Crl.Rev.No.732 of 1992 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Revision No.732 of 1992
Date of Decision: 4 - 3 - 2009
Surinder Singh .....Petitioner
v.
Jaspal Singh etc. .....Respondent
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: None for the parties.
***
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
The present revision petition has been filed by Surinder Singh
complainant against Jaspal Singh, Gurdip Singh and Manjit Kaur who were
accused in a complaint case filed by the petitioner for enhancement of
sentence. The accused-respondents were tried by the Court of Judicial
Magistrate IInd Class, Amrisar. Accused-respondents Gurdip Singh and
Manjit Kaur were released on probation whereas accused-respondent Jaspal
Singh was sentenced to undergo six months simple imprisonment and a fine
of Rs.500/- for the offence under Sections 323 and 504 IPC vide judgment
and order dated 22.1.1992. Accused-respondents had filed an appeal in the
Court of Sessions Judge, Amritsar. Additional Sessions Judge, Amritsar
vide his judgment and order dated 13.7.1992 dismissed the appeal.
The present revision petition has been filed for enhancement of
Crl.Rev.No.732 of 1992 [2]
sentence. It was ordered to be heard along with Criminal Revision No.485
of 1992.
Taking recourse to Section 403 Cr.P.C., I have proceeded to
decide the present revision petition.
Criminal Revision No.485 of 1992 was preferred by accused-
respondents Jaspal Singh, Gurdip Singh and Manjit Kaur and the same was
decided by this Court on 15.1.2003. This Court dismissed the revision
petition qua Gurdip Singh and Manjit Kaur but released Jaspal Singh
accused on probation.
In view of this, the revision petition preferred by complainant
Surinder Singh for enhancement of sentence has become infructuous and no
further directions are called for.
( KANWALJIT SINGH AHLUWALIA )
March 4, 2009. JUDGE
RC