Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 3]

Punjab-Haryana High Court

Hartej Singh Alias Tejinder Singh Son Of vs Union Territory on 19 March, 2009

              Crl. Revn. No.1389 of 2001
                             --1--



     IN THE HIGH COURT OF PUNJAB & HARYANA,
                  CHANDIGARH

                      Crl. Revn. No.1389 of 2001
                      Date of decision. 19.03.2009

     Hartej Singh alias Tejinder Singh son of
     Amrik Singh, resident of village Nanomajra,
     Police Station, Sohana, District Ropar,
     Punjab

                              ....... Petitioner

                      Versus


     Union Territory, Administration, Chandigarh.


                              ........ Respondent


     CORAM:   HON'BLE MR. JUSTICE SHAM SUNDER


     Present: Mr. P.S. Ahluwalia, Advocate
              for the revision-petitioner.

              Mr. Sukant Gupta, Standing Counsel
              for U.T.-Administration, Chandigarh.


                              ****

Sham Sunder, J.

This revision-petition is directed against the judgment dated 04.09.2001,rendered by the Court of Additional Sessions Judge, Chandigarh, vide which it dismissed the appeal against the judgment Crl. Revn. No.1389 of 2001

--2--

of conviction and the order of sentence dated 02.12.1998 rendered by the Court of Chief Judicial Magistrate, Chandigarh, convicting the accused for the offence, punishable under Sections 279 and 304-A of the Indian Penal Code and awarding sentence to him, for various terms of imprisonment.

2. The facts, in brief, are that on 14.10.1991, Manjit Singh, resident of House No. 910, Sector 43, Chandigarh, was going to meet his friend Manohar Singh, near light point Aroma Hotel, Chandigarh and when he alongwith Naunihal Singh Bedi reached in front of Shere Punjab Tent House, SCO No. 2416 Sector 22-C, Chandigarh, a Maruti Van bearing registration No. CH-01-D/9023 was seen coming from the side of Aroma light point, being driven in a rash and negligent manner, without blowing horn, by the accused. At that time, a maruti car bearing registration No.CHK-198, was also seen coming from the same side. The driver of the aforesaid van attempted to overtake the car, in question. In that process, the van came to the right side of the road, and hit the scooter bearing registration No.CHT-4808, which was coming from Sector 35, Chandigarh, being ridden by Manohar Crl. Revn. No.1389 of 2001

--3--

Singh, the pillion rider whereof was Amandeep Singh. As a result of the accident, the rider and the pillion rider fell down on the pavement and sustained injuries.Manohar Singh became unconscious at the spot. At that time, many persons gathered at the spot. In the meanwhile, the Police also reached there. Ultimately Manohar Singh died.

3. Manjit Singh, made a statement before the Police, on the basis whereof,the FIR was registered. The statements of the witnesses were recorded. The accused was arrested.After the completion of investigation, the accused was challaned.

4. On his appearance, in the Court, the accused was supplied the copies of documents, relied upon by the prosecution. Charge under Sections 279, and 304-A IPC, was framed against the accused, to which he pleaded not guilty, and claimed judicial trial.

5. The prosecution, in support of its case, examined Dr. A.P. Garg, (PW-1), who conducted post mortem, on the dead-body of Manohar Singh, deceased, Subhash Mehta, Assistant Sub Inspector, (PW-2),who mechanically tested the scooter and gave Crl. Revn. No.1389 of 2001

--4--

his report, Parvinder Kumar, Clerk, Estate Office, (PW-3), who proved the licence of the accused, Naunihal Singh, eye witness,(PW-4), who could not identify the accused, as the driver of the vehicle at the relevant time, Parvesh Kumar, Clerk, (PW-5), who proved that Maruti van, in question, was registered in the name of Shashi Kant, resident of H. No. 3177, Sector 21-D, Chandigarh, Sarwan Singh, Sub Inspector, (PW-6), who conducted the investigation, Ranbir Singh, Constable, (PW-7), who took the photographs of the spot,G.N.Sharma,(PW-8), who stated that Hartej Singh, accused, was never employed as driver of maruti van No. CH-01- D/9023,Manjeet Singh, an eye witness, (PW-9), who deposed with regard to the accident, Anand Parkash, Technical Assistant, anatomy Department, PGI, Chandigarh, (PW-10), who proved application Ex.PH, for conducting the post mortem examination, on the dead body. Thereafter, the Assistant Public Prosecutor for the State, closed the prosecution evidence.

6. The statement of the accused, under Section 313 of the Code of Criminal Procedure, was recorded. He was put all the incriminating Crl. Revn. No.1389 of 2001

--5--

circumstances, appearing against him, in the prosecution evidence. He stated that he went to the Police Station, to get the vehicle, bearing registration No. CH-01-D-9023, on superdari alongwith its owner. It was further stated by him that the Officer Incharge of the Police Post took him into custody, as the real culprit had gone to USA, after committing the offence. He further stated that it was he (actual culprit), who mentioned his name as Tejinder Singh whereas, his actual name was Rajinder Singh.

6-A. In his defence, the accused examined Jaswant Rai, DW1, Garib Nath, DW-2 and Swaran Singh, DW-3. Thereafter, the accused closed the defence evidence.

7. 0After hearing the Counsel for the parties, and on going through the record, the trial Court convicted and sentenced the accused, as stated above.

8. Feeling aggrieved, against the judgment of the trial Court, an appeal was preferred by the accused/appellant, which was dismissed vide order dated 04.09.2001, by the Court of the Additional Sessions Judge, Chandigarh. Crl. Revn. No.1389 of 2001

--6--

9. Still dis-satisfied, the instant revision petition was filed by the revision- petitioner.

10. I have heard the Counsel for the parties,and have gone through and perused the evidence, and record of the case, carefully.

11. The Counsel for the revision-

petitioner, submitted that the prosecution miserably failed to prove that it was the accused, who was driving the vehicle, at the relevant time, with which the accident took place. He further submitted that since the identity of the accused as the perpetrator of crime was not proved,he was not connected with the instant case. He further submitted that the findings of the Courts below, to the effect, that the accused was driving the vehicle, at the time of the alleged accident, leading to the death of Manohar Singh, are perverse and illegal. He further submitted that the identification of the accused for the first time, in the Court, in the absence of exceptional circumstances, to the contrary, could not be said to be sufficient, to connect him, with the instant Crl. Revn. No.1389 of 2001

--7--

case. He, thus, submitted that the judgments of the Courts below were liable to be set aside.

12. On the other hand, the Counsel for the respondent, submitted that the identity of the accused, as driver of the vehicle, in question, with which the accident took place, leading to the death of Manohar Singh, was duly proved from the statement of Manjit Singh, complainant. He further submitted that it was not that Manjit Singh had only a glimpse of the accused but he interacted with him, after the accident, for sufficient time, and, as such, there was no difficulty for him to properly identify him. He further submitted that, no test identification parade was held during the course of investigation, as the same was not needed. He further submitted that, in case, the accused disputed his identity, he should have moved an application,before the Court concerned, and claim identification parade. He further submitted that the Courts below were right, in coming to the conclusion, that it was the accused, who was driving the vehicle, with which the accident took place, leading to the death of Manohar Singh. He Crl. Revn. No.1389 of 2001

--8--

further submitted that the Courts below were, thus, rightly convicted and sentenced him.

13. It is settled principle of law,that while exercising the revisional jurisdiction, the Court cannot re-evaluate and re-appreciate the evidence, produced by the prosecution, until and unless it comes to the conclusion that the findings recorded by the Courts below, are perverse, illegal or erroneous, on account of misreading of evidence. In the instant case, as would be discussed hereinafter the findings recorded by the Courts below that the accused, was the driver of the vehicle, with which the accident took place, leading to the death of Manohar Singh, are perverse and illegal. Admittedly, the accused was not known to Manjit Singh,complainant, earlier. He was, thus, a stranger to him. Manjeet Singh, complainant, (PW-

9), during the course of cross-examination, stated that the Investigating Officer arrived at the spot, within 5 to 10 minutes of the accident. He further stated during the course of cross-examination, that the driver of the vehicle was apprehended, by the people, who gathered at the spot, but he managed to Crl. Revn. No.1389 of 2001

--9--

run away, before the arrival of the police. If the driver of the vehicle, managed to run away, before the arrival of the Police at the spot, within 5 to 10 minutes, the question of his interacting with Manjit Singh, for sufficient time, after the accident, at the spot, did not at all arise. Under these circumstances, it could be said that Manjit Singh was only having a glimpse of the driver of the vehicle,and, therefore, he could not properly identify him. Had the accused been arrested, at the spot, and had he stayed there, for a sufficient longer period, it would have been said that Manjit Singh, did not only have a fleeting glimpse of him, but had an opportunity to see him for a longer period and, thus, was able to identify him. From the cross-examination of Manjit Singh, complainant, (PW-9), it was, thus, proved that he could not identify the driver of the vehicle, with which the accident took place. Naunihal Singh, (PW-4), who claimed that he was present at the spot, could not identify the accused, as the driver of the vehicle at the relevant time. Even the name of the accused was not mentioned, in the First Information Report. He was arrested after about one month of the Crl. Revn. No.1389 of 2001

--10--

accident. Amandeep, was the pillion rider and nephew of the deceased, and, as such, an eye witness. Even as per the prosecution story, Maruti van struck against another car, which was being driven by Jagdish Chand. Both these witnesses, could be said to be material, but they were not examined. As such, an adverse inference, under Section 114(g) of the Evidence Act, 1872, could be drawn, that had they been examined, they would not have supported the case of the prosecution. No test identification parade was held by the Investigating Officer, during the course of investigation, to pin-point the identity of the accused as the driver of the vehicle, which met with an accident, leading to the death of Manohar Singh, for the reasons best known to him. Under these circumstances, the identification of the accused, as the driver of the vehicle, for the first time in the Court, after six years by Manjit Singh, could not be said to be sufficient, to connect him with the present case. In Dana Yadav @ Dahu & Ors. v. State of Bihar 2002(4) RCR (Criminal) 314 (Supreme Court), the Apex Court after analyzing the law on the point of Crl. Revn. No.1389 of 2001

--11--

identification, held that if an accused is well known to the prosecution witnesses earlier, no test identification parade was called for; in case where the accused was known to the prosecution witnesses earlier but the said fact was denied by him, and if he challenges his identity by the prosecution witnesses by filing a petition for holding test identification parade, the Court while dealing with such a prayer,should consider without holding a mini inquiry as to whether the denial is bona fide; that ordinarily identification of the accused by a witness for the first time, in the Court, should not form the basis of conviction, the same being from its very nature inherently of a weak character, unless it is corroborated by his previous identification, in the test identification parade, and that ordinarily if an accused is not named in the First Information Report, his identification by a witness, in the Court, should not be relied upon specially when he did not disclose the name of the accused before the Police. In the instant case, as stated above not only that the prosecution miserably failed to prove the identity of the accused as the driver of the Crl. Revn. No.1389 of 2001

--12--

vehicle, with which the accident took place, leading to the death of Manohar Singh, but he (accused) also examined the defence witnesses, in the name of Jaswant Rai, DW-1, and Garib Nath, DW-2. Jaswant Rai, DW-1, stated that one Rajinder Singh, who had come from USA, was driving the Maruti van bearing registration No. CH-01-D/9023, with which the accident took place. He further stated that Rajinder Singh, who was driving the vehicle, at the time of accident, had gone to United States. Garib Nath, DW-2 also stated that Jaswant Rai, DW-1 and Rajinder Singh told him that the accident took place near Aroma Light point when said Rajinder Singh was driving the vehicle, in question. So from whatever angle, it may be seen, it can be said that the identity of the accused as the driver of the vehicle, was not proved. The findings of the Courts below, that it was the accused, who was driving the vehicle, at the relevant time, resulting into accident, and leading to the death of Manohar Singh, are perverse. The findings of guilt recorded by the Courts below, are thus, liable to be set aside.

Crl. Revn. No.1389 of 2001

--13--

14. The Counsel for the respondent, however, placed reliance on Dastagir Sab and Anr. v. State of Karnataka, 2004(2) RCR (Criminal), 601 and Dana Yadav @ Dahu and ors's case ( supra ), in support of his contention, that the identity of the accused as the driver of the vehicle, was duly proved. In Dastagir Sab and Anr.'s case (supra), prior to rape, the prosecutrix saw the accused three times. Test identification parade was not held.In these circumstances,it was held that the identification of the accused,by the prosecutrix,in the Court was sufficient to connect him with the case.In Dana Yadav @ Dahu @ Ors.'s case (supra),no doubt, it was held that the test identification was not necessary if the accused was named, in the FIR, and was known to the witnesses earlier. In the instant case, as stated above, the accused was a stranger to Manjit Singh. No evidence was produced that he was known to him earlier. The name of the accused was not mentioned in the First Information Report. He was arrested after one month of the accident. Manjit Singh had only a glimpse of the driver of the Crl. Revn. No.1389 of 2001

--14--

vehicle. There was no interaction between Manjit Singh and the driver of the vehicle at the spot for a sufficient longer period. In these circumstances, the identification of the accused for the first time, after six years, in the Court, in the absence of any test identification parade, during the course of investigation, could not be said to be sufficient to connect him with the present case. In this view of the matter, no help can be drawn, by the Counsel for the respondent, therefrom. The submission of the Counsel for the respondent, being without merit, must fail and the same stands rejected.

15. No other point was urged by the Counsel for the parties.

16. For the reasons, recorded above, the revision-petition is accepted. The judgment of conviction and the order of sentence dated 02.12.1998, rendered by the trial Court and the judgment dated 04.09.2001, rendered by the Appellate Court, affirming the judgment of the trial Court, are set aside. If the petitioner is Crl. Revn. No.1389 of 2001

--15--

on bail, he shall stand discharged of his bail bonds. If, he is in custody, he shall be set at liberty, at once, if not required, in any other case.

(SHAM SUNDER) JUDGE March 19, 2009 dinesh