Criminal Revision No.801 of 2002 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
Criminal Revision No.801 of 2002 (O&M)
Date of decision: 13.01.2009
Sukhwinder Singh and others
......Petitioners
Versus
State of Punjab
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. P.S.Khurana, Advocate,
for the petitioners.
Mr.Aman Deep Singh Rai, AAG, Punjab.
****
SABINA, J.
The petitioners were convicted for an offence under
Section 471 of the Indian Penal Code (“IPC”- for short) and were
sentenced to undergo rigorous imprisonment for one year besides a
fine of Rs.200/- each and they were also convicted for an offence
under Section 467 IPC and were sentenced to undergo rigorous
imprisonment for two years besides a fine of Rs.300/- each vide
judgment and order dated 15.11.1999 passed by the Judicial
Magistrate, Ist Class, Abohar. Aggrieved by the same, the
Criminal Revision No.801 of 2002 (O&M) 2
petitioners preferred an appeal and the same was dismissed vide
judgment dated 17.4.2002 passed by the Additional Sessions Judge,
Ferozepur. Hence, the present revision petition.
Prosecution case, as noticed by the Appellate Court in
para 2 of its judgment, is reproduced herein below:-
“Brief facts of the case of the complainant Sohan Singh
against the accused are that accused Nos.1 to 3 are real
brothers and accused No.4 is father of accused No.1 to 3
are real brothers and accused No.4 is father of accused
No.1 to 3. Land measuring 33 kanals 2 marlas as
mentioned in para No.2 of the complaint and situated in
village Dalmir Khera was the ownership of Rabel Singh
which was received by Sohan Singh from his father
Wassan Singh by inheritance. Rabel Singh died
issueless and wifeless on 23.4.1980. Complainant and
Sewa Singh were the heirs and Sewa Singh has also died
about four years back. Rabel Singh never executed any
will in favour of accused No.1 to 3. A will dated
20.12.1978 was got executed by accused No.4 with the
connivance of attesting witness accused No.5 from the
petition writer with conspiracy. They got the thumb
impression of some other person by misrepresentation.
This has been done in order to cause wrongful loss to
complainant and his brother Sewa Singh and wrongful
Criminal Revision No.801 of 2002 (O&M) 3gain to accused No.1 to 3. The accused also got entered
a mutation No.1636 in their favour from the patwari halqa.
In the case of mutation, Satwant Puri handwriting and
finger expert has given his report about the forged will
dated 20.12.1978 on 10.12.1985. The thumb impression
of Ravel Singh on a mortgage deed dated 2.3.1967 were
compared with thumb impressions of Rabel Singh on the
will. A.C.IInd Grade Abohar admitted the will to be
genuine and refused to take action. The complainant
went to the police station but in spite of assurance, no
action has been taken. Hence the present complaint.”
During the course of arguments, Learned counsel for the
petitioners has submitted that the petitioners were minors at the time
of alleged occurrence. Now during the pendency of the revision
petition, parties have arrived at a compromise.
Learned counsel for the petitioners has not challenged
the conviction of the petitioners under Section 471 IPC but has
prayed that the sentence of imprisonment as ordered by the Courts
below be reduced to as already undergone by them. He has further
submitted that the sentence of fine as ordered by the Courts below
has already been deposited by the petitioners. The petitioners are
not previous convicts.
Keeping in view the submissions made by learned
counsel for the parties as well as facts and circumstances of the
Criminal Revision No.801 of 2002 (O&M) 4
present case, I am of the opinion that it is a fit case where the
sentence of imprisonment is liable to be reduced to as already
undergone by the petitioners.
Accordingly, the conviction of the petitioners as ordered
by the Courts below is maintained. However, the sentence of
imprisonment of the petitioners is reduced to as already undergone
by them.
The present revision petition stands disposed of.
(SABINA)
JUDGE
January 16, 2009
anita