High Court Patna High Court - Orders

Annrudh Mahto And Anr. vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Annrudh Mahto And Anr. vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. REV. No.396 of 2011
                   1. ANNRUDH MAHTO SON OF LATE RAM PRASAD
                      MAHTO
                   2. SUNIL SINGH @ SUNIL KUMAR MAHTO @ SUNIL
                      KUMAR @ SUNIL MAHTO SON OF ANNIRUDH
                      MAHTO, BOTH         ARE RESIDENTS OF VILLAGE
                      BISUNPURA, POLICE STATIONS NOKHA, DISTRICT
                      ROHTAS(BIHAR)
                                              ...PETITIONERS
                              Versus
                   THE STATE OF BIHAR
                                              ...OPPOSITE PARTIES
                                            -----------

02. 04.04.2011 Rule confined to the question of sentence only.

Learned APP waives service of notice on behalf of

the State.

Heard. With the consent of the parties, this

application is now being disposed of.

The two petitioners herein are father and son. They

are aggrieved by judgment and order dated 28.01.2011, passed

by learned Addl. Sessions Judge, F.T.C.II, Rohtas at Sasaram on

Cr. Appeal No. 50/08, whereby judgment and order of sentence

dated 30.06.2008, passed by learned Judicial Magistrate, 1st

Class, Sasaram in G.R.No.1514/99/T.R.No.673/08 have been

partly allowed inasmuch as the conviction under section 323

recorded against them was set aside, whereas conviction

recorded against them under sections 341 and 325 IPC was

sustained.

With respect to an occurrence that had taken place

on 28.09.1999, an FIR(Ext. 6) was lodged by the informant

Arjun Singh(P.W.7) alleging therein that while he was
2

engaged in raising the height of Chabutra, the informant

objected to it on the ground that this would create obstacles in

free flow of water. Petitioner no.1 is said to have pushed the

informant and exhorted other accused persons to assault him.

Thereafter accused Ishwar Chand Mahto assaulted the informant

on his forehead with Lathi whereafter co-accused Kishori

Mahto is said to have assaulted Bhim Singh(P.W.3) with Lathi

as a result whereof he too sustained injury. The nephew of the

informant(P.W.4) in the meanwhile intervened whereafter it is

alleged that both the petitioners assaulted him with Lathi as a

result of which he sustained grievous injuries on his thumb.

Petitioners along with others were thus put on trial wherein eight

prosecution witnesses including three injured witnesses, namely,

P.Ws.3,4 and 7 were examined. The doctor (P.W.5) was also

examined who is said to have proved the injury report(s). On a

consideration of materials on record, learned trial court found

and held them guilt under sections 341,323 and 325/34 IPC and

sentenced to undergo S.I. for one month under section 341 IPC,

R.I. for two years with a fine of Rs. 2000/- under section 325

IPC and in case of default of fine both the convicts were directed

to undergo R.I. for a period of two months. Aggrieved over the

said judgment, petitioners preferred appeal wherein

evidence/materials on record were reappraised and conviction

under section 323 IPC was set aside, whereas conviction

recorded under section 341 and 325 was sustained.

Learned counsel for the petitioners while assailing
3

the order submits that going by the narration in the FIR (Ext.3) it

would appear that both the parties are residing adjacent to each

other. There was a quarrel with regard to construction of a

Chabutra which, accordingly to the accused side, was bound to

obstruct free flow of water. It is further contended that the

occurrence had taken place in a flash of temper and there was

no pre-meditation or pre-planning. It is next contended that for

about nine years petitioners had to undergo ordeal/ rigours of

trial which had telling effects on the mental and economic

condition of the petitioners. It is also contended that the trial

court has not found the petitioners carrying any murky past

inasmuch as the submission on behalf of petitioners was made

that they are the first offenders.

Learned APP, on the other hand, submits that there

is/are concurrent findings of guilt recorded by the two courts

below based on appraisal and re-appraisal of evidence on record

which have not been shown to be perfunctory and/or perverse

meriting interference.

Having considered the submissions made on behalf

of the parties, this Court is in agreement with the submissions of

petitioners that the occurrence had taken place on a flash of

temper. There is nothing on record to decipher that there was

any pre-planning. It further appears that petitioners had to

undergo ordeal/rigours of trial for about nine years. Learned

counsel is further correct in his submission that they were found

the first convicts by trial court.

4

Having regard to all these facts appearing from

records this Court is satisfied that petitioners deserve a lenient

sentence for proven charge(s). Accordingly, while upholding the

conviction recorded under section 341 and 325 IPC, the

sentence awarded under section 325 IPC is reduced to R.I. for

nine months. Other part(s)/condition(s) of sentence shall remain

untouched/unchanged.

With this modification in sentence, the application is

dismissed.

( Kishore K. Mandal )
hr