Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harjit Singh & ANR Vs. State of Haryana [1998] INSC 344 (21 July 1998)
1998 Latest Caselaw 344 SC

Citation : 1998 Latest Caselaw 344 SC
Judgement Date : Jul/1998

    

Harjit Singh & Anr Vs. State of Haryana [1998] INSC 344 (21 July 1998)

G.T. Nanavati, S.P. Kurdukar Nanavati, J.

ACT:

HEAD NOTE:

The appellants are challenging their conviction under section 457, 392, 397, 307 and 332 all read with Section 34 IPC (Indian Penal code, 1860) and also under Section 5 of the TADA and Section 27 of the Arms Act.

Learned counsel for the appellants has taken us through the evidence of ASI - karam Singh - PW 3 and Head Constable - Tarvinder Singh - PW 5, who were the eye-witnesses and that of P.C. Goel, who was working as an assistant in he Alembic medical Store, situated near sirhand Club, Ambala cantt. The evidence of P.C. Goel PW 4 clearly establishes that a theft of medicines worth Rs. 1,12,000 took place in the Alembic Medical Store. The evidence of the two eye- witnesses clearly establishes that on seeing PW 3 - Karam Singh approaching towards them the accused started their car and tried to knocked down PW 3 - karam Singh, who was approaching them on scooter. The evidence also establishes that the person sitting in the car started firing at them and therefore ASI - Karam Singh was required to fire three shots from his revolver.

The Designated Court has considered their evidence and given good reasons to accept it. We see no reason to differ from the view taken by the Designated Court. Once their evidence is believed, all the offences alleged against them stand established.

The appeal is dismissed accordingly.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter