High Court Punjab-Haryana High Court

Raj Bahadur vs State Of Punjab on 26 February, 2009

Punjab-Haryana High Court
Raj Bahadur vs State Of Punjab on 26 February, 2009
In the High Court of Punjab and Haryana at Chandigarh



Crl. Revision No. 1057 of 2002

Date of decision: February 26, 2009

Raj Bahadur
                                                   ... Petitioner

                          Vs.

State of Punjab

                                                   ... Respondent

Coram:        Hon'ble Mr. Justice A.N. Jindal

Present:      Mr. Amit Rawat, Advocate for the petitioner.
              Ms. Simsi Dhir, AAG, Punjab for the respondent.

A.N. Jindal, J

              Assailed in this petition is the judgment dated 13.3.2002 passed

by the learned Additional Sessions Judge, Ludhiana, dismissing the appeal

of the accused-petitioner Raj Bahadur (herein referred as "the petitioner")

against the judgment dated 5.9.2001 passed by the Judicial Magistrate Ist

Class, Ludhiana, convicting and sentencing the petitioner under Section

304-A IPC. However, in appeal the sentence was reduced from 2 years to

1- ½ years without any alteration in the sentence of fine under Section 304-

A IPC and sentence under other offences.

              The brief resume of facts is that on 14.8.1999 at about 11.00

a.m. the complainant Surinder Singh (herein referred as "the complainant")

along with his father-in-law Surjit Singh was going towards their house at

Jodhewal chowk and when they reached near Romal Dyeing, the petitioner

while driving truck bearing registration No.PAT 7684 rashly and

negligently came from the side of Samrala chowk and struck against Surjit

Singh, as a result of which he fell down. The injured was removed to the
 Crl. Revision No. 1057 of 2002                                          -2-

                                     ***

hospital, however, he succumbed to the injuries on the way. On the basis of

the aforesaid statement, a case was registered. Investigation was

commenced and completion of the investigation was followed by a report

under Section 173 Cr.P.C.

The petitioner was charged for the offence under Sections

279/304-A IPC, to which he pleaded not guilty and opted to contest.

In order to bring home the charge, the prosecution examined

Surinder Singh (PW1), Jasdev Singh (PW2), Om Parkash (PW3), Dr. Anil

Verma (PW4), Sarnail Singh (PW5), CII Shange Lal (PW6) and ASI

Amarjit Singh (PW7).

When examined under Section 313 Cr.P.C. the petitioner

denied the allegations and pleaded his false implication in the case.

Ultimately the trial ended in conviction. The appeal was

dismissed with modification in the sentence. Hence this petition.

Arguments heard. Record perused.

At the very outset, without assailing the conviction it was urged

that the petitioner being first offender should be extended benefit of

probation.

Having examined the impugned judgment and records of the

case, it does not disclose any illegality much less irregularity resulting into

miscarriage of justice. The evidence appears to have been appreciated in

the right perspective. As such, the judgment of conviction is maintained.

As regards quantum of sentence, it may be observed that the

occurrence took place way back in the year 1999 and the petitioner has

already suffered agony on account of the protracted proceedings. No bad
Crl. Revision No. 1057 of 2002 -3-

***

antecedents have been brought on record so as to dub him as habitual

offender. The petitioner has already undergone about 5 months of the

substantive sentence. As such, I deem it a fit case where some leniency

could be extended to the petitioner on the quantum of sentence.

Consequently, while dismissing the petition, the sentence is

modified to the extent that already undergone by the petitioner. However,

he is directed to pay compensation to the tune of Rs.20,000/- to the legal

heirs of the deceased within three months from today, failing which this

petition would be treated as dismissed in toto.

Copy of the judgment be sent to the learned Chief Judicial

Magistrate, Ludhiana for compliance.

(A.N. Jindal)
Judge
February 26, 2009
deepak