High Court Patna High Court - Orders

Gopal Choudhary &Amp; Anr vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Gopal Choudhary &Amp; Anr vs State Of Bihar on 1 July, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CR. REV. No.915 of 2010
                  1. GOPAL CHOUDHARY S/O LATE BASHISHTHA CHOUDHARY
                  2. SANJEEV CHOUDHARY S/O GOPAL CHOUDHARY
                     ( BOTH OF VILL- DEVASI, P.S. KATORIA, DIST. BANKA
                                                                       ---- PETITIONERS.
                                                    Versus
                     STATE OF BIHAR
                                                                         --- OPP.PARTY.
                         For the Petitioners           :Mr. Nageshwar Prasad, Advocate.
                         For the State                 : Mr. Jharkhandi Upadhyaya, APP.
                                                  -----------

02 01.07.2010 Heard both sides.

Rule confined to question of sentence only.

Learned A.P.P. waives notice on behalf of the State of

Bihar.

With the consent of parties the present revision

application is being disposed of at this stage itself

In view of the submissions that have been advanced on

behalf of the petitioners and the orders I propose to pass, the facts

of the case may not be dealt with in detail. Only the projector

contour of the case may be outlined.

The two petitioners herein are father and son. They

were found to have been arrested with one loaded country made

pistol which would kept beneath the bed sheet. Accordingly they

were charged and tried for the offence(s) punishable under

Sections 25(1-B) A 26 and 35 of the Arms Act. On a consideration

of the materials on record, including that of the two seizure list

witnesses PW’s 1 and 2, it was found and held by the trial Court

that charges stand proved. Accordingly, they were sentenced to

undergo S.I. for one year each under Section 25(1-B)A, and 26 of
2

the Arms Act. They were also imposed fine in both the heads with

default clause(s). Appeal of the petitioners failed without any

relief. Hence the present revision application.

Learned counsel for the petitioners submits that the

occurrence in the present case had taken place in the year 1998.

The trial of the petitioners consumed nearly 12 years. For all these

years, the father and son were made to undergo threat of being

punished. Fighting criminal litigation for such a long time

definitely tells upon the mental and economical conditions of the

accuseds/litigants. Referring to the order sheet of the learned Court

below regarding surrender of the petitioners, it is submitted that

petitioner no.1 Gopal Choudhary (Father) is aged about 60 years.

It is next submitted that no recovery admittedly was made from

the possession of petitioner no.2, namely, Sanjeev Choudhary.

Learned trial Court has noted the submissions of the petitioners

that they are the first offenders. It is, therefore, submitted that

lenient view, so far as the imposition of sentence is concerned,

may be taken in the present case.

Learned A.P.P. on the other hand, supported the two

impugned judgments. It is submitted that there is no perversity

and/or illegality in the approach of the two courts below and as

such the judgment and order impugned may not be interfered with.

Having heard learned counsel for the petitioners and

after going through the materials on record as reflected from the

two judgments, this Court is satisfied that a lesser punishment

shall meet the ends of justice. Accordingly, while maintaining the
3

conviction the sentence of one year S.I. awarded under Section

25(1-B)A and 26 under each head is/are reduced to 06 months S.I.

under each head. Other part/condition of sentence remain

unaltered.

With this modification in sentence(s), the application

is dismissed.

Sym                                         ( Kishore K. Mandal, J.)