Bombay High Court High Court

Raya Gopal Moon vs The State Of Maharashtra on 2 August, 2011

Bombay High Court
Raya Gopal Moon vs The State Of Maharashtra on 2 August, 2011
Bench: V.K. Tahilramani, M.L. Tahaliyani
                                               1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                                NAGPUR BENCH, NAGPUR.




                                                      
                   CRIMINAL WRIT PETITION  NO. 395 OF 2011

     Raya Gopal Moon, 




                                                     
     Convict No. C-7543, 
     Central Prison, Nagpur.                               ..  PETITIONER.

                   ..VERSUS..




                                         
     1.  The State of Maharashtra,
                        
          through the Secretary, Home
          Department, Mantralaya, Mumbai,
                       
     2.  The Superintendent, Central Prison,  
          Nagpur.                                              ..  RESPONDENTS.
      


     Mr. N.S. Bhat, Advocate (appointed) for the petitioner,
   



     Mr. T.A. Mirza, Additional Public Prosecutor for the respondents.





                                  CORAM :  MRS. V.K. TAHILRAMANI &
                                           M.L. TAHALIYANI, JJ.
                                  DATED  :     AUGUST 2, 2011.





              
      ORAL JUDGMENT (PER MRS. V.K. TAHILRAMANI, J.)


     1]            Rule.     By consent of Mr. N.S. Bhat, learned Advocate for 

the petitioner and Mr. T.A. Mirza, learned Additional Public Prosecutor

::: Downloaded on – 09/06/2013 17:35:32 :::
2

for the respondents, rule is made returnable forthwith and the matter is

heard finally.

2] The petitioner has been convicted in two cases. The prayer

of the petitioner is that the sentence of imprisonment imposed on him in

the two cases be made concurrent. The first case is Criminal Case No.

127/02 which was decided by the learned J.M.F.C., Pulgaon by

judgment and order dated 20.10.2004. In this case, he was convicted

under Section 380 of Indian Penal Code and sentenced to R.I. for 2

years. Being aggrieved by the said conviction and sentence, the

petitioner preferred Criminal Appeal No. 47/2004 before Sessions Court,

Wardha. The appeal was dismissed by judgment and order dated

16.9.2009. The conviction under Section 380 and the sentence was

maintained.

3] In the second case by judgment and order dated 12.1.2007

in Sessions Trial No. 155/05 the petitioner was convicted by the learned

Ad-hoc Additional Sessions Judge, Wardha under Section 395 IPC. In

::: Downloaded on – 09/06/2013 17:35:32 :::
3

the said case, he was sentenced to imprisonment for 5 years. Being

aggrieved by the said conviction and sentence, the petitioner preferred

Criminal Appeal No. 56/07 before this Court. The said appeal was

dismissed. However, being aggrieved by the quantum of sentence of 5

years under Section 395 IPC, the State preferred an appeal being

Criminal Appeal No. 330/07 for enhancement of sentence. The said

appeal was allowed by common judgment and order dated 28.3.2008.

The conviction under Section 395 was upheld and the sentence of

imprisonment was enhanced to ten years.

4] When the appeal of the petitioner preferred against his

conviction under Section 380 of IPC was being heard by the learned

Additional Sessions Judge, Wardha, the petitioner had prayed that the

sentence of imprisonment be directed to run concurrently with the

sentence in the earlier case under Section 395 of Indian Penal Code.

The learned Sessions Judge negatived the said plea and the learned

Sessions Judge directed that all the substantive sentences of

imprisonment shall run consecutively.

::: Downloaded on – 09/06/2013 17:35:32 :::
4

5] Being aggrieved thereby, the petitioner has approached this

Court praying that the sentences of imprisonment in both cases be

directed to run concurrently.

6] As far as the two cases are concerned, these two cases are

entirely different incidents and are in no way related to each other. Both

the cases are distinct and different offences, which occurred on different

dates.

7] The Supreme Court in the case of Mohd. Akhtar Hussain

alias Ibrahim Ahmed Bhatti .vs. Assistant Collector of Customs

(Prevention), Ahmedabad and others reported in AIR 1988 SC 2143

observed that when the two offences for which a person is prosecuted

are distinct and different and they relate to different transactions, the

basic rule of thumb over the years has been the so-called single

transaction rule for concurrent sentences. If a given transaction

constitutes two offences under two enactments generally, it is wrong to

have consecutive sentences. It is proper and legitimate to have

::: Downloaded on – 09/06/2013 17:35:32 :::
5

concurrent sentences. But this rule has no application if the transaction

relating to offences is not the same or the facts constituting the two

offences are quite different.

8] The Division Bench of this Court in the case of Ramesh

Krishna Sawant .vs. State of Maharashtra reported in 1994 Mh.L.J.

825 has held that when the cases do not arise out of the same

transaction and they arise out of different transactions, had different

crime numbers and had been decided by separate judgments, it is not

expedient or in the interest of justice to direct the sentence to run

concurrently. The Division Bench of this Court by judgment and order

dated 21.7.2011 in Criminal Writ Petition No. 341/11 in the case of

Rajendra @ Rajabhat Bajrang .vs. The State of Maharashtra &

another, to which both of us were parties, has taken the same view.

9] In the present case, the transactions in these two cases are

different transactions, both the cases do not arise out of the same

transactions, they have different crime numbers and they have been

::: Downloaded on – 09/06/2013 17:35:32 :::
6

decided by separate judgments. In such case, it is not possible to

direct that all the sentences of imprisonment should run concurrently.

10] In view of the decisions quoted above, the writ petition is

dismissed. Rule stands discharged.

Fees of the appointed Advocate is quantified at Rs.750/-.

                   JUDGE.                                      JUDGE.
                       
     J.
      
   






                                                      ::: Downloaded on - 09/06/2013 17:35:32 :::