High Court Punjab-Haryana High Court

Ravi Kumar And Others vs U.T. Chandigarh on 22 January, 2009

Punjab-Haryana High Court
Ravi Kumar And Others vs U.T. Chandigarh on 22 January, 2009
Criminal Appeal No. 166-SB of 1996                         1




     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Appeal No. 166-SB of 1996

                  Date of Decision: 22 - 1 - 2009


Ravi Kumar and Others
                                                        ...Appellants
                                Versus
U.T. Chandigarh
                                                      ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. C.B. Goel, Advocate
         for the appellants.

         Mr.Rajiv Sharma,Advocate
         for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present appeal has been filed by Ravi Kumar son of

Kishan Chand, Harnek Singh son of Naurang Singh, Bilinder Kumar son

of Kishan Chand and Rajinder Singh son of Amrik Singh. They have

been convicted by the trial Court. Relevant portion of imposition of

sentence is reproduced below.

“5. In an endeavour to squarely balance the

scale of justice, the accused are sentenced to

undergo rigorous imprisonment for a period of two

years and to pay a fine of Rs.500/- each for the

offence under Section 365 IPC. In default of

payment of fine, they will further undergo rigorous
Criminal Appeal No. 166-SB of 1996 2

imprisonment for one month. For the offence under

Section 367 IPC, the accused are sentenced to

undergo rigorous imprisonment for a period of three

years and to pay a fine of Rs.1,000/- each. In default

of payment of fine, the defaulting accused shall

further undergo rigorous imprisonment for three

months. With regard to the offence under Section

325 IPC, the convicts are ordered to undergo

rigorous imprisonment for two years and to pay a

fine of Rs.500/- each. In default of payment of fine,

defaulting accused shall undergo rigorous

imprisonment for one month”.

Aggrieved against the same, the present appeal has been

filed.

The appellants were nominated as accused in case FIR No.

39 dated 12.3.1992 registered at Police Station Sector 39, Chandigarh,

under Sections 367, 365, 325 & 120-B IPC. The FIR was exhibited as

Ex.PE/1.

Statement of Raj Kumar Ex.PE was recorded by Dhan Raj

Sub Inspector at P.G.I. It was stated in FIR by Raj Kumar that he is

resident of village Mandori, Police Station Rai District Sonepat. He was

employed as Development Officer in National Bank for Agriculture and

Rural Development, office of which is situated in Sector 17, Chandigarh.

He along with his friend Avtar Singh who is residing along with him in

House No. 741, Sector 40-A had gone out for a walk at 9.00 P.M. When

they reached near the crossing of Sectors 37-38-40-41, then suddenly
Criminal Appeal No. 166-SB of 1996 3

an Ambassador car No. PUR 9555 came and stopped. Out of the car,

four persons alighted, three of whom were Sikhs and one was Hindu.

They started the car and boarded the same and proceeded. Raj Kumar

and Avtar Singh also continued walking. After some distance car

stopped. Those persons stopped the car, picked up Avtar Singh and

took him in the car. Hue & cry was raised by the complainant. But those

four persons paid no need to the noise raised by the complainant.

Complainant ran to the S.T.D. Booth and dialed number 100. Dhan

Raj, Sub Inspector came there and recorded statement of Raj Kumar

Ex.PE. The accuse decamped from the spot in car along with Avtar

Singh.

The matter was investigated. Report under Section 173

Cr.P.C. was submitted.

Thereafter the case was committed to the Court of Sessions

Judge, Chandigarh.

All the four appellants were charged for offence under

Sections 365 IPC on the ground that on 12.3.1992 in furtherance of

common intention they kidnapped Avtar Singh for secretly and

wrongfully confining him. The appellants were also charged for the

offence under Section 367 for putting Avtar Singh in danger of being

subjected to grievous hurt. They were also charged for the offence

under Section 325 IPC for causing grievous injuries to Avtar Singh.

The appellants did not plead guilty and claimed trial.

Prosecution examined Dr.P.D. Jain, Radiologist, as PW.1 who

stated that on 13.1.1992 Avtar Singh was referred by Dr. M.P. Singh,

Medical Officer, General Hospital, Sector 16, Chandigarh. He conducted
Criminal Appeal No. 166-SB of 1996 4

radiological examination of Avtar Singh and found fracture of the nasal

bone.

Dr.M.P. Singh, Medical Officer, appeared as PW.2. He stated

that on 12.3.1992 at about 11.50 P.M. he examined Avrtar Singh and

found eight injuries. The injured complaint pain in his left thumb but

there was no external mark of injury. Injury No.2 is contusion on right

deltoid region 4″ X 5″. Injury No.3 was complain of pain in his abdomen

but no mark of external injury was found. Injury No.4 was a contused

abrasion on the lower back of scapular region about 3″ X ½”. Injury

No.5 was hemorrhage of left eye. Injury No.6 was swelling of nose with

over lying contusion and injury No.7 was multiple contusion over both

cheeks and forehead. Injury No.6 was declared as grievous. Injury No.6

was caused with blunt weapon.

Complainant Raj Kumar appeared as PW.3. He reiterated the

allegations that on 12.3.1992 he had gone for a walk at night along with

Avtar Singh. Three Sikh gentlemen and two Hindu persons came there.

They had kidnapped Avtar Singh and he informed the police by giving a

call at number 100. He further stated that at about 10.15 or 10.30 P.M.

the car appeared from the side of Mohali. It was stopped by the police.

Avtar Singh was raising noise by “BACHAO BACHAO” from the car. All

the four accused and Avtar Singh came out of the car.

Avtar Singh, injured, appeared as PW.4. He also stated that

he was taking a walk along with Raj Kumar at 9.00 P.M. when car came.

Four persons alighted from the car. He was pushed in the car and was

taken away by them. He further stated that after he was lifted by the

accused in the car he was manhandled, beaten and humiliated. The
Criminal Appeal No. 166-SB of 1996 5

cause of the grudge was that Ravi Kumar told him that few days ago

Avtar Singh had quarreled with him and had snatched a chain.

Rajbir Singh, Constable, appeared as PW.5 and proved copy

of Daily Diary Report No. 46 which was exhibited as Ex.PG.

Dhan Raj, Sub Inspector, appeared as PW.6. He stated that

he stopped the car, arrested the accused and found Avtar Singh and

had recorded the statement of complainant.

Thereafter, prosecution closed its evidence.

Statements of accused under Section 313 Cr.PC. were

recorded. They denied all the incriminated circumstances put to them

and they stated that they are innocent and they had old enmity with

Avtar Singh.

Accused Balinder Kumar, Rajinder Singh and Harnek Singh

stated that they have been falsely implicated. Balinder Kumar is owner

of the truck. Harnek Singh was Driver and Rajinder Singh was Cleaner

of the truck. They were picked up from their village on 12.3.1992.

Accused examined Avtar Singh as DW.1 to state that on

12.3.1992, Chandigarh Police had taken in the evening three persons

from the village namely Rajinder Singh, Balwinder Singh and Harnek

Singh.

Sukhdev Singh, Lambardar, appeared as DW.2. He also

reiterated what has been stated by Avtar Singh, DW.1.

Mr.Goel appearing for the appellants has drawn my

attention to the statement of Avtar Singh PW-4 wherein it has been

stated that a nalla passes through Dara Studio where the accused
Criminal Appeal No. 166-SB of 1996 6

took him after kidnapping. He further stated that he never knew

any of the accused prior to the occurrence. Accused Ravi Kumar

was asking him that he had stolen his chain. The witness has

further stated that he never knew whether Ravi Kumar was

wearing chain or not. He further stated that that it was correct that

when Ravi Kumar was arrested, he was wearing the chain which

was recovered by the police from Ravi Kumar. Mr.Goel state that

it was trivial dispute over the gold chain and the beatings have

been given to Avtar Singh and no kidnapping had taken place. It

has been further contended that prosecution has failed to prove

identity of the accused. In the present case, accused-appellants

were arrested at the spot. Therefore, the argument that

identification parade was not carried will pale into insignificance as

at the time of occurrence, the victim was also found with the

accused.

Mr.Goel has further stated that in the present case, the

occurrence had taken place on 12.3.1992 and a period of 17 years

is going to elapse, therefore, the appellants should be given the

benefit of protracted trial and they should be released on

probation. He has further submitted that during the last 17 years,

appellants have committed no offence and have been leading a

life of honest peaceful citizen. He submit that keeping in view the

aforesaid, the appellants be released on probation as one of the

accused, namely, Ravi Kumar is in Government service and is
Criminal Appeal No. 166-SB of 1996 7

likely to loose his job.

I have given my thoughtful consideration to the

submissions made by Mr.Goel. Besides conduct, gravity of the

offence is also to be considered. In the present, appellants have

been convicted for offence under Section 365 IPC, therefore, they

cannot be released on probation. However, taking into

consideration the protracted trial, their sentence is reduced from

three years to one year.

In view of the modification in order of sentence,

the present appeal stands disposed off.

( KANWALJIT SINGH AHLUWALIA )
January 22, 2009. JUDGE

DK/RC