Allahabad High Court High Court

Hamid Khan vs Emperor on 28 March, 1947

Allahabad High Court
Hamid Khan vs Emperor on 28 March, 1947
Equivalent citations: AIR 1948 All 59
Author: R Dayal


JUDGMENT

Raghubar Dayal, J.

1. Hamid Khan appeals against his conviction under Section 379/511 read with Section 75, Penal Code, and a sentence of seven years’ rigorous imprisonment. The conviction of the appellant under Section 379/511, Penal Code is correct. The sentence of seven years’ rigorous imprisonment with the aid of Section 75, Penal Code is, however, illegal.

2. Section 75, Penal Code, provides for enhanced punishment when a person is convicted of an offence punishable under chap. 12 or Chap. 17, Penal Code, with imprisonment of either description for a term of three years or upwards. The offence of attempt to commit theft does not fall under Chap. 17, Penal Code. It really falls under chap. 23 of the Code. It follows, therefore, that Section 75, Penal Code cannot apply to persons who are convicted for attempting to commit theft. A similar view has been taken in the cases reported in Empress of India v. Ram Dayal (’81) 3 All. 773, Queen-Empress v. Ajudhia (’95) 17 All. 120, Queen-Empress v. Bharose (’95) 17 All. 123 and Brij Behari Lal v. Emperor 13 A.I.R. 1926 All. 44.

3. I, therefore, dismiss the appeal but modity the sentence to the effect that I reduce the sentence of seven years’ rigorous imprisonment passed by the Court below to a sentence of one year and a half rigorous imprisonment, the maximum punishment permissible under the law for an offence under Section 379/511, Penal Code.