Bombay High Court High Court

Chandrashekhar S/O Khushalrao … vs The State Of Maharashtra on 3 July, 1991

Bombay High Court
Chandrashekhar S/O Khushalrao … vs The State Of Maharashtra on 3 July, 1991
Equivalent citations: 1994 (1) BomCR 163
Author: B Wahane
Bench: B Wahane


JUDGMENT

B.U. Wahane, J.

1. This Criminal Application is preferred by Shri Chandra shekhar s/o Khushalrao Thamke, the son of the deceased and thereby challenged the order dated 24-1-1991 on the applications filed by the applicant as Exh. 1 and 2, in Misc. Criminal Appl. No. 425 of 1990.

2. That the deceased Khushal Thamke was prosecuted for the offences punishable under sections 448 and 354 of I.P.C. The learned J.M.F.C., Wani convicted and sentenced the deceased Khushal for the offences under sections 448 and 354 of I.P.C. Deceased Khushal was sentenced to suffer R.I. for one month and to pay fine of Rs. 1000/- for the offence under section 448 of I.P.C. and R.I. for 3 months for the offence under section 354 of I.P.C. vide order dated 3-12-1986.

3. Being aggrieved, against the order passed by the learned J.M.F.C., Wani, deceased Khushal preferred a Criminal Appeal No. 7/87 in the Court of Sessions Judge, challenging the conviction and sentence in Criminal Case No. 440 of 1985, recorded by the learned J.M.F.C, Wani under sections 448 and 354 of I.P.C. During the pendency of the appeal, the appellant Khushal expired. The learned Sessions Judge, Yeotmal passed the order on 22-9-1987 to the effect that the appeal is abated in view of the death of the appellant. The present applicant (Chandrashekhar) the son of the deceased Khushal (the appellant), filed two applications Exh. 1 and 2 for permitting him to continue the appeal under section 394 of Cr.P.C. after condoning the delay.

4. The applications were opposed by the respondent/State. After hearing the counsels of the parties, the learned Sessions Judge, Yeotmal, rejected both the applications Exh. 1 and 2. In para 3 of the order, the learned Sessions Judge, Yeotmal observed that under section 394(2) of Cr.P.C. the legal representative of the deceased-appellant can apply for permission to continue the appeal, but such application be moved within 90 days from the death of the applicant. According to the learned Sessions Judge, the application was moved by the applicant for leave to continue appeal after about over 3 years and it being hopelessly barred, he rejected both the applications.

5. It appears that the learned Sessions Judge, Yeotmal has mis-construed the provisions of section 394 of Cr.P.C. The provisions of section 394 reads as under :

1. “Every appeal under section 377 or section 378 shall finally abated on the death of the accused;

2. Every other appeal under this chapter (except an appeal from the sentence of fine) shall finally abated on the death of the appellant;

Provided that where an appeal is against the conviction and sentence of imprisonment and the appellant dies during the pendency of the appeal, any of his near relatives may within 30 days of the death of the appellant, apply to the appellate Court for leave to continue the appeal, and if leave is granted, the appeal shall not abate”.

Explanation: In this connection, near relatives means “Parents, Spouse, brothers and sisters”.

6. There is no dispute that the deceased preferred an appeal against the order of conviction and sentence for the offences under sections 448 and 354 of I.P.C. The provisions of section 394(1) are not applicable to the instant case. Section 377 of Cr.P.C. gives power of appeal to the State Government against the sentence and the provisions of section 378 are in respect of appeal in case of acquittal. However, sub-section (2) of section 394 of Cr.P.C. clearly speaks that every other appeal under this chapter (except an appeal from sentence of fine) shall finally abate on the death of the appellant. It means, if the appeal is preferred from the sentence of fine, then it will not abate. The Chapter XXIX provides appeals, commencing or begins with sections 372 to 394. The deceased Khushal preferred the appeal under section 374 and, therefore, it comes under the provisions of sub-section (2) of section 394, Cr.P.C. because the criminal appeal was preferred against the sentence of imprisonment and fine.

7. The Sessions Judge, Yeotmal passed the order on 2-9-1987 to the effect that the appeal abated in view of the death of the appellant. In view of sub-section (2) of section 394 of Cr.P.C., the entire appeal is not abated. It will only abate regarding the sentence of imprisonment and not in respect of fine. Therefore, the order dated 2-9-1987 itself is ipso facto illegal.

8. Similar facts were before Their Lordships of the Supreme Court, in case of Lakshmi Shankar Srivastava v. State (Delhi Administration), . Their Lordships also held that :

“Though the case governed by section 394(2) of Cr.P.C., appeal against conviction and sentence of imprisonment and fine under section 161, Penal Code and section 5(2) of Prevention of Corruption Act, 1947, after the death of the appellant during the pendency of appeal, appeal did not abate even if the State conceded that the sentence of fine be set aside.

In the case before Their Lordship of the Supreme Court, the appeal which was preferred by the appellant was not one under section 377 or 378 of the Cr.P.C. , and, therefore, sub-section (1) of section 394 will not be attracted.

The present case would, therefore, be governed by sub-section (2) of section 394 of Cr.P.C. It is clear from the proviso to section 394(2) Cr.P.C. that where the appeal is against the conviction and sentence of imprisonment and the appellant dies during the pendency of the appeal , any of his near relatives may, within the time prescribed therein, apply to the Appellate Court before which the appeal is pending for leave to continue the appeal and if the leave is granted the appeal shall not abate.

9. It is true that the applicant the son of the deceased Khushal approached the learned Sessions Judge, Yeotmal filing Exhs.1 and 2 to continue the proceeding – appeal after the considerable delay. There is a delay of about 1139 days, and the learned Sessions Judge, was right in rejecting the applications on the point of delay alone. But, as the learned Sessions Judge, Yeotmal committed an error in passing the order of abatement on 2-9-1987, the said order deserves to be set aside, it being illegal and the Sessions Judge Yeotmal is directed to proceed with the Appeal No. 7/87 and to decide it according to law. Considering the facts and circumstances, in the interest of justice, the applicant-son of the deceased Khushal be permitted to participate in the proceeding of an appeal.

10. With these directions the application is partly allowed.