High Court Patna High Court

Rafique Ansari vs State Of Bihar on 23 August, 2011

Patna High Court
Rafique Ansari vs State Of Bihar on 23 August, 2011
Author: Gopal Prasad
                           Criminal Appeal (SJ) No.167 of 1994
                    Against the judgment and order of conviction and sentence
                    dated 26. 04. 1994, passed by Shri Nand Kishore Narain
                    Sinha, 4th Additional Sessions Judge, Aurangabad, in
                    Sessions Trial No. 177 of 1990/86 of 1992

                   Rafique Ansari, son of Md. Sobrat Mian, resident of Village
                   Pawai, P.S. & District- Aurangabad.
                                                          .... .... Appellant.
                                           Versus
                   1. The State Of Bihar
                   2. Manzoor Khan, S/o Kamruddin Khan.
                       R/o Village- Pawai, P.S. Aurangabad, District-Aurangabad.
                                                            .... .... Respondents.

For the Appellant. : Mr. Krishna Pd. Singh, advocate.

Mr. Meena Singh, Advocate.

Mr. Rakesh Singh, Advocate.

For the Respondent
State : Mr. Sujit Kumar Singh, A.P.P.

PRESENT

THE HON’BLE MR. JUSTICE GOPAL PRASAD

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

learned counsel for the State.

2. The appellant has been convicted for offence

under Section 324 I.P.C. and has been sentenced to

undergo rigorous imprisonment for six months and a fine

of Rs. 250/- and in default to undergo rigorous

imprisonment for one month.

3. Learned counsel for the appellant however

contends that, though, appellant is first offender but

benefit under Section 360 Cr.P.C. has not been given.
2

4. However, the appellant remained in jail for

four months during investigation and occurrence is of the

year 1989 and appellant has suffer a lot during the

pendency of the appeal.

5. Having regard to the facts and circumstances,

interest of justice shall meet by sentencing the appellant

for the period already undergone. Hence with this

modification of sentence, this appeal is dismissed.

Patna High Court, ( Gopal Prasad, J.)
The 23rd August,2011.

NAFR/m.p.