High Court Punjab-Haryana High Court

State Of Punjab vs Jarnail Singh And Others on 9 January, 2009

Punjab-Haryana High Court
State Of Punjab vs Jarnail Singh And Others on 9 January, 2009
Criminal Appeal No.236-SBA of 1998                            -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                                    Criminal Appeal No.236-SBA of 1998
                                       Date of Decision:09.01.2009

State of Punjab
                                                        .....Appellant
            Vs.

Jarnail Singh and others
                                                        .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Abhishek Chautala, AAG, Punjab for the appellant.

            Mr. Madan Lal Saini, Advocate for the respondents.
                        ****
JUDGMENT

HARBANS LAL, J.

The leave to appeal was granted by this Court vide order dated

18.3.1998. This appeal is directed against the judgment dated 12.12.1994

passed by the Court of learned Additional Sessions Judge, Bathinda

whereby he acquitted Jarnail Singh, Kulwant Rai and Kanwal Kumar Gupta

accused by accepting the appeal preferred against the judgment/ order of

sentence dated 16.12.1991 vide which these accused were convicted and

sentenced by the learned Judicial Magistrate Ist Class, Mansa to undergo

rigorous imprisonment for two months and to pay a fine of Rs.100/- each

and in default of the same, the defaulter to undergo simple imprisonment for

15 days under Section 186 of IPC.

The facts in brief of the prosecution case are that on 30.3.1984

in the area of Mansa, the aforesaid accused had wrongly restrained Mr. D.S.

Bains, the then S.D.M. Mansa who was discharging his public function and
Criminal Appeal No.236-SBA of 1998 -2-

also criminally intimidated him by saying that the electricity will not be

restored till bills are not paid, when actually the bills stood already paid. On

the basis of the report lodged by Mr. D.S. Bains, S.D.M., the case was

registered against the accused. On completion of investigation, the charge-

sheet was laid in the Court of the learned Illaqa Magistrate. The accused

were charge-sheeted under Sections 341/186/353 of IPC to which they did

not plead guilty and claimed trial. To bring home guilt against the accused,

the prosecution examined Baljit Singh PW1 and Mr. D.S. Bains PW2 and

closed its evidence. When examined under Section 313 of Cr.P.C., the

accused denied the incriminating circumstances appearing in the

prosecution evidence against them and pleaded false implication. In

defence, they examined Mukhtiar Singh, JE DW1, Jatinder Kumar DW2.

This apart, Jarnail Singh accused also entered the witness box as DW3.

After hearing the learned Assistant Public Prosecutor for the State, learned

defence counsel and examining the evidence on record, 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

accepted by the Court of learned Additional Sessions Judge, Bathinda. The

State of Punjab being dissatisfied therewith have preferred this appeal.

I have heard the learned counsel for the parties, besides

perusing the record as well as the findings returned by both the Courts

below with due care and circumspection.

Mr. Abhishek Chautala, learned Assistant Advocate General,

Punjab on behalf of the appellant strenuously urged that Mr. D.S. Bains was

not inimically disposed towards the accused persons and that being so, he

did not have any motive to implicate them falsely. The evidence tendered
Criminal Appeal No.236-SBA of 1998 -3-

by Baljit Singh Constable PW1 as well as Mr. D.S. Bains, PW2 being

consistent and credible ought to have been believed. The learned Lower

Appellate Court has gravely erred in acquitting the accused by holding that

the prosecution case became suspicious because of non-examining of the

driver of the Jeep of Mr. D.S.Bains. Had he been examined his evidence,

would have merely resulted in duplication on the record. The value of the

evidence is to be weighed. The number of the witnesses is not to be

counted. That being so, the impugned judgment is liable to be reversed.

To overcome these submissions, Mr. Madan Lal Saini,

Advocate representing the respondents agitated at the bar that the findings

of the learned Appellate Court below in no manner can be faulted with

being based on sound reasoning. This contention merits acceptance.

Towards the end of his cross-examination, the complainant Mr. D.S. Bains,

PW2 has regretted his inability to disclose the names of the accused persons

as well as their identity. This evidence in isolation of other evidence strikes

a death knell to the prosecution edifice. As surfaces in his further cross-

examination, the electric wires were not cut within his view. It is in his

examination-in-chief that when he was about to move out his Court in his

jeep, his jeep was ‘gheraoed” by the accused present in the Court and other

employees of the Electricity Board and that he was to go to attend the

emergency meeting in connection with the maintenance of law and order at

Bathinda and that due to this gheraon, he could not attend the meeting. It is

also in his evidence that they had disconnected the eletric supply of his

office as well as residence. It is in the cross-examination of Baljit Singh

PW1, who was deployed as Gunman at the material time with Mr. D.S.

Bains (sic.) that the driver and Joginder Singh, Peon were also present in the
Criminal Appeal No.236-SBA of 1998 -4-

Kothi (referring to the residence of Mr. D.S. Bains). The prosecution has

not examined the driver or Joginder Singh, Peon. The accused were not

named in the FIR. Owing to non-examination of the driver as well as the

aforesaid peon, the accused have been robbed off their valuable right to

cross-examine them. Furthermore, the Investigator has also been withheld.

One PW Ram Sarup, an official witness has been given up on the pretext of

his having been won over by the accused. It does not stand to the logic that

he would have succumbed to the pressure of the accused in any manner. All

the three accused being responsible officer of the Punjab State Electricity

Board in no manner could be expected to have resorted to restrain the then

S.D.M. Mr. D.S. Bains from attending the emergency meeting. The facts

and circumstances of the case are such that the identification of the accused

in the Court cannot be accepted for the reason that as alleged there were

large number of employees of the Board out of whom it was difficult to

identify the accused. This may be the reason for not naming the accused in

the FIR.

In view of the above discussion, it is found that the impugned

judgment does not suffer from any infirmity or illegality. Consequently,

this appeal being devoid of any merit is dismissed.

January 09, 2009                                  ( HARBANS LAL )
renu                                                   JUDGE

Whether to be referred to the Reporter? No