High Court Punjab-Haryana High Court

Rajbir vs State Of Haryana on 7 January, 2009

Punjab-Haryana High Court
Rajbir vs State Of Haryana on 7 January, 2009
Crl. Appeal No.134-SB of 1996                                     [1]

IN THE HIGH COURT OF PUNJAB                          AND HARYANA AT
               CHANDIGARH.



                                         Crl. Appeal No. 134-SB of 1996

                                         Date of Decision: 7 - 1 - 2009



Rajbir                                                     .....Appellant

                                   v.

State of Haryana                                           .....Respondent



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                                   ***

Present: Ms.Sumanjit Kaur, Advocate for
Mr.Matwinder Singh, Advocate
for the appellant.

Mr.S.S.Mor, Sr. DAG, Haryana.

***

KANWALJIT SINGH AHLUWALIA (ORAL)

The present appeal has been filed by Rajbir aggrieved against

the judgment and order of sentence of Additional Sessions Judge, Gurgaon.

Vide his judgment and order dated 12/13.10.1995 the Additional Sessions

Judge had convicted and sentenced the appellant under Sections

395/396/397 IPC. The appellant was convicted as under:-

“….I sentence accused Rajbir to under go rigorous

imprisonment for a period of seven years and to pay a fine of

Rs.200/- under Section 395, read with section 397 I.P.C. In

default of payment of fine, he shall undergo imprisonment for

one month. I also sentence him to under go rigorous
Crl. Appeal No.134-SB of 1996 [2]

imprisonment for a period of ten years and to pay a fine of

Rs.200/- under section 396 I.P.C. In default of payment of fine,

he shall under go imprisonment for a period of one month.

Both the sentences shall run concurrently. However, the period

during which the accused remained in custody in this case be

set off against the sentences awarded today. ….”

Counsel for the appellant has stated that minimum sentence

which can be awarded by the Court under Section 397 IPC is 7 years.

Counsel has stated that she will not be in a position to contest the conviction

as there is sufficient evidence against the appellant. She has stated that PW-

2 Murti had stated that a dacoity had taken place in the village and she

could identify the appellant. Her testimony has been corroborated by PW-3

Smt.Kamla and PW-4 Lal Chand. Counsel state that in the present case,

occurrence had taken place in the year 1975. About 34 years are going to

elapse. She has stated that in case the sentence awarded under Section 396

IPC is reduced from ten years to seven years, she will be satisfied as

appellant has already undergone 6 years and 6 months of sentence.

Taking into consideration that appellant has suffered protected

trial of 34 years and further submission of the counsel that appellant has not

committed any offence after he was released on bail on 8.3.1996, I deem it

appropriate to reduce the sentence under Section 396 IPC from ten years to

seven years. The appellant when the sentence was pronounced by the Court

had stated that he has got three children and those children may be of

marriageable age. Therefore, the sentence awarded under Section 396 IPC

is reduced from ten years to seven years, whereas the sentence awarded

under Sections 395 read with Section 397 IPC is maintained.

Crl. Appeal No.134-SB of 1996 [3]

With aforesaid observations, the appeal is disposed off.

( KANWALJIT SINGH AHLUWALIA )
January 7, 2008. JUDGE

RC