High Court Rajasthan High Court

Baldeo Singh vs State Of Rajasthan on 24 November, 1989

Rajasthan High Court
Baldeo Singh vs State Of Rajasthan on 24 November, 1989
Equivalent citations: 1989 (2) WLN 347
Author: S S Byas
Bench: S S Byas

JUDGMENT

Shyam Sunder Byas, J.

1. This revision was admitted on a limited question as to whether the benefit of the probation should be extended to the accused-petitioner under the Probation of Offenders Act, 1938. The undisputed facts are that 50 bottles of illicit liquor was found in possession of the accused on 4-8-1981. He was convicted by the trial court under Section 4(2) of the Rajasthan Prohibition Act, 1969 and sentenced to two years’ rigorous imprisonment. The accused went in appeal which was heard and decided by the Additional Sessions Judge No. 1, Sri Ganganagar. He partly allowed the appeal, maintained the conviction but reduced the sentence from two years to six months. The accused has approached this Court.

2. It was argued by Mr. Garg for the offence was committed on 4-8-1981 and the Rajasthan Prohibition Act, 1969 was repelled on 11-8-1981. He has relied upon several decisions of his Court in which the benefit of probation was extended to the accused found guilty of offence Under Section 4(2) of the Rajasthan Prohibition Act, 1969.

3. The offence was committed on 4-8-1981 and the Rajasthan Prohibition Act, 1969 is now a dead law. No previous conviction stands at the discredit of the accused. In these circumstances, it would not be improper to extend the benefit of probation to the accused Under Section 4 of the Probation of Offenders Act, 1958.

4. In the result, the revision is partly allowed. The conviction of accused Baldeo Singh alias Baljeet Singh Under Section 4(2) of the Rajasthan Prohibition Act, 1969 is maintained but the sentences awarded to him thereunder are set aside. Instead of sentencing him at once to any punishment, it is directed that be released on his entering into a bond in a sum of Rs. 2,000/- (Rs. two thousand only) together with one surety in the like amount to the satisfaction of the learned Munsif & Judicial Magistrate, Sri Karanpur to appear and receive sentence when called upon during two years and in the meantime to keep the peace and be a good behaviour. The accused be released as well as the aforesaid bonds are furnished.