High Court Patna High Court - Orders

Brahma Yadav vs The State Of Bihar on 12 July, 2010

Patna High Court – Orders
Brahma Yadav vs The State Of Bihar on 12 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CR. REV. No.996 of 2010
                 BRAHMA YADAV SON OF KAMESHWAR YADAV, RESIDENT OF
                 VILLAGE REHARI, P.S.- PAKARIBARAWAN (DHAMAUL),
                 DISTRICT- NAWADA.
                                               Versus
                                     THE STATE OF BIHAR
                 For the petitioner      : Mr. Arbind Kumar Sinha, Advocate.
                 For the State           : Mr. Nand Kumar, APP
                                             -----------

2 12.07.2010 Heard both sides.

Rule confined to question of sentence only. Learned

A.P.P. waves notice on behalf of the State.

With the consent of the parties, the matter is being finally

disposed of at this stage itself.

In view of the submissions advanced on behalf of the

petitioner and the order this court proposes to pass, it is not

necessary to set out all the relevant facts in detail.

Petitioner along with one Sanjay Yadav was hauled up

while escaping from the Khalihan. On search, petitioner was found

possessed of a country made loaded pistol and 05 live cartridges.

Learned trial court on a consideration of the materials on record

found and held the petitioner guilty under Section 25(1-B)a and 26(1)

of the Arms Act and sentenced him to undergo R.I. for 03 years on

each count and also imposed a fine of Rs. 2,000/- with default clause

under both heads..

Petitioner, aggrieved by the judgment and order dated

21.11.2009 passed by learned Judicial Magistrate, 1st Class,

Nawada in Tr. No. 1128 of 2009 preferred Cr. Appeal no. 30 of

2009. The same was considered and disposed of on 30.3.2010 by
2

learned Addl. Sessions Judge, F.T.C.-V, Nawada reducing the

sentence of R.I. from 03 years to 02 years without interfering with

the imposition of fine recorded under both the counts.

.Learned counsel for the petitioner submits that the trial of

the present case protracted for more than 04 years and as such he

had to undergo the ordeal of trial for more than 04 years. It is next

submitted that learned trial court has recorded that petitioner does

not have any previous conviction to his credit. It is next submitted

that he is now aged about 52 years and is well tethered to his family.

It is thus contended that the quantum of sentence so awarded by the

appellate court require consideration.

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

judgments submits that there is concurrent finding of guilt and the

judgments do not require any interference.

On a consideration of submissions advanced on behalf of

the parties and after perusing the materials on record including the

two judgments, this court is satisfied that a lesser punishment would

sub-serve the cause of justice. Consequently, while maintaining the

conviction, this Court reduces the sentence of R.I. from 02 years to

R.I. for 1 ½ years under both heads. It is made clear that other part

of sentence so recorded by the appellate court remain untouched.

With this modification in sentence only, the application is

dismissed.

( Kishore K. Mandal, J. )
pkj