High Court Punjab-Haryana High Court

The State Of Punjab vs Amar Singh And Others on 19 November, 2008

Punjab-Haryana High Court
The State Of Punjab vs Amar Singh And Others on 19 November, 2008
Criminal Appeal No. 530-DBA of 2000                                1




      In the High Court of Punjab and Haryana, at Chandigarh.

                 Criminal Appeal No. 530-DBA of 2000

                      Date of Decision: 19.11.2008


The State of Punjab
                                                           ...Appellant
                                Versus
Amar Singh and Others
                                                       ... Respondents

CORAM: HON'BLE MR. JUSTICE UMA NATH SINGH
       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mr. K.S.Dadwal, Additional Advocate
         General, Punjab, for the appellant.

          Mr. Narinder Singh Swaitch, Advocate
          for the respondents.

          Mr. Karamjit Verma, Advocate
          for the complainant.

Kanwaljit Singh Ahluwalia, J.

State of Punjab had sought leave to appeal against the

acquittal of respondent-accused and the same was granted by this

Court vide order dated 5.10.2000 and hence the present appeal against

acquittal is before us.

Accused/respondent namely Amar Singh son of Puran Singh,

Sukhminder Singh, Narinder Singh, sons of Amar Singh, Sukhminder

Singh, Rupinder Singh, sons of Nishan Singh Devinder Singh and Avtar

Singh, sons of Amarjit Singh were nominated as accused in case FIR

No. 113 dated 3.10.1989 registered at Police Station Sahnewal,

Ludhiana, under Sections 323, 324, 325, 326, 148 & 149 IPC.

In the FIR, it was stated by Gurdip Singh complainant that he
Criminal Appeal No. 530-DBA of 2000 2

is resident of village Ghaloti, Police Station Payal. He came to village of

accused Ramgarh on 1.10.1989 on the Housewarming Ceremony of

his cousin Harwant Singh who had kept Akhand Path at his house. It is

stated in the FIR that on 1.10.1989 at 6.00 P.M., Baldev Singh,

Sukhdev Singh and Harminder Singh had also come to attend the

Akhand Path. On 1.10.1989 complainant Gurdip Singh, Baldev Singh,

Sukhdev Singh and Harminder Singh were going to ease themselves

and when they were crossing in front of the house of Amar Singh in the

street, there Amar Singh along with his companion accused attacked

them. At that time Amar Singh was armed with stick, Sukhwinder Singh

with kirpan, Narinder Pal Singh with gandasa, Sukhwinder Singh with

gandasa, Rupinder Singh with dang, Happy with iron rod and Bittu with

dang. Sukhwinder Singh had caused kirpan blow on the right hand in

the first finger of right hand of the complainant. Narinder Pal Singh hit

him with gandasa on left ankle of the leg. Complainant fell down and

raised alarm “MAR DITTA MAR DITTA”. When the complainant fell on

the ground, Rupinder Singh, Happy and Bittu had also caused injuries

with sticks. Complainant further alleged that while Baldev Singh,

Sukhdev Singh and Harminder Singh intervened to rescue the

complainant, accused had also caused them injuries. Complainant

Gurdip Singh along with Baldev Singh, Sukhdev Singh and Harminder

Singh were taken to hospital for medicolegal examination. The

Investigating Officer arrived there and recorded the statement of

complainant.

FIR was investigated. A report under Section 173 Cr.P.C.

(challan) was filed in which it was stated that accused have committed
Criminal Appeal No. 530-DBA of 2000 3

offence punishable under Sections 326, 325, 324, 323, 148 & 149 IPC

Learned trial Court charge sheeted the accused for above

offences, on 18.2.1995.

Prosecution proved medical evidence by examining Dr. K.L.

Kapur as PW.1 and Dr. Anupam Wats as PW.2.

Gurdip Singh complainant as PW.4, Baldev Singh and

Harminder Singh eye witnesses appeared as PW.5 and PW.6,

respectively.

Prem Nath, Assistant Sub Inspector, was examined as PW.3.

Darshan Singh was examined as PW.7.

Documents regarding injury, reports, pictorial diagrams of the

injuries, X-ray Reports, First Information Report, site plan and other

material documents were proved and exhibited.

Statements of accused under Section 313 Cr.P.C. were

recorded. All the incriminating evidence was put to them and they

denied the same.

In defence, accused examined Dr. Vimal Kanish as DW.1.

Om Parkash and Kuldip Kumar Singh were examined as

DW.2 and DW.3, respectively. They tendered various documents

including photocopy of medicolegal report of Amar Singh as Ex.D1,

pictorial diagram as D2 and photocopy of sale deed as Ex.DW2/1 and

another certified copy of sale Deed Ex.DW3/1 and other necessary

documents were also got accepted.

Learned trial Court noticed that Gurdip Singh had suffered 18

injuries out of which injury Nos. 3, 4 & 7 were caused with sharp edged

weapon and rest of the injuries with the blunt weapons. Injury Nos. 1, 2,
Criminal Appeal No. 530-DBA of 2000 4

3, 4, 5, 6, 14 & 16 were kept under observation.

Baldev Singh had suffered ten injuries. Injury Nos. 1 & 4 were

declared grievous, while injuries No.2,3 and 5 to 10 were declared

simple.

Sukhdev Singh had suffered four injuries and Harminder Singh

had suffered one incised injury on the back of scalp.

Learned trial Court also noticed that Amar Singh was also

medicolegally examined and he had suffered six injuries out of which

injury Nos. 4 & 6 were declared grievous. Injury No.2 was on the left

lower leg. Injury No.6 was on the left feet. It would be pertinent to

mention here that accused Amar Singh had also suffered one injury i.e.

injury No.1 on his head i.e. on his left frontal region. Learned trial Court

also noticed the plea of defence counsel that the complainant party had

a motive to attack as there was a dispute pending over piece of land in

the village.

Learned trial Court held that cross case has been also

registered in the same FIR against the complainant party for causing

injuries to Amar Singh.

Learned trial Court formulated its opinion that the occurrence

in the present case had taken place in front of residential house of

accused Amar Singh. The complainant party had a motive to attack

Amar Singh as there was a dispute over a piece of land pending

between Amar Singh and Harwant Singh. Harwant Singh has also

instituted a suit for specific performance against Bhajan Singh from

whom Amar Singh had purchased the land. Thus, it was concluded that

Harwant Singh’s party and Amar Singh’s party were on daggers drawn.
Criminal Appeal No. 530-DBA of 2000 5

It could also be taken into consideration that Gurdip Singh had come

from another village on the pretext of attending Akhand Path which was

kept due to housewarming ceremony. It was the case of the prosecution

that four persons who had come to house of Harwant Singh namely

Gurdip Singh, Baldev Singh, Sukhdev Singh and Harminder Singh were

passing in front of the house of the accused when the occurrence

ensued. As per prosecution, these all four persons were empty handed.

In this context, learned trial Court found the version of Amar Singh’s

party to be natural and improbable that these accused had attacked

Amar Singh and caused serious injuries, therefore, in self-defence

injuries were caused to the complainant witness.

It is worthwhile to notice that no explanation had been

furnished by the prosecution regarding the injuries suffered by Amar

Singh, therefore, the origin and genesis of the occurrence has been

suppressed by prosecution.

Taking into consideration the fact that Gurdip Singh belongs to

another village and occurrence had taken place in front of the house of

Amar Singh when on the pretext of easing themselves, four persons

namely Gurdip Singh, Baldev Singh, Sukhdev Singh and Harminder

Singh were passing in front of the house of Amar Singh who were none

else but guest of Harwant Singh with whom Amar Singh was having

inimical relations, it can be safely inferred that the complainant party was

aggressor.

It has been urged before us by Mr. K.S.Dadwal, learned

Additional Advocate General, Punjab, that nature and number of injuries

suggest that accused party was aggressor. It has been stated that
Criminal Appeal No. 530-DBA of 2000 6

Gurdip Singh had suffered 18 injuries, Baldev Singh 10 injuries,

Sukhdev Singh four injuries and Harminder Singh one injury whereas

Amar Singh has only suffered six injuries out of which two were

grievous and one injury was on the head. Therefore, it has been urged

that in view of number and nature of injuries, accused can be held to be

aggressors. We are of the view that right of self defence cannot be

weighed in golden scales. Once Amar Singh was attacked, his son, and

younger relations being there proved to be better than the complainant

party and had caused injuries in their right of self-defence. Due to

inimical relations of Amar Singh with Harwant Singh, occurrence in front

of house of Amar Singh was not an innocent act.

Mr. Dadwal has failed to satisfy us as to how Amar Singh

suffered injuries in case complainant party was empty handed.

We are also conscious that evidence is not to be re-

appreciated in appeal against acquittal. The findings of learned trial

Court are not perverse. The view formulated by learned trial Court is one

view which is possible on the facts and circumstances of the case.

Therefore, acquittal of accused/respondents cannot be disturbed.

Therefore, we find no merit in the present appeal and the same is

dismissed.

         (Uma Nath Singh)                  (Kanwaljit Singh Ahluwalia)
                  Judge                                         Judge

November 19, 2008
"DK"