High Court Punjab-Haryana High Court

Rakesh And Another vs State Of Haryana on 18 November, 2008

Punjab-Haryana High Court
Rakesh And Another vs State Of Haryana on 18 November, 2008
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



            Crl. Misc. No. 44116 of 2008 in
            Crl. Appeal No. 669-DB of 2008


                                             Date of decision: November 18, 2008



Rakesh and another
                                                   ..... Applicants/Appellants

            Versus

State of Haryana

                                                   ..... Respondent

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


Present:    Mr. R.N. Lohan, Advocate for the applicants/appellants.

            Mr. H.S. Sran, Addl. A.G., Haryana.

                                ***

S.S. SARON, J. (ORAL)

Heard counsel for the parties.

The applicants – Rakesh (appellant No.1) and Mahabir (appellant No.2)

by way of Crl. Misc. application seek suspension of sentence of imprisonment and

of fine during the pendency of the appeal.

The case of the prosecution is that the deceased Rajbir son of Hans Raj

was a labourer and on 01.01.2005 at 8.15 p.m. he was going for exercise near the

Railway line. When he reached behind the room near Chhapra at a distance of 100

yards, Rakesh (applicant/appellant No.1) and Mahabir (applicant/appellant No.2)

were sitting there. On seeing him, Rakesh (applicant/appellant No.1) said that

enemy had come. On this, Mahabir (applicant/appellant No.2) caught hold of Rajbir

(deceased) and Rakesh (applicant/appellant No.1) gave a ‘kulhari’ blow on the head

and neck of Rajbir (deceased) which hit on the fingers of his left hand. Rajbir
Crl. Misc. No. 44116 of 2008 in [2]
Crl. Appeal No. 669-DB of 2008

(deceased) raised an alarm. On hearing his cries, his father Hans Raj and Rattan Lal

son of Mothu reached at the spot. On seeing them, both the assailants ran away.

Hans Raj father of Rajbir (deceased) shifted him to Metro Hospital, Hisar where he

was admitted. The motive behind the occurrence was with respect to a dispute of

money transaction between the accused and Rajbir (deceased). On the basis of the

statement, the present FIR for the offences under Sections 307, 324/34 IPC was

registered against the applicants/appellants.

Learned counsel for the applicants/appellants has submitted that the

occurrence in the case is of 01.1.2005 and the FIR was registered on 08.1.2005.

Rajbir (deceased) was discharged from the hospital on 14.1.2005 and thereafter he

died on 3.4.2005. A reference has been made to the deposition of Dr. Raj Kumar

Saraf (PW-8) who conducted the post-mortem on the dead body of Rajbir along with

Dr. J.L. Jhajharia. The cause of death in the their opinion was due to asphyxia

resulting from bilateral pulmonary edema and bilateral broncho pneumonitis,

sufficient to cause death in due course of nature. It is submitted that the death of

Rajbir is in no way the direct or the consequential result of the alleged injuries

attributed to the applicants/appellants. Therefore, it is submitted that the learned

trial Court has erred in convicting the applicants/appellants for the offence under

Section 302 read with Section 34 IPC.

In response, learned counsel for the State has submitted that the

applicant Rakesh (appellant No.1) though has undergone three years, nine months

and fifteen days of sentence of imprisonment as on 17.11.2008, however, his post-

conviction imprisonment is of three months and five days only. It is further

submitted that the applicant Mahabir (appellant No.2) has undergone actual

imprisonment of about three months only. Besides, it is submitted that the learned

trial Court has held that the fact remain that the deceased Rajbir died due to injuries

sustained in the occurrence.

              Crl. Misc. No. 44116 of 2008 in                            [3]
             Crl. Appeal No. 669-DB of 2008


Therefore, it is submitted that in view of the injuries having been caused by the

applicants/appellants, they are not entitled to the concession of suspension of

sentence of imprisonment or that of fine.

We have given our thoughtful consideration to the contentions of the

learned counsel appearing for the parties. It may be noticed that the contentions as

raised would more appropriately be considered and gone into at the time of final

hearing. However, it may be noticed that there is a difference in the injuries noticed

by Dr. Sanjay Verma (PW-5), Consultant Metro Hospital, Hisar while admitting

Rajbir and that noticed by Dr. Raj Kumar Saraf (PW-8) who along with Dr. J.L.

Jhajharia had conducted the postmortem examination.

Be that as it may. It is evident that cause of death in the opinion of the

Board of Doctors was asphyxia resulting from bilateral pulmonary edema and

bilateral broncho pneumonitis. The question whether these could be the result of the

injuries caused as far back as on 01.1.2005 and the death having taken place on

03.4.2005 is not liable to be gone into at this stage, but is a circumstance which does

show that prima facie it cannot be said to be a result of the injuries sustained in the

occurrence. Therefore, without commenting into the said question at this stage, we

feel that ends of justice would be met if the sentence of imprisonment and fine of the

applicants/appellants during the pendency of the appeal is suspended.

Accordingly, Crl. Misc. 44116 of 2008 is allowed and the sentence of

imprisonment and fine of the applicants Rakesh (appellant No.1) and Mahabir

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

to their furnishing personal bonds and sureties each to the satisfaction of the learned

Chief Judicial Magistrate, Hisar.


                                                          (S.S. SARON)
                                                            JUDGE


November 18, 2008                                           (SABINA)
amit                                                         JUDGE