Bombay High Court High Court

Abdul Gaffar Tota Patel vs The State Of Maharashtra on 16 August, 2010

Bombay High Court
Abdul Gaffar Tota Patel vs The State Of Maharashtra on 16 August, 2010
Bench: B.H. Marlapalle, Anoop V.Mohta
                                                         1                                wp-3094-09.sxw


    dgm




                                                                                                
                       IN THE  HIGH COURT OF JUDICATURE AT BOMBAY

                                CRIMINAL APPELLATE JURISDICTION




                                                                        
                                 WRIT PETITION NO. 3094  OF 2009




                                                                       
    Abdul Gaffar Tota Patel                                              ....   Petitioner
          vs
    The State of Maharashtra                                             ....    Respondent




                                                        
    Mr. P. B. Shah for the petitioner.
                                    
    Dr. F.R. Shaikh, APP for the respondent/State. 
                                   
                                                                 CORAM: B.H. MARLAPALLE & 
                                                                               ANOOP V. MOHTA, JJ.

DATE : 16th August, 2010

ORAL JUDGMENT (Per B. H. Marlapalle,J.):

The petitioner was one of the three accused tried in Sessions Case No.

42/1998 by the learned Additional Sessions Judge at Malegaon for the offence

punishable under Section 20(b)(i) of Narcotic Drugs and Psychotropic Substance

Act, 1985 (for short, “NDPS Act”) and by the judgment and order dated

27.06.2002 only the petitioner was convicted for the said offence and was

sentenced to suffer RI for 10 years and to pay fine of Rs.1,00,000/-, in default to

suffer RI for one year. This order of conviction and sentence was challenged in

Criminal Appeal No.749/2002 and the Appeal was dismissed as per the judgment

dated 03.11.2003. The petitioner approached the Supreme Court in SLP

(Criminal) No.6998/2004 and it was dismissed on 30.07.2004.

::: Downloaded on – 09/06/2013 16:18:23 :::

                                                   2                              wp-3094-09.sxw




                                                                                        
    2      By this petition filed under Article 226 of the Constitution, the petitioner 

seeks to invoke inherent powers of this Court under Section 482 of Cr. PC to

correct the order of sentence and more particularly, the order dated 03.11.2003

passed by this Court (SB) in Criminal Appeal No.749/2002. As per the petitioner,

Section 20(b)(i) as on the date of the offence i.e. 9.1.1998 of NDPS Act, read as

under :

“whoever in contravention of any provision of this Act or rule

or order made or condition of licence granted thereunder:-

(a) …. X

(b) Produces, manufactures, possesses, sells, purchases,

transports, imports inter-State, exports inter-State or uses cannabis,

shall be punishable :-

(i) Where such contravention relates to ganja or the

cultivation of cannabis plant, with rigorous imprisonment for a term

which may extend to five years and shall also be liable to fine which

may extent to fifty thousand rupees;”

3 Section 20(b)(i) of the NDPS Act, came to be amended with effect from

2.10.2001 and the amended Act did not state that it was applicable

retrospectively. The amended Act enhanced the sentence to ten years and a fine

amount to Rs.1,00,000/-. As on the date of the order of conviction and sentence

passed by the trial Court i.e. on 27.06.2002 the amened Section 20(b)(i) of the

NDPS Act was in force, and it was not pointed out to the trial Court or it was not

::: Downloaded on – 09/06/2013 16:18:23 :::
3 wp-3094-09.sxw

claimed that the petitioner was required to be sentenced as per the provisions as

existed on the date of the offence i.e. 09.01.1998. It is under these circumstances,

the learned trial Court, on the basis of the amended Act and as prevailing on

27.06.2002 sentenced the petitioner to suffer RI for ten years and to pay a fine of

Rs.1,00,000/-. When Criminal Appeal No.749/2002 was heard and decided by

this Court, there was no specific direction to reduce the period of sentence as well

as the amount of fine i.e. the sentence period to be reduced to 5 years and fine

amount to Rs.50,000/-.

4

Mr. Shah, the learned counsel for the petitioner, has placed reliance on the

following observations made by this Court, while dismissing the Appeal and

submitted that this Court was aware and re-iterated that the petitioner ought to

have been sentenced to suffer RI for five years and pay a fine of Rs.50,000/- :

“9. ……….. Section 20 has been amended on 02.10.2001. In

the year 1998, possession of ganja was punishable with RI extending

to 5 years and fine amount was Rs.50,000/-. Therefore, the

appellant should have been sentenced for an imprisonment of RI of

5 years and fine of Rs.50,000/- …….”

5 As noted earlier, the petitioner’s SLP before the Supreme Court came to be

dismissed on 30.07.2004 and the said order read as under :

“Delay condoned.

Heard.

The special leave petition is dismissed.”

6 As per Section 362 of Cr.PC, a review application is not maintainable in the

::: Downloaded on – 09/06/2013 16:18:23 :::
4 wp-3094-09.sxw

decided Criminal Appeal No.749/2002. Section 41 of the amending Act of 2001

(Amending Act to the NDPS Act) reads as under:

“41(1). Notwithstanding anything contained in sub-

section (2) of Section 1, all cases pending before the Courts or

under investigation at the commencement of this Act, shall be

disposed off in accordance with the provisions of the principal Act

as amended by this Court and accordingly, any person found guilty

of any offence punishable under the principal Act, as it stood

immediately before such commencement, shall be liable for a

punishment which is lesser than the punishment for which he is

otherwise liable on the date of the commission of such offence,

provided that nothing in this section, shall apply to cases pending

any Appeal.”

7 Article 20(1) of the Constitution of India states that no person shall be

convicted of any offence except for violation of a law in force at the time of the

commission of the act charged as an offence, nor be subjected to a penalty greater

than that which might have been inflicted under the law in force at the time of the

commission of the offence.

8 Having regard to the scheme of Article 20(1) of the Constitution of India

and Section 41 (1) of the Amending Act No.1 of 2001, thereby bringing into the

amendment to Section 20(b)(i) of NDPS Act that on 2.10.2001, it is clear that on

::: Downloaded on – 09/06/2013 16:18:23 :::
5 wp-3094-09.sxw

the date of the order of conviction and sentence i.e. on 27.06.2002, the petitioner

ought to have been sentenced as per the provisions prevailing as on the date of

the offence i.e. 9.1.1998 and as the said sentence was less than the amended

sentence. It is also evident from the above observations made by the learned

Single Judge, while deciding Criminal Appeal No.749/2002 that the period of

sentence ought to have been five years with a fine of Rs.50,000/- and the trial

Court’s order under Appeal was required to be corrected to that extent partly

allowing the appeal. When the petitioner was tried, he was about 66 yeas of age

and by now he is about 78 years of age. He has been undergoing sentence after

his Appeal was dismissed and by now he has suffered eight years of

imprisonment. Mr. Shah rightly relied upon the decision in the case of Jawahar

Singh alias Bhagatji v. State of GNCT of Delhi, (2009) 6 SCC 490.

9 Section 482 of Cr. PC states that nothing in the said Code shall be deemed

to limit or affect the inherent powers of this Court to make such orders, as may be

necessary to give effect to any order under the said Code. The order dated

3.11.2003 passed by the learned Single Judge in Criminal Appeal No.749/2002

is an order passed under the Code and the inherent powers under Section 482 of

the Code are required to be invoked to give effect to the said order in keeping

with the scheme of the NDPS Act, regarding the period of sentence and the fine

amount. The Full Bench of this Court has reconsidered the scope of Section 482

in Abasaheb Yadav Honmane vs. State of Maharashtra and Ashwini Abasaheb

Honmane, 2008 ALL MR (Cri) 952.

::: Downloaded on – 09/06/2013 16:18:23 :::

                                                           6                                wp-3094-09.sxw




                                                                                                  
    10      We  are, therefore, satisfied  that this is a fit case to invoke the inherent 

powers under Section 482 of Cr. PC read with Article 20(1) of the Constitution

and allow this petition. Hence, the petition succeeds and it is directed that the

petitioner’s sentence shall be reduced to RI for five years with a fine of Rs.

50,000/-. If the petitioner has already undergone the period of sentence i.e. five

years plus one year in deault of payment of the fine amount, he is directed to be

released forthwith, unless required to be detained in any other criminal case.

11

Rule is made absolute accordingly.

12 We make it clear that this oder will not entitle the petitioner to claim

compensation from the State Government.

            (ANOOP V. MOHTA, J.)                                  ( B. H. MARLAPALLE, J.) 






                                                                          ::: Downloaded on - 09/06/2013 16:18:23 :::