High Court Punjab-Haryana High Court

Satguru Singh @ Bhola And Another vs State Of Punjab And Another on 10 August, 2009

Punjab-Haryana High Court
Satguru Singh @ Bhola And Another vs State Of Punjab And Another on 10 August, 2009
Crl. Revn. No.1519 of 1999 (O&M)                                  1




         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                    Crl. Revn. No.1519 of 1999(O&M)
                                    Date of Decision:10.8.2009

Satguru Singh @ Bhola and another

                                                             ...petitioners
Versus

State of Punjab and another

                                                           ...Respondents


CORAM:      HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr.Balbir Singh, Advocate for
            Mr.Ashok Singla, Advocate for the petitioner
            Mr.Arshvinder Singh, Deputy Advocate General, Punjab
            Mr.Ashok Aggarwal, Advocate for respondent No.2.

JUDGMENT

HARBANS LAL, J.

This revision is directed against the judgment dated 3.11.1999

passed by the court of learned Additional Sessions Judge, Mansa, whereby

he dismissed the appeal of accused Satguru Singh @ Bhola as well as his

mother Gulab Kaur, but acquitted their co- accused namely, Paramjit Kaur,

Jeeta Singh and Kailo by accepting their appeal. They all had filed the

appeal against the judgment /order of sentence dated 2.11.998 rendered by

the court of learned Judicial Magistrate, 1st Class, Mansa, vide which, he

had convicted and sentenced the accused Satguru Singh @ Bhola to
Crl. Revn. No.1519 of 1999 (O&M) 2

undergo rigorous imprisonment for two years and to pay a fine of Rs.2,000/-

under Section 494 of IPC and had sentenced his co-accused namely Paramjit

Kaur, Teja Singh, Gulab Kaur Charanjit Kaur, Amar Kaur, Jeeta Singh and

Kailo to undergo rigorous imprisonment for two years each and to make a

payment of fine Rs.2,000/- each under Section 494 of IPC read with Section

109 of IPC and in default of payment of fine, the defaulter to further

undergo rigorous imprisonment for three months. This apart, the learned

trial court has also awarded a sum of Rs.8,000/- as compensation to the

complainant under Section 357 of Cr.P.C.

Shortly put, the prosecution case is that Raj Kaur was married

to Satguru Singh @ Bhola accused on 28.3.1990 by way of Anand Karaj

ceremony at village Heero Khurd. Thereafter, they both resided at village

Lahil Kalan as husband and wife. A female baby, who was born from their

wedlock, breathed her last after 3 days of her birth. A few days after their

marriage, Satguru Singh @ Bhola and his relatives started maltreating her

on the ground of her having brought inadequate dowry. Satguru Singh @

Bhola also complained that he did not like her and would contract second

marriage. She was turned out of the house only after 9 months of her

marriage, when she was carrying a child. On 13.4.1992 Gamdoor Singh s/o

Sohan Singh, resident of village Andianwali informed her father that

Satguru Singh @ Bhola had performed second marriage on 10.4.1992 with

accused Paramjit Kaur in the presence of his co-accused. After recording

preliminary evidence, Satguru Singh @ Bhola, Paramjit Kaur, Teja Singh,

Gulab Kaur, Jeeta Singh, Kailo were summoned to face the trial. During the
Crl. Revn. No.1519 of 1999 (O&M) 3

pendency of complaint, Teja Singh accused expired. After recording pre-

charge evidence, accused were charged under Section 494 read with Section

109 of IPC, to which they did not plead guilty and claimed trial. On close of

the prosecution evidence, when examined under Section 313 of Cr.P.C., all

the accused denied the incriminating circumstances appearing in the

prosecution evidence against them and pleaded innocence besides false

implication. In their defence, they examined Atma Singh.

After hearing the learned counsel for the parties, the learned

trial court convicted and sentenced the accused as noticed at the outset.

Feeling aggrieved with their conviction/sentence, they went up in appeal,

which was partly accepted. The appeal preferred by the petitioners Satguru

Singh @ Bhola and Gulab Kaur was dismissed by the court of learned

Additional Sessions Judge, Mansa. Being undaunted and dissatisfied with

the judgments recorded by the both the courts below, Satguru Singh @

Bhola and Gulab Kaur have preferred this revision.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

Realising that he would not be able to persuade this court to

take a view contrary to the findings returned by both the courts below, the

learned counsel for the petitioners submitted that he does not wish to assail

the conviction. On analysing and scrutinizing the evidence on record, it is

found that the judgments recorded by both the courts below qua the

petitioners cannot be faulted with in any manner. Sequelly, their conviction

is maintained. At this juncture, the learned counsel for the petitioners
Crl. Revn. No.1519 of 1999 (O&M) 4

submitted that the petitioners have been facing the agony of trial since 1992

and that being so, their sentence may be reduced to the already undergone.

As against this, the learned counsel for the complainant has

maintained that the ends of justice shall not be adequately met, if the

sentence is reduced to the already undergone.

I have given a deep and thoughtful consideration to the rival

contentions. Needless to say, this incident is more than 17 years old. As per

the custody certificate, taken on record, both the petitioners have already

undergone 2 months and 25 days of the actual sentence each. In re:Sadhu

Singh versus State of Punjab, 2004(1) Recent Criminal Reports

(Criminal), 108, the accused was convicted under Section 326 of IPC. The

occurrence being 18 years old, the sentence was reduced to the already

undergone (one month). In re: Nirmal Singh Versus State of Punjab 2005

(1) Recent Criminal Reports (Crl.), 477, also the accused was convicted

under Section 326 of IPC. The incident being 17 years old, the sentence was

reduced to the already undergone (one month). In the case at hand, the

petitioners while on bail during the pendency of this revision, did not make

misuse of this liberty. To my mind, the complainant party can be

compensated in terms of money. Thus, taking into consideration the

cumulative facts and circumstances of the case, the sentence of the

petitioners is reduced to the already undergone (2 months and 25 days

each). The amount of compensation imposed by the learned trial court is

enhanced from Rs.8,000/- to Rs.30,000/-. Each petitioner shall deposit a

sum of Rs.15,000/- in the trial court within three month from today, failing
Crl. Revn. No.1519 of 1999 (O&M) 5

which their petition shall be deemed to have been dismissed. If the sum of

Rs.8,000/- have already been deposited on account of compensation, then

the balance amount of Rs.22,000/- shall be deposited by the petitioners in

equal share within the said period. On deposit, the entire amount of

compensation i.e. Rs.30,000/- shall be disbursed to the complainant Raj

Kaur by the trial court. In the event of failure to deposit the said amount of

compensation by the petitioners, the trial court shall send intimation to the

learned Chief Judicial Magistrate, Mansa, who in turn shall take necessary

steps to send the petitioners to the prison.

The Registry is directed to send a copy of this judgment to the

successor court of Mr.Ashok Kumar, the then Judicial Magistrate, 1st Class,

Mansa as well as the Chief Judicial Magistrate, Mansa. With this

modification in the order of sentence, this revision petition fails and is

dismissed

10th August, 2009 (Harbans Lal)
gsv Judge

Whether to be referred to the Reporter ? Yes/No.