High Court Punjab-Haryana High Court

State Of Punjab vs Prem Lal on 12 February, 2009

Punjab-Haryana High Court
State Of Punjab vs Prem Lal on 12 February, 2009
Criminal Misc. No.263-MA of 2006                               -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                    Criminal Misc. No.263-MA of 2006
                                      Date of Decision:12.02.2009

State of Punjab
                                                         .....Applicant
            Vs.

Prem Lal
                                                         .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-   Mr. T.S. Salana, Deputy Advocate General, Punjab
            for the applicant.

            Mr. D.K. Singal, Advocate for the respondent.
                         ****
JUDGMENT

HARBANS LAL, J.

This application has been moved under Section 378(3) of the

Code of Criminal Procedure for grant of leave to appeal against the

judgment dated 14.12.2005 passed by the Court of learned Chief Judicial

Magistrate, Ropar whereby he acquitted the accused of the charged offences

by giving a benefit of reasonable doubt.

The facts in brief are that on 22.10.2002 as usual after finishing

his work Harbhajan Singh PW was proceeding to his village Alipur on his

scooter bearing registration No. PB-12-C-8786 and parallel to him, a cyclist

was also moving towards Khuaspura. When Harbhajan Singh neared Saini

Royal Hotel around 5:15 P.M, meanwhile a bus bearing registration No.

HP-24A-3057 came behind from Ropar side at a fast speed without blowing
Criminal Misc. No.263-MA of 2006 -2-

any horn, being driven by the accused in a rash and negligent manner and

struck against his scooter as well as the afore-mentioned cyclist. As a result

of its impact, the cyclist fell down on the road. The bus driver dragged his

scooter as well as the cycle to some extent and as its consequence, they both

received multiple injuries on their respective persons. In the meantime,

Jagtar Singh son of Karnail Singh, resident of Village Alipur and Jagdish

Singh son of Prem Singh, resident of Sadabarat reached the spot. Harbhajan

Singh along with cyclist was removed to Civil Hospital, Ropar. Later on,

name of the cyclist was learnt to be Rakesh Kumar alias Risan son of Prem

Singh resident of Sadabarat. Balbir Singh alias Bimbar son of Amar Singh,

resident of Sadabarat also received injuries.

The accused was charged under Sections 279/337/338/304-A of

IPC to which he did not plead guilty and claimed trial. The prosecution

examined as many as seven witnesses. On close of the prosecution

evidence, when examined under Section 313 of Cr.P.C, the accused denied

all the incriminating circumstances appearing in the prosecution evidence

against him and pleaded innocence. He did not adduce any evidence in

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

the learned defence counsel and examining the evidence on record, the

learned trial Court acquitted the accused as noticed at the outset. Feeling

aggrieved with his acquittal, the State – appellant has preferred this appeal.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

Mr. T.S. Salana, Deputy Advocate General, Punjab on behalf of

the State – appellant maintained with a good deal of force that on evaluating
Criminal Misc. No.263-MA of 2006 -3-

the evidence tendered by Harbhajan Singh complainant PW2, it transpires

that the accident took place, because of the rashness or negligence on part of

the accused- respondent. Thus, the learned trial Court was not justified in

acquitting him. This contention merits rejection. It is an acknowledged

principle of law that the statement of a witness is to be read as a whole. As

surfaces in the cross-examination of Harbahajan Singh PW2, he saw the

accused for the first time in the Court and his name was disclosed to him by

the police in the hospital and he was not previously known to him. It is

discernible from this evidence that the accused was not known to this

witness earlier. It is such an occurrence, in which this witness would have

not come face to face with the accused. So, how he would have been able to

recollect the identifying features of the accused in the Court. Admittedly,

the accused was not made to join the test identification parade as provided

under Section 9 of the Indian Evidence Act. In such state of affairs, it is

very difficult to believe that the person identified by this witness was the

same, who had caused the accident. It is in the cross-examination of Jagdish

Singh PW3 that he came at the spot after 15 minutes of the accident. The

further examination of Balbir Singh PW4 injured eye-witness was deferred,

whereafter he was never tendered for his cross-examination. Thus, his

partial statement does not fall within the definition of Section 3 of Indian

Evidence Act. This Section contemplates that unless a witness is subjected

to cross-examination, his incomplete statement does not fall within the

purport of evidence. As regards, Jagtar Singh PW5, he also went on to say

that he had reached the spot after taking place of the accident. To say the

least of it, there is no evidence connecting the accused- respondent with the
Criminal Misc. No.263-MA of 2006 -4-

occurrence. Consequently, no ground is made out for grant of leave to

appeal against the judgment dated 14.12.2005. Sequelly, this application is

dismissed.

February 12, 2009                                ( HARBANS LAL )
renu                                                  JUDGE

Whether to be referred to the Reporter? Yes/No