High Court Punjab-Haryana High Court

Roop Singh And Others vs State Of Haryana on 19 November, 2008

Punjab-Haryana High Court
Roop Singh And Others vs State Of Haryana on 19 November, 2008
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



             Crl. Misc. No. 47869 of 2008 in
             Crl. Appeal No. 293-DB of 2002


                                              Date of decision: November 19, 2008



Roop Singh and others
                                                    ..... Applicants/Appellants

             Versus

State of Haryana

                                                    ..... Respondent

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


Present:     Ms. Tanu Bedi, Advocate (amicus curiae)
             for the applicant- Daljit Singh (appellant No.3).

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

                                ***

S.S. SARON, J. (ORAL)

Affidavit of Sh. Sukhdev Singh Saggu, PPS-I Superintendent, Central

Jail, Ferozepur mentioning the period of imprisonment undergone by the applicant-

Daljit Singh (appellant No.3) filed in Court today is taken on record.

Heard counsel for the parties.

The applicant-Daljit Singh (appellant No.3) by way of Crl. Misc.

application seeks suspension of sentence of imprisonment during the pendency of the

appeal.

In terms of the affidavit that has been filed in Court today, the applicant

Daljit Singh (appellant No.3) has undergone actual imprisonment of nine years, four

months and ten days as on 17.11.2008. He has been granted 140 days’ parole during

this period and he misused the parole for a period of twenty days for which he has
Crl. Misc. No. 47869 of 2008 in [2]

Crl. Appeal No. 293-DB of 2002

been convicted to rigorous imprisonment for four months in a complaint case under

Section 9 of the Punjab Prisoners Good Conduct (Temporary release) Act, 1962.

Besides, during parole, the applicant was also involved in a case under Section 379

IPC registered at Police Station Sadar Jalalabad for which he has been convicted on

16.9.2006 and sentenced to undergo rigorous imprisonment for one year, four months

and fine of Rs. 500/- and in default of payment of fine, to undergo imprisonment for

ten days.

The present case, according to the learned counsel appearing for the

applicant-Daljit Singh (appellant No.3), is based primarily on circumstantial

evidence. Though one eye-witness namely Kashmir Singh (PW-2) was introduced at

a belated stage, it is submitted that his testimony is unreliable and not worthy of any

credence. Besides, it is submitted that the co-accused of the applicant namely Bittu

Singh son of Joginder Singh (appellant No.2) has been granted bail in terms of order

dated 16.4.2007 passed by this Court.

Learned counsel for the State has opposed the application and submitted

that keeping in view the misuse of parole on the part of the applicant and also his

conviction in another case for the offence under Section 379 IPC, the applicant-Daljit

Singh (appellant No.3) is not entitled to the concession of suspension of sentence.

After giving our thoughtful consideration to the matter and perusing the

record, it may be noticed that the applicant has undergone nine years, four months

and ten days of imprisonment as on 17.11.2008. His co-accused Bittu Singh

(appellant No.2) has been granted the concession of bail by this Court vide order

dated 16.4.2007. The case is based primarily on circumstantial evidence. Though

one eye-witness is stated to have been introduced later. The fact that the applicant

has been involved in two other cases in the facts and circumstances is not of much

consequence keeping in view the period of imprisonment undergone by the applicant.

              Crl. Misc. No. 47869 of 2008 in                     [3]

             Crl. Appeal No. 293-DB of 2002



The appeal is not likely to mature for hearing in the near future. In the facts and

circumstances, it would be just and expedient that the sentence of imprisonment of

the applicant Daljit Singh (appellant No.3) is suspended.

Accordingly, Crl. Misc. 47869 of 2008 is allowed and the sentence of

imprisonment of the applicant-Daljit Singh (appellant No.3) shall during the

pendency of the appeal remain suspended subject to his furnishing personal bond and

surety to the satisfaction of the learned Chief Judicial Magistrate, Muktsar.

(S.S. SARON)
JUDGE

(SABINA)
JUDGE
November 19, 2008
amit