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 4, Cited by 7]

Supreme Court of India

Jagga Singh & Anr vs State Of Punjab on 3 February, 2011

Equivalent citations: AIR 2011 SUPREME COURT 960, 2011 (3) SCC 137, 2011 AIR SCW 1025, AIR 2011 SC (CRIMINAL) 454, 2011 (3) AIR JHAR R 254, (2011) 99 ALLINDCAS 45 (SC), 2011 CRILR(SC MAH GUJ) 437, 2011 (99) ALLINDCAS 45, (2011) 2 RECCRIR 755, 2011 (1) SCC(CRI) 845, 2011 (2) SCALE 209, (2011) 1 CRILR(RAJ) 437, (2011) 2 MH LJ (CRI) 719, (2011) 2 JCR 48 (SC), 2011 CRILR(SC&MP) 437, (2011) 1 CHANDCRIC 380, 2011 (2) CGLJ 37 SN, 2011 (3) KCCR 188 SN, (2011) 48 OCR 853, (2011) 1 UC 463, (2011) 2 ALLCRILR 1, (2011) 2 SCALE 209, (2011) 1 CURCRIR 402, (2011) 1 CRIMES 270, (2011) 1 ALLCRIR 683, 2011 (1) ALD(CRL) 689, 2011 (73) ACC (SOC) 21 (PAT)

Bench: Gyan Sudha Misra, Markandey Katju

                                                                                    REPORTABLE
                       IN THE SUPREME COURT OF INDIA

                   CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL APPEAL NO(s). 807 OF 2007


JAGGA SINGH & ANR.                                               Appellant (s)

                                    VERSUS

STATE OF PUNJAB                                                  Respondent(s)

O R D E R Heard learned counsel for the parties. This Appeal has been filed against the impugned judgment of the High Court of Punjab and Haryana dated 04.12.2006.

The facts have been set out in the impugned judgment and hence we are not repeating the same here except where necessary.

In brief, the prosecution case is that on 24.4.92 at about 8.30 p.m., the 3 accused came to the house of Raja Singh. Later, one of them fired at Baggar Singh on his right thigh. Baggar Singh fell down. Then the accused took away the deceased Hoshiar Singh towards village Heerawala. After about 20 minutes the sound of 3 or 4 shots was heard. Next morning the dead body of Hoshiar Singh was found.

The trial Court convicted Jagga Singh to 7 years R.I. and a fine under Section 307 IPC. Jagtar Singh and Kaka Singh were also sentenced to 7 years R.I. and a fine. The appeals of the accused to the High Court were dismissed, but the appeal of the State regarding acquittal of the accused under Section 302 read with Section 34 was allowed, and they were convicted under Section 302. Hence, this appeal.

On the facts of the case, we are of the opinion that the appellants are entitled to get the benefit of doubt so far as offence under Section 302 Indian Penal Code is concerned because the prosecution case was that Hoshiar Singh was taken away by the accused and after 15/20 minutes gun shots were heard. However, the post mortem examination on the dead body of the deceased found that there were only lacerated wounds. There was no gun shot wound on the body of the deceased. Hence, some doubt is created in the prosecution version regarding the charge under Section 302 IPC whose benefit will go to the accused. Thus the appellants are entitled to get the benefit of doubt on that charge and consequently they are acquitted of charge under Section 302 IPC.

However, we are of the opinion that the appellants are guilty under Section 325 IPC read with Section 34 IPC because admittedly a gun shot was fired at Baggar Singh which hit him in the leg. On that count we award the sentence of the period already undergone by the appellants.

The impugned judgment of the High Court is modified to the extent stated above. The Appeal is disposed of accordingly.

On 14.09.2007 this Court had ordered that the sentence of imprisonment imposed on the appellants shall remain suspended during the pendency of the Appeal provided each of them furnishes personal bond in the sum of Rs. 20,000/- (Twenty Thousand Only) with two sureties in the sum of Rs. 10,000/- (Ten Thousand Only) each to the satisfaction of the trial court. Their bonds are discharged accordingly.

.......................J. (MARKANDEY KATJU) ........................J. (GYAN SUDHA MISRA) NEW DELHI;

FEBRUARY 03, 2011.