High Court Punjab-Haryana High Court

Ravinder Singh And Another vs State Of Haryana on 3 February, 2009

Punjab-Haryana High Court
Ravinder Singh And Another vs State Of Haryana on 3 February, 2009
Crl. Appeal No. 31 DB of 2000                                      1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                         Crl. Appeal No. 31 DB of 2000
                         Date of decision: February 3, 2009



Ravinder Singh and another                       ...Appellants

                         Versus

State of Haryana                                 ...Respondent



CORAM:- HON'BLE MR. JUSTICE K.S. GAREWAL
        HON'BLE MR. JUSTICE SHAM SUNDER


Present:    Mr. Vinod Ghai, Advocate,
            for the appellants.

            Mr. H.S. Sran, Additional Advocate General, Haryana.


K.S.GAREWAL, J.

Ravinder Singh (28) and his father Mohan Singh (52) of Prem

Nagar, Karnal, were tried by the learned Sessions Judge, Karnal, for the

murder of Jatinderpal Singh @ Banti. Ravinder Singh was found guilty of

murder while Mohan Singh was found guilty of having acted in furtherance

to his son’s intention, vide judgment dated November 27, 1999. Both were

sentenced to rigorous imprisonment for life. They were also found guilty of

lesser offences for causing simple hurt to a witness. Both the sentences

were directed to run concurrently.

Jatinderpal Singh @ Banti deceased and Gurvinder Singh (PW-

3) were friends of one Balwinder Singh Sandhu with whom Ravinder Singh

had some dispute. Ravinder Singh had asked Gurvinder Singh and
Crl. Appeal No. 31 DB of 2000 2

Jatinderpal Singh @ Banti to break their friendship with Balwinder Singh

Sandhu. On this issue an altercation had taken place about 15 days before

the occurrence.

On March 31, 1993 at 10 p.m. Gurvinder Singh (PW-3),

Kanwaljit Singh (PW-4) alongwith Jatinderpal Singh @ Banti deceased had

gone on a scooter to see Gurvinder Singh’s cousin who was ill. The scooter

was being driven by Jatinderpal Singh @ Banti. When the three of them

were returning and had reached near Bhola Ram’s diary, Ravinder Singh

armed with a ballam and Mohan Singh armed with a lathi came in front of

the scooter. When the scooter slowed down Ravinder Singh gave a ballam

blow on the left cheek of Jatinderpal Singh @ Banti. The scooter went out

of control as a result of which the driver and the two passengers fell from

the scooter. Mohan Sigh also inflicted a lathi blow on Gurvinder Singh. An

alarm was raised by Gurvinder Singh and many people gathered there.

Jatinderpal Singh @ Banti started bleeding profusely. The two accused fled

away and Jatinderpal Singh @ Banti was brought to Civil Hospital, Karnal,

where he was declared dead.

The matter was reported to the police by Gurvinder Singh (PW-

3). His statement was recorded at 2.30 a.m on April 1, 1993. Formal FIR

was registered at Police Station City, Karnal 3.40 a.m. and the special report

was delivered by 6.30 a.m.

Post-mortem examination of the dead body was conducted by

Dr. K.K. Seth, Medical Officer, Government General Hospital, Karnal on

April 1, 1993. The Medical Officer found the following injuries on the dead

body.

“incised wound 4 cms x .8 cm over left cheek, eliptical in
Crl. Appeal No. 31 DB of 2000 3

shape, 3 cms lateral to left ala of nose. On exploration

underlying soft tissue was cut. Maxillary anttrum was opened

and communicating with the oro-pharynx which was full of

blood. Direction of wound was downward, medially and

posteriorly. Larynx and trachea was full of blood. Both lungs

were congested. Stomach was full of blood. Remaining organs

were healthy. Both the chamber of the heart were empty.”

In the opinion of the Medical Officer, the death was due to

asphyxia due to aspiration of blood from the injuries. Death had occurred

within few minutes of the injury.

Gurvinder Singh had also been medico legally examined at

3.30 a.m. on April 1, 1993 by Dr. R.K. Saini, Medical Officer, Government

General Hospital, Karnal. He had four reddish contusions on his right

shoulder, left knee, left thigh and right foot. All the injuries were simple

and had been caused by a blunt weapon.

The accused were arrested and sent up for trial. The main

witnesses examined at the trial were Dr. R.K. Saini (PW-1), Dr. K.K. Seth

(PW-2), Gurvinder Singh (PW-3), Kanwaljit Singh (PW-4), ASI Raj Pal

(PW-12) and Inspector Phul Singh (PW-13).

The learned trial Judge considered the nature of the injuries on

the deceased and the cause of death to hold that Ravinder Singh had

committed murder while his father had acted in furtherance to common

intention of his son.

We have carefully examined the medical evidence in this case

and we find that the deceased suffered an external injury on the left cheek

which was 4 cms x .8 cm, it was 3 cms lateral to ala. The Medical Officer
Crl. Appeal No. 31 DB of 2000 4

explored the injuries and found that soft tissues were cut, maxillary atrium

was open and communicating with oro-pharynx which was full of blood.

Larynx and trachea were full of blood. Stomach was also full of blood.

From the above the Medical Officer concluded that the deceased had died

due to asphyxia caused by aspiration of blood. In other words, the deceased

had got chocked by his own blood after receiving the injury. The deceased

had been unable to breath because blood had entered the upper part of his

wind pipe (Larynx) and the main wind pipe (trachea). The deceased had

also swallowed blood as the blood was found in the stomach.

In the above circumstances, we feel that the offence committed

by Ravinder Singh was not of murder as he did not have the intention to

cause death. The offence was manslaughter punishable under Section 304

Part-II, IPC.

As far as the part played by Mohan Singh, it is found that the

injuries attributed to him (inflicted on Gurvinder Singh) could have been a

result of the fall. It may be recalled that the deceased was driving the

scooter while the two witnesses were travelling with him. When the

deceased was hit on the face, while on a moving scooter, he lost control and

the scooter fell. It was falling from the scooter that caused the injuries on

Gurvinder Singh. Therefore, we find that Mohan Singh was introduced to

inflate the number of accused. He had not inflicted any injury to any one

and may not have even participated in the occurrence. Therefore, Mohan

Singh deserves outright acquittal.

In view of the above discussion, we convert the conviction of

Ravinder Singh from Section 302 IPC to one under Section 304 Part-II IPC.

Ravinder Singh has undergone five years rigorous imprisonment. If this
Crl. Appeal No. 31 DB of 2000 5

fact is confirmed, his sentence shall be reduced to the period already

undergone by him. However, Ravinder Singh shall pay fine of Rs. 2 lacs,

which shall, on recovery, be paid to the heirs of the deceased as

compensation. In default of payment of fine, Ravinder Singh shall further

undergo rigorous imprisonment for two years. Mohan Singh is acquitted of

the charge.

Criminal Appeal stands disposed of.




                                          (K.S. GAREWAL)
                                                 JUDGE



February 3, 2009                          (SHAM SUNDER)
prem                                             JUDGE


Note:-        Whether refer to reporter             No