High Court Punjab-Haryana High Court

Surjit Kumar And Others vs State Of Punjab And Another on 1 September, 2009

Punjab-Haryana High Court
Surjit Kumar And Others vs State Of Punjab And Another on 1 September, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                   Crl.Revision Petition No.1091 of 1998
                                   Date of Decision: 1.9.2009


                    Surjit Kumar and others.

                                            ....... Petitioner no.1 through Shri.
                                                    Ranjit Saini, Advocate.
                                                    Respondent no.2 reported to
                                                    be dead.
                                                    Respondent nos. 3 & 4
                                                    through Shri K.K.Aggarwal,
                                                    Senior Advocate with Shri
                                                    Rajbir Singh, Advocate.

                          Versus

                    State of Punjab and another.

                                           ....... Respondent no.1 through
                                                  Shri B.B.S.Teji, Assistant
                                                  Advocate General.
                                                  Respondent no.2 through Shri
                                                 A.S.Kalra, Advocate.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....


            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                                ....

Mahesh Grover,J.

This revision petition is directed against judgment dated

8.10.1998 of the Additional Sessions Judge, Hoshiarpur (hereinafter

described as `the appellate Court’) vide which the appeal of the petitioners

preferred against judgment of conviction and order of sentence dated

28.10.1996 passed by the Sub Divisional Judicial Magistrate, Balachaur
Crl.Revision Petition No.1091 of 1998

-2-

….

(referred to hereinafter as `the trial Court’) was dismissed.

Respondent no.2 had filed a criminal complaint against the

petitioners under Section 465, 467, 471 and 34 of the I.P.C. alleging that

they had forged and fabricated an agreement to sell dated 9.4.1992

regarding 400 trees which belonged to him.

Petitioner-Surjit Kumar was said to have impersonated as

complainant-Sudagar Singh at the time of execution of the document while

petitioner nos. 2 & 3 attested the same and petitioner no.4-Muni Lal Kapila

scribed it.

The trial Court found all the petitioners guilty of the offences

punishable under Sections 467 read with Section 34 of the I.P.C. and

petitioner-Surjit Kumar under Section 471 of the I.P.C. as well and

accordingly convicted and sentenced them as under:

“1.For offence under Section 467/34 To undergo rigorous

of the I.P.C. imprisonment for three

years and to pay fine of

Rs.500/- each and in

default of payment of

fine, to undergo further

rigorous imprisonment

for six months each.


               2. Petitioner-Surjit Kumar              To undergo rigorous

                 for offence under Section 471        imprisonment for three

                 of the I.P.C.                        years and to pay a fine of
                        Crl.Revision Petition No.1091 of 1998

                                        -3-

                                        ....


                                                    Rs.500/- and in default of

                                                     payment of fine, to

                                                     undergo further rigorous

                                                     imprisonment for six

                                                     months.

The sentences were, however, directed to run concurrently.

Feeling aggrieved, the petitioners filed an appeal, whereas the

complainant filed a revision petition for enhancement of the sentence, both

of them were dismissed by the appellate Court vide the impugned judgment,

resulting in the filing of the instant revision petition.

At the out-set, learned counsel for the petitioners submitted that

the petitioners have faced the agony of the criminal proceedings since 1992

and that in the ultimate analysis of the facts, no loss was caused to

respondent no.2-complainant. He further contended that keeping in view

these peculiar facts, the matter may be considered leniently in so far as the

sentence part is concerned.

On the other hand, learned counsel for the State as well as the

learned counsel for respondent no.2-complainant contended that there is

sufficient evidence on record to warrant conviction of the petitioners and,

therefore, no leniency ought to be shown to them.

I have thoughtfully considered the rival contentions.

A perusal of the impugned judgment shows that there is

sufficient evidence on record to establish the guilt of the petitioners. The

expert witnesses fully proved the forgery. The role of each of the petitioners
Crl.Revision Petition No.1091 of 1998

-4-

….

in conspiring with each other to fabricate the document has also been

proved. In this view of the matter, the impugned judgment does not warrant

any interference.

However, keeping in view the fact that the occurrence took

place in the year 1992 and the petitioners have faced the agony of criminal

prosecution for the last about 17 years and also the fact that they will be

fairly advanced in age by now as petitioner no.4 was 74 years old while

petitioner nos. 1, 2 and 3 were 40, 46 and 50 years of age at that time and

petitioner no.2 is reported to have since died, no fruitful purpose would be

served by sending them to jail at this stage and it will be in the fitness of

things if the sentence awarded to them is reduced to that of already

undergone and they are made to compensate the complainant. For this view,

I draw support from the ratio of the law laid down in Kharak Singh and

others Versus State of Punjab, 2004(1) RCR (Criminal) 766 (P&H); Sadhu

Singh Versus State of Punjab, 2004(2) RCR (Criminal) 108 (P&H); Moti

Sagar and others Versus State of Haryana and another, 2004(3) RCR

(Criminal) 519 (P&H) and Darshan Singh Versus State of Punjab, 2006(2)

RCR (Criminal) 212 (P&H) and the latest judgment of the Supreme Court in

Radhey Shyam Versus State of U.P., 2009(1) R.C.R. (Criminal) 217.

Accordingly, the present petition is disposed of in the following

terms:-

1. The conviction of the petitioners as recorded by the trial

Court and upheld by the appellate Court is maintained.

2. The sentence awarded to them is reduced to that of already
Crl.Revision Petition No.1091 of 1998

-5-

….

undergone and petitioner no.1 is directed to pay a suma of

Rs.30,000/-, whereas petitioner nos. 2 to 4 shall pay a sum,

of Rs.10,000/- each, as compensation to the complainant.

Since petitioner no.2 is reported to have died, the amount of

compensation shall be paid by his legal heirs.

3. The aforesaid amount shall be deposited by the petitioners

in the trial Court within a period of three months from today

and on their doing so, the same shall be disbursed to the

complainant after due notice and verification.

4. In case the petitioners fail to deposit the above amounts

within the stipulated period, the sentence as awarded to them

by the trial Court and affirmed by the appellate Court shall

stand revived and they shall be required to serve the

remaining sentence in accordance with law.

September 01,2009                                ( Mahesh Grover )
"SCM"                                                Judge