Rajasthan High Court – Jodhpur
Sangaram vs State Of Rajasthan on 6 November, 2009
1 S.B.CRIMINAL REVISION PETIION NO. 233/1994 Sanga Ram Vs. State of Rajasthan Date of Order :: 18.11.2009 HON'BLE MR. JUSTICE GOVIND MATHUR Mr. P.R. Choudhary, for the petitioner/s. Mr. A.R. Nikub, Public Prosecutor. ... This petition under Section 397 read with Section 401 Cr.P.C. is preferred to assail validity, correctness and propriety of the judgment dated 17.6.1994 passed by learned Additional Sessions Judge, Barmer affirming conviction of sentence passed by the Chief Judicial Magistrate, Barmer under judgment and order dated 27.2.1993. Learned Chief Judicial Magistrate by the judgment aforesaid convicted the accused- petitioner for offence punishable under Section 379 IPC and awarded sentence for six months' rigorous imprisonment with a fine of Rs.200/- and in default of fine one month's simple imprisonment. In brief case of the prosecution is that the informant Motilal, Chowkidar with Tehsil Office, Barmer submitted a written report to Station House Officer, Barmer on 10.9.1986 stating therein that in early hours of the morning of the same day two persons came to motor tanker garage on bicycle and one Sangaram, present accused petitioner, was carrying a jute bag on his bicycle. On opening of the jute bag aforesaid 2 certain articles such as diesel pump, piston and oil pump were recovered. On basis of the information aforesaid a case was lodged against the accused petitioner and one other person namely Onkar. After regular investigation challan was filed and charge was framed and read over to the accused-persons. To support the prosecution story six witnesses were examined and seven documents were exhibited. Statement of the accused-petitioner as per provisions of Section 313 Cr.P.C. too was recorded. The trial court after examining the entire evidence available on record acquitted Onkar, however, convicted the petitioner and sentenced to undergo 6 month's rigorous imprisonment with fine of Rs.200/-. The conviction recorded and the sentence awarded was affirmed by the appellate court. The argument advanced by learned counsel for the petitioner to assail validity, correctness and propriety of the orders impugned is that no adequate evidence is available on record to establish the theft alleged. It is asserted that as a matter of fact whatever evidence available on record, that at the most proves possession of certain articles by the accused petitioner Sanga Ram but the factum of theft has not been established. I do not find any substance in the argument advanced, as in the instant case the the accused was caught red-handed while carrying 3 stolen articles from the garage itself. On the question of sentence awarded it is urged by learned counsel for the petitioner that the incident in question occurred much back in the year 1986, and therefore, now after a lapse of about 23 years it shall be too harsh to remit the accused petitioner to undergo remaining sentence especially in the circumstances that he has already undergone imprisonment for a period of about two months. From examination of record I have found that the petitioner has already undergone sentence for a term of about 57 days. The incident is quite old one and looking to all facts and circumstances of the case while affirming conviction I consider it appropriate to modify the sentence. Accordingly, the revision petition is allowed in part. The conviction recorded against the petitioner for offence punishable under Section 379 IPC by the trial court is confirmed. However, the sentence granted by the trial court and affirmed by the appellate court is modified to the extent imprisonment already undergone instead of six months' rigorous imprisonment. The fine i.e. of Rs. 200/- is maintained. (GOVIND MATHUR), J.
Jgoyal’