The accused were arrested. After completion of

the investigation they were challaned u/ss 406 and 498-A of the

Indian Penal Code.”

Vide order dated 1.12. 2008 passed by this Court, Sh.Jagjit

Singh Gill Advocate was appointed as Amicus Curiae. On the last date,

nobody had appeared on behalf of the petitioner. Today, again nobody has

appeared on behalf of the petitioner.

I have gone through the records of the case with the able

assistance of the learned State counsel.

Complainant Anita Rani filed an application before Senior

Superintendent of Police Barnala on 25.8.1997 stating that she was married

to Pawan Kumar on 3.10.1989. Sufficient dowry was given at the time of

marriage. However, after 2-3 months of marriage, petitioners-Pawan Kumar

and Kamlesh Rani (mother-in-law) started harassing her and asked her to

bring Rs.50,000/- in cash and a scooter. Husband and mother-in-law had

misappropriated the Istridhan articles. Admittedly, petitioner-Pawan Kumar

was married to the complainant-Anita Rani. Petitioner-Pawan Kumar had

filed a petition seeking dissolution of marriage by a decree of divorce under

Section 13 of the Hindu Marriage Act, 1955 and the same was got dismissed

as withdrawn as he was unable to pay arrears of maintenance and litigation

expenses vide order dated 3.2.1998, Exhibit D2. The divorce petition is

Exhibit D3 wherein the factum of marriage of Pawan Kumar with Anita

Rani and birth of two children are stated by the petitioner. Complainant,
Criminal Revision No. 1832 of 2001 5

while appearing in the witness box as PW1, has deposed as per the contents

of the FIR. She has deposed with regard to entrustment of Istridhan articles

to the petitioner and his co-accused. However, the said articles on demand

were not returned to the complainant and were misappropriated by the

petitioner and his co-accused. The testimony of the complainant is duly

corroborated by Sukhdarshan Singh (PW2) and Naranjan Singh (PW3). In

these circumstances, the Courts below rightly came to the conclusion that

the petitioners had misappropriated the Istridhan articles and had treated the

complainant with cruelty. In para 4 of the divorce petition, petitioner has

levelled allegations against the complainant that she was having illicit

relations with various persons. These allegations also amount to cruelty at

the hands of the petitioner. The petitioner examined DW3 Malkiat Singh,

MLA who deposed with regard to a compromise effected between the

parties, Mark `A’. A perusal of Mark `A’ reveals that it is signed by the

petitioner. The said compromise was effected on 25.7.1997. The petitioner

had assured as per the said compromise that he would not continue his

illegal relations with a lady henceforth and would look after his children.

This also leads to inference that the petitioner had been treating his wife

with cruelty due to his relationship with the other lady. In these

circumstances, the Courts below rightly convicted and sentenced the

petitioner under Sections 406, 498-A IPC.

The impugned judgments of the Courts below call for no

interference. Accordingly, this revision petition is dismissed.

(Sabina)
Judge
March 05, 2009
arya