Citation : 2015 Latest Caselaw 6652 Del
Judgement Date : 7 September, 2015
$-32 & 33
* IN THE HIGH COURT OF DELHI AT NEW DELHI
DECIDED ON : 7th SEPTEMBER, 2015
+ CRL.A.1371/2013, CRL.M.B.133/2015, 7436/2015,
CRL.M.A.Nos.3444/2015, 5964/2015, 6098/2015 & 10290/2015
NEM SINGH ..... Appellant
Through : Mr.Mir Akhtar Hussain, Advocate.
versus
STATE ..... Respondent
Through : Mr.Sanjeev Sabharwal, APP.
Mr.Kunwar C.M.Khan, Advocate
with Ms.Aasma Chaudhary,
Advocate for the complainant.
AND
+ CRL.A.1372/2013
NEM SINGH ..... Appellant
Through : Mr.Mir Akhtar Hussain, Advocate.
versus
STATE & ORS. ..... Respondents
Through : Mr.Sanjeev Sabharwal, APP.
Mr.Kunwar C.M.Khan, Advocate
with Ms.Aasma Chaudhary,
Advocate for R2 & R4 to R6.
Crl.A.1371/2013 & connected matter. Page 1 of 6
CORAM:
HON'BLE MR. JUSTICE S.P.GARG
S.P.Garg, J. (Oral)
1. Aggrieved by a judgment dated 21.08.2013 of learned
Additional Sessions Judge in Sessions Case No.73/2009 arising out of FIR
No.768/2007 PS Ambedkar Nagar by which Nem Singh (the appellant)
was held guilty for committing offence under Section 307 IPC,
Crl.A.1371/2013 has been preferred by him. By an order dated
29.08.2013, the appellant was sentenced to undergo RI for seven years
with fine `20,000/-.
2. Allegations against the appellant as reflected in the charge-
sheet were that on 26.10.2007 at 10.03 p.m. an information about a
quarrel was conveyed at PS Ambedkar Nagar vide Daily Diary (DD)
No.25. The investigation was assigned to HC Birbal who along with
Const.Hanuman went to the spot. Victim Kailash had suffered bullet
injury. The investigation was taken over by SI Rajesh Kumar, who after
recording statement of one Harbir Singh lodged First Information Report.
Statements of the witnesses conversant with the facts were recorded. The
appellant - Nem Singh, Ravinder Singh @ Ravi and Sanjay were arrested
during investigation. Upon completion of the investigation, a charge-sheet
was filed against all of them in the Court for committing offences under
Sections 307/34 IPC and 27/54/59 Arms Act. The prosecution examined
fifteen witnesses to prove its case. In 313 Cr.P.C. statement, the accused
persons denied their involvement in the crime and pleaded false
implication. The trial resulted in appellant's conviction whereas Ravinder
Singh @ Ravi and Sanjay were acquitted of all the charges. It is relevant
to note that the State did not challenge their acquittal.
It is pertinent to note that cross FIR No.769/2007 was
registered under Sections 323/341/308/34 IPC at PS Ambedkar Nagar
against Kailash Bhardwaj, Vijay Pal @ Dodo, Dev Raj @ Deva, Harbir
Singh @ Monu and Jagbir Singh @ Kalu. Upon completion of
investigation in the said FIR, a charge-sheet was filed against them. By a
judgment dated 21.08.2013 in Sessions Case No.291/2009 arising out of
FIR No.769/2007 PS Ambedkar Nagar, they all, however, were acquitted
of the charges. The appellant - Nem Singh has filed Crl.A.1372/2013
against acquittal which is pending before this Court. It is further informed
that the complainant has filed Crl.A.1636/2013 titled 'Harbir Singh vs.
State' presently pending before Division Bench of this Court for
enhancement of sentence awarded to the appellant.
3. During the course of arguments, the appellant opted to give
up challenge to the findings of the Trial Court whereby he was convicted
under Section 307 IPC. Prayer was made to modify the sentence order by
taking lenient view as the matter has been settled with the victim and the
appellant has agreed to pay `2 lacs as compensation to him for the
expenses incurred for treatment of the injuries sustained by him. Learned
counsel for the complainant, after seeking instructions from the
complainant / victim, stated at Bar that the complainant has no objection
to modify the sentence order in view of the changed circumstances
whereby he has agreed to accept `2 lacs as compensation.
4. Since the appellant has given up challenge to the findings on
conviction, judgment under Section 307 IPC on conviction is affirmed.
Regarding Sentence Order - nominal roll dated 27.02.2015 reveals that the
appellant has already suffered incarceration for two years, one month and
eight days besides remission for six months and twenty days as on
23.02.2015. Nominal roll further reveals that the appellant is a first time
offender and is not involved in any other criminal case. His overall jail
conduct is satisfactory. Sentence order records that the appellant is the
only bread-earner of his family consisting of his wife and two school
going minor sons. He is to take care of his aged parents. He also sustained
injuries on his body. The complainant has settled the dispute with the
appellant of his free will without any fear or pressure and has agreed to
accept `2 lacs offered by the appellant as compensation. `50,000/- have
been given today in the Court to the victim's counsel. `1.5 lac have been
agreed to be paid to the victim within two weeks. It is agreed that the
appellant would not pursue Crl.A.1372/2013 pending before this Court.
The complainant has also agreed not to pursue the appeal for enhancement
of sentence pending before Division Bench of this Court.
5. In view of the mitigating circumstances, Sentence Order is
modified and the period already undergone by the appellant is taken as
substantive sentence. He shall pay fine of `2,000/- and shall suffer default
sentence SI one month. The appellant shall be at liberty to deposit the fine
`2,000/- in jail.
6. Crl.A.1371/2013 stands disposed of in the above terms.
While maintaining conviction under Section 307 IPC, the sentence order
is modified to the extent that the period already remained in custody shall
be the substantive sentence with fine `2,000/- and default sentence for its
non-payment would be SI for one month.
7. Crl.A.1372/2013 filed by the appellant - Nem Singh is
dismissed for non-prosecution / withdrawn.
8. The appellant shall be released forthwith if not required to be
detained in any other criminal case on deposit of fine `2,000/- in Court /
Jail. Trial Court record (if any) be sent back immediately with the copy of
the order. Intimation be sent to the Superintendent Jail immediately.
9. Pending applications also stand disposed of.
(S.P.GARG) JUDGE
SEPTEMBER 07, 2015 / tr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!