High Court Punjab-Haryana High Court

Sheopal Singh vs State Of Haryana & Ors on 11 November, 2008

Punjab-Haryana High Court
Sheopal Singh vs State Of Haryana & Ors on 11 November, 2008
                                      1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                         Crl. Misc. No. 784-MA of 2007.
                         Date of Decision: 11.11.2008
                                     ***

Sheopal Singh
                                                       .. Appellant
            Vs.

State of Haryana & Ors.
                                                      .. Respondents.


CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR,

Present:-   Mr. Sandeep Thakkar, Advocate
            for the applicant-appellant.

            Mr. Tarun Aggarwal, Sr. DAG Haryana

            Mr. Vinod S. Bhardwaj, Advocate
            for respondents No.2 to 5.
            ***

ARVIND KUMAR, J.

The complainant has sought the leave of the Court to file an
appeal against the judgment of acquittal rendered by the learned Sub
Divisional Judicial Magistrate, Charkhi Dadri dated 11.10.2007 in respect
of the private respondents.

The private respondents were tried by the learned Sub
Divisional Judicial Magistrate, Charkhi Dadri for the commission of
offences under Sections 452, 323, 427, 506 read with Section 34 IPC on the
basis of complaint got instituted by the applicant-appellant with the
allegations that on 3.8.1999 at about 10/10:30 a.m. They all in furtherance
of their common intention while doing lurking house trespass by entering
into his house, committed mischief by causing wrongful loss to him, caused
injuries to them and further criminally intimidated them.

During the proceedings the complainant examined himself as
PW3 besides examining his wife Bimla as PW1 nad Jagdish son of Om
Parkash as PW2. After the trial the learned trial court, finding the version
of the complainant as improbable and not sufficient to prove the complicity
2

of the accused-respondents in the commission of offence acquitted them.
Dissatisfied with the same, the instant leave to file an appeal has been
sought.

A perusal of the impugned judgment reveals that only
interested and closely related witnesses were produced by the complainant.
Admittedly, PW2 Jagdish was the real uncle while PW1 Bimla was the wife
of the complainant, whose statements were found to be discrepant and
contradictory with each other qua the tenor and manner in which alleged
occurrence took place. Bhana Ram, admittedly present at the spot was not
produced before the Court. Even very general allegations were made against
the respondents without attributing specific role to them as to who had
inflicted injuries and extended threat to them. In absence of any medical
proof with regard to the alleged injuries caused to the complainant and his
wife and the costs of property alleged to be damaged by the respondents, it
was rightly held that the complaint is counter-blast to the case registered
against the complainant in which Duli Chand-respondent was prosecution
witness and deposed against him. The High Court ought not to interfere
with the order of acquittal unless the judgment of acquittal is perverse or
highly unreasonable. In the instant case, the judgment of acquittal rendered
by the learned trial court is neither perverse nor unreasonable and it cannot
be said that the trial court based its findings on irrelevant or inadmissible
evidence. In the circumstances, this Court is not inclined to grant leave
asked for and the application is accordingly dismissed.

(ARVIND KUMAR)
JUDGE
November 11,2008
Jiten