High Court Patna High Court

Ghuran Yadav & Ors vs State Of Bihar on 16 September, 2011

Patna High Court
Ghuran Yadav & Ors vs State Of Bihar on 16 September, 2011
Author: Gopal Prasad
                              Criminal Appeal (SJ) No.145 of 1998
                   Against the judgment and order of conviction and sentence
                   dated 20. 02. 1998, passed by Sri Sohailur Rahman, District
                   & Sessions Judge, Madhubani, in Sessions Trial No. 226 of
                   1992.

                   1.  Ghuran Yadav, son of Jagrup Yadav.
                   2.  Pitambar Yadav.
                   3.  Achhay Yadav, son of Rawan Yadav.
                   4.  Bhutai Yadav, son of Balgobind Yadav.
                   5.  Binda Yadav.
                       All of Village- Nakatti West, P.S. Raj Nagar, District-
                       Madhubani.
                                                               .... .... Appellants.
                                           Versus
                   The State Of Bihar
                                                                 .... .... Respondent.

For the Appellants : Mr. Ashutosh Kumar, Advocate.

Mr. Chandra Mohan Jha, Advocate.
For the Respondent
State : Mr. Sujit Kumar Singh, A.P.P.

PRESENT

THE HONOURABLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad, J. Heard learned counsel for the appellants and

learned counsel for the State.

2. The appellants have been convicted for

offence under Sections 354 and 323 I.P.C. and sentenced

to undergo rigorous imprisonment for to years and one

year for offence under Section 354 and 323 I.P.C.

3. Learned counsel for the appellants however

contends that main accused Ghuran Yadav has remained

in jail for a period of one year two months and sixteen

days. Other appellants have been remained in jail for
2

two years and hence contends that appellants suffer a lot

due to criminal case since 1988.

4. Hence having regard to the facts and

circumstance, end of justice shall meet by sentencing the

appellants for the period already undergone.

5. Hence, with this modification of sentence,

this appeal is dismissed.

Patna High Court, ( Gopal Prasad, J.)
The 16th September, 2011.

NAFR/m.p.