High Court Punjab-Haryana High Court

Rajbir And Another vs State Of Haryana on 6 November, 2008

Punjab-Haryana High Court
Rajbir And Another vs State Of Haryana on 6 November, 2008
Criminal Appeal No.50-SB of 1999                               -1-

                                     ****

IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Appeal No.50-SB of 1999
                         Date of decision : 06.11.2008

Rajbir and another                                      .....Petitioners

                         Versus
State of Haryana                                        ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Ms. Ashima Mor, Advocate as Amicus Curiae for
            the appellants.

            Mr. S.S. Mor, Senior Deputy Advocate General, Haryana
            for the respondent.


S. D. ANAND, J.

The appellants Rajbir and Pala Ram real brother inter-se

were convicted by the learned Trial Judge for an offence under Section

498-A IPC. The allegation upheld against them was that they had caused

dowry-related torture to deceased Kamla daughter of first informant Kehar

Singh who was married to the former appellant (Rajbir). The appellants

were exonerated of the charge under Section 304-B IPC and the State

does not appear to have challenged that part of the finding.

The prosecution allegations at the trial were as under:-

Deceased Kamla, daughter of first informant Kehar Singh,

was married to appellant Rajbir about four years prior to the impugned

occurrence. The appellants were not satisfied with the adequacy of the

dowry brought by her and they used to subject her to dowry-related

torture, with a view to coerce her to bring dowry articles from her natal

family. Besides it, the deceased used to object to the consumption of
Criminal Appeal No.50-SB of 1999 -2-

****
liquor by Rajbir. About three months prior to the impugned occurrence,

deceased Kamla came over to her parental house. She was fed up with

the dowry-related taunts hurled at her. She brought facts to the notice of

her parents who, however, persuaded her to return to the matrimonial

house.

On the relevant date i.e. at about 9.00 A.M., appellants Rajbir

and Pala informed Kehar Singh that Kamla was ill and hospitalised in the

Civil Hospital at Karnal. Kehar Singh, accompanied by Ram Sarup and

Sandeep Singh, went to Civil Hospital, Karnal, but could not locate Kamla.

Thereafter, they went over to the village of the appellants. It was there that

it came to their notice that she had been poisoned to death on account of

her inability to meet dowry demand aforementioned.

Learned Amicus Curiae informs that she has been through the

judgment dated 24.10.2008 rendered by this Court in Criminal Appeal

No. 1056-SB of 1998 (Panni and others Vs. State of Haryana) which

had been filed by Mst. Panni and Banarasi Dass, parents of the present

appellants, against the impugned judgment and conviction. She states

that she is not in a position to contest the finding recorded by this Court

upholding the finding of indictment of the appellants for the offence under

Section 498-A IPC.

In the light thereof, it is held that the appeal is denuded of

merit and shall stand dismissed. However, in view of the fact that the

appellants have been undergoing the ordeal of trial/appeal since the year

1998, I am of the opinion that interest of justice would be served if the

sentence awarded to appellant is reduced by one year and it is so

ordered accordingly.

November 06, 2008                                    (S.D. ANAND)
Pka                                                      JUDGE
 Criminal Appeal No.50-SB of 1999   -3-

                            ****