PETITIONER:
GAYASI
	Vs.
RESPONDENT:
STATE OF U.P.
DATE OF JUDGMENT17/03/1981
BENCH:
CHANDRACHUD, Y.V. ((CJ)
BENCH:
CHANDRACHUD, Y.V. ((CJ)
SEN, A.P. (J)
CITATION:
 1981 AIR 1160		  1981 SCR  (3) 268
 1981 SCC  (2) 712	  1981 SCALE  (1)579
ACT:
     Penal Code-Crime  against public  servant	for  reasons
arising out  of performance  of official  duty-No reason for
commuting death sentence to lesser sentence.
HEADNOTE:
     The deceased  Bhagwan Singh  who was working as an Amin
put the	 appellant's lands  to sale  for recovering  certain
arrears. The appellant and his two companions Mool Chand and
Daya Ram  lay in  wait for  the deceased while he was on his
way back  home. Daya  Ram first	 fired three  shots  at	 the
deceased as  a result  of which	 he fell  down.	 Immediately
thereafter the	appellant emerged  with a  sword and chopped
off the head of Bhagwan Singh.
     The appellant was convicted under section 302 read with
section 34,  I.P.C.  and  sentenced  to	 death.	 The  second
accused was still absconding.
     On the question of sentence
^
     HELD: There  is no reason for commuting the sentence of
death to  the lesser  sentence of imprisonment for life. The
deceased had to perform his ministerial duties as an amin in
putting the land to sale. He bore no personal grudge against
the appellant  nor had	he anything  to gain  for himself by
selling the  appellant's lands.	 Such crimes  against public
servants for  reasons arising out of the performance by them
of their  public duties	 must be  put down with a firm hand.
[269E]
     The fact  that the	 second accused	 was absconding does
not reduce the gravity of the appellant's offence. [269D]
JUDGMENT:
 CRIMINAL APPELLATE	JURISDICTION: Criminal	Appeal	No.
362 of 1979.
 Appeal by	Special Leave from the	Judgment and Order
dated 28.2.79 of the Allahabad High Court at Allahabad in
Crl. Appeal No. 3500/78 and murder reference No. 33/78.
S. K. Bisaria for the Appellant.
 H. R. Bhardwaj and R. K. Bhatt for the Respondent.
The Judgment of the Court was delivered by
CHANDRACHUD, C. J. The appellant’s land was auctioned
on December 26, 1976 in a revenue sale held	to recover
arrears of land revenue. On the same day, the land of one
Mool Chand was also sold for a similar reason. The deceased
Bhagwan Singh, who was
269
an Amin, acted as an officer of the Court in effecting the
aforesaid sales. After	the sale proceedings	were over,
Bhagwan Singh was returning home on a bicycle, with his peon
Shripat, who is examined in the case as P.W.4 The appellant,
Mool Chand and the latter’s son Daya Ram lay in wait for the
deceased and while he was passing along on his bicycle, Daya
Ram fired three shots	at him; two out of these hit Bhagwan
Singh, as a result of which he fell	down. A split second
thereafter, the	appellant emerged with a sword and chopped
off the	neck of Bhagwan Singh. Daya Ram is still absconding
but the	appellant was convicted by the Sessions Court under
section 302 read with	section 34 of the Penal Code and was
sentenced to death. He was also convicted under section 307
of the	Penal Code. The sentence of	death	having	been
confirmed by the High	Court, the appellant has filed this
appeal by special leave. The	leave	is limited to	the
question of sentence.
 We see no reason	for commuting the sentence of death
imposed	upon the appellant to the	lesser	sentence of
imprisonment for life. The fact that Daya Ram is absconding
does not reduce the gravity of the offence committed by the
appellant. Bhagwan Singh had but performed his ministerial
duty as	an Amin in putting the appellant’s land to sale. He
bore no	personal grudge against the appellant nor had he
anything to gain for himself by selling the	lands of the
appellant and of Daya	Ram. Such crimes committed against
public servants	for reasons arising out of the performance
by them	of their public duties must be discouraged and put
down with a firm hand. We, therefore, confirm the sentence
of death passed on the appellant and dismiss the appeal.
P.B.R.					   Appeal dismissed.
270