High Court Patna High Court

Harendra Rai vs State Of Bihar on 27 September, 2011

Patna High Court
Harendra Rai vs State Of Bihar on 27 September, 2011
Author: Amaresh Kumar Lal
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Criminal Revision No.427 of 2002
           (Against the judgment and order dated 14.02.2002 passed by Shri
           Ram Prabodh Singh, 4th Additional Sessions Judge, Saran at Chapra in
           Cr. Appeal No.29 of 2001)
           ==================================================

Harendra Rai, son of Sudama Rai, resident of village-Godana, P.S.-
Revilganj, District- Saran.

…. …. Petitioner
Versus
State Of Bihar
…. …. Opposite Party
==================================================
=========
Appearance :

           For the Petitioner :       Mr. Vikramdeo Singh
                                :     Mr.Harendra Kumar
           For the State        :     Mrs. Indu Bala Pandey

==================================================
=========
CORAM: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL

ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL)

Amaresh Kumar Lal,J. The accused-petitioner has preferred this revision

application against the judgment and order dated

14.02.2002 passed by the learned 4th Additional

Sessions Judge, Saran in Criminal Appeal No.29/2001

by which the judgment of conviction and sentence dated

20.02.2001 passed by the Judicial Magistrate, Ist Class,

Chapara in G.R. Case No.1870/1994, Trial No.862 of

2001 has been confirmed and the appeal has been
Patna High Court CR. REV. No.427 of 2002 dt.27-09-2011 2

dismissed.

The prosecution case, in brief, is that on

26.04.1994, the informant Ram Raj Rai was sitting at

his door. The petitioner alongwith the co-accused were

seen cutting palm trees standing on the land possessed

by the informant. The informant alongwith his son

Jaleshwar Rai went to his aforesaid field and protested.

Thereafter, the co-accused Lagandeo Rai asked to kill

him. His villager Narayan Chaudhary had climbed on

the palm tree to cut palm leaves. As directed by the

accused persons, he got down from the palm tree.

Thereafter, the accused petitioner Harendra Raitaking

fasuli, a sharp cutting weapon from the hand of Narayan

Chaudhary and assaulted the informant on his left elbow

and when his son Jaleshwar Rai made protest, the

petitioner assaulted him on his right palm and right

hand. The father and son sustained bleeding injury.

Hearing Hulla of the informant, Jhakhar @ Jhagur Rai

(P.W.2), Bacha Rai and wife of the informant

Shayampati Devi came there at the place of occurrence

and they found both the accused fleeing away from the

place of occurrence. The villagers brought both the
Patna High Court CR. REV. No.427 of 2002 dt.27-09-2011 3

injured at Revilganj Hospital. On the way of Revilganj

hospital, the informant became unconscious. After 4 to 5

days of the occurrence, he regained consciousness and

he found himself admitted in P.M.C.H as indoor patient.

He had also seen his son Jaleshwar Rai admitted in

P.M.C.H. The Fardbeyan of the informant was recorded

at P.M.C.H, Patna and forwarded it to the Officer-in-

charge of Revilganj police station for investigation of

the case. After investigation, charge-sheet was

submitted. Cognizance was taken. The petitioner was

charged under Sections 148 and 326 of the I.P.C. and

other accused were charged under Sections 147 and 326

of the I.P.C. After trial, the petitioner was convicted

under Sections 148 and 326 and the other accused were

found guilty under Section 147 of the I.P.C. After

hearing on the question of sentence, the petitioner was

sentenced to R.I. for 3 years and a find of Rs.1000/-

under Section 326 of the I.P.C. and R.I. for six months

under Section 148 of the I.P.C. and in default of

payment of fine, to serve 3 months sentence. All the

sentences to run concurrently. The petitioner filed Cr.

Appal No.29/2001 against the aforesaid judgment of
Patna High Court CR. REV. No.427 of 2002 dt.27-09-2011 4

conviction and sentence dated 20.02.2001 passed by the

learned Judicial Magistrate, Ist Class, Chapra. After

hearing, the appeal has been dismissed and the judgment

of conviction and sentence passed by the learned

Judicial Magistrate, 1st Class has been confirmed.

The learned counsel for the petitioner has

submitted that there is no material on the record to show

that the petitioner has any criminal antecedent. The

petitioner should have been granted the benefit of

Probation of Offenders Act. The occurrence has taken

place on 26.04.1994 and almost 17 years have passed.

The accused petitioner has been suffering from mental

agony and the sentence of the petitioner deserves to be

modified. He further submits that the petitioner has also

remained in custody for about 2 months.

The learned counsel for the State submits that the

petitioner has injured the informant and his son by a

sharp cutting weapon and both of them had got their

treatment in the P.M.C.H, Patna. Since the injury was

grievous in nature, as such, the petitioner is not entitled

to get the benefit under Section 360 Cr.P.C. or under the

Probation of Offenders Act. However, she has fairly
Patna High Court CR. REV. No.427 of 2002 dt.27-09-2011 5

submitted that the sentence may be reduced.

After hearing the learned counsels for both the

parties and on perusal of the materials on record, it

appears that the petitioner has been convicted and

sentenced by the learned trial court, which has been

upheld by the learned appellate court. There is no

material on the record to show that the petitioner has

any criminal antecedent. It appears from the record that

the petitioner and his son had been in P.M.C.H, Patna

for their treatment and must have spent money in their

treatment. The accused petitioner has been suffering

from mental agony for more than 17 years and has also

served the sentence for about two months.

Considering the facts and circumstances, in my

opinion, it is fit case in which the sentence of the

petitioner should be modified. The sentence of the

petitioner is reduced to the period already undergone in

custody and a fine of Rs.10,000/-, which will be

deposited in the trial court within a period of three

months from the date of receipt of a copy of this order,

failing which, the sentence of the petitioner as imposed

by the learned trial court will revive and the petitioner
Patna High Court CR. REV. No.427 of 2002 dt.27-09-2011 6

will be taken into custody by the learned trial court to

serve out the remaining period of sentence of

imprisonment. If the fine is realized, it will be payable

to the informant and his son in equal share as they have

suffered injuries due to occurrence. In case the

informant is dead, the amount payable to the informant

will be given to his wife.

With this modification in the sentence, this

petition is dismissed.

( Amaresh Kumar Lal, J.)
Patna High Court, Patna
Dated the 27th September, 2011
NAFR/V.K. Pandey