1
Court No. 28
Criminal Revision No. 195 of 2000
1- Hans Raj
2- Dharamraj
3- Sri Ram
4- Vijay Bahadur .......................Revisionists
Versus
State of U.P. ...............Opposite Party
And
Criminal Revision No. 182 of 2000
Jai Prakash .......................Appellant
Versus
State of U.P. ...............Opposite Party
Hon'ble Alok K. Singh, J.
Vide order dated 08.12.2003 passed by this Court, Criminal Revisions
Nos. 195 of 2000 and 182 of 2000 have been connected. Therefore both these
revisions are being decided by this common judgment.
Under challenge in these revisions are the concurrent judgments
passed by both the courts below in Criminal Case No.305 of 1983 convicting
all the five revisionists (4+1) under Sections 147, 148, 323/149, 325/149
I.P.C. and sentencing them as under:-
(1) Under Section 147 I.P.C. — Three months’ R.I.
(2) Under Section 148 I.P.C. – Three months’ R.I.
(3) Under Section 323/149 I.P.C.– Three months’ R.I.
(4) Under Section 325/149 I.P.C.– Two years’ R.I. with a fine of
Rs.100/- each, in default ten days’ additional simple imprisonment.
All the sentences were directed to be run concurrently by the Second
2Additional Chief Judicial Magistrate, Faizabad in Case No.2004 of
1995 (Hans Raj and others Versus State of U.P.). The judgment passed
by the trial court was challenged in Appeal No. 82 of 1998 which was
dismissed on 17.05.2000 by Eighth Additional Sessions Judge.
Heard Sri M.S. Khan, learned counsel for some of the
revisionists and on behalf of Sri S. B. Mathur, Advocate for other revisionist
and also Sri S.P. Tiwari, learned Additional Government Advocate and
perused the material on record.
Learned counsel for the revisionists confines his submissions on
the point of quantum of sentence only and, therefore, this Court is not
adverting to other grounds of revisions. For the same reasons it is also not
necessary to mention any facts giving rise to these revisions.
In respect of sentence learned counsel for the revisionists makes
following submissions:–
(1) The incident took place way back in the year 1983 i.e. about 26
years before.
(2) There is only one injured in this case who has received 14
injuries including one fracture in the right hand. But there is no
injury on any vital part of the body.
(3) It is said that on account of some litigation the incident
suddenly took place between both the factions.
(4) Considering the nature of incident all the revisionists were
granted bail by both the court below as well as by this Court
which they have not misused till date.
(5) Both the factions reside in rural area and are living peacefully
3since then.
(6) The revisionists have already suffered sufficient mental agony
and stress on account of pendency of this criminal matter for the
last about 26 years.
(7) All the revisionists have grown quite old on account of long
period of 26 years.
(8) All the revisionists have already undergone a period of about
one month of simple imprisonment including the period during
trial and also during pendency of this appeal. They are ready to
pay a sumptuous amount of compensation.
(9) He also submits that neither the revisionists are habitual offenders
nor previous convicts and as such a lenient view may be taken in
respect of quantum of sentence and it may be accordingly
reduced.
Learned A.G.A. has nothing to say substantial against it except
that the conviction has been concurrently upheld by both the courts below
which should not be disturbed.
In view of the aforesaid facts and circumstances the conviction
recorded concurrently by both the courts below under the aforesaid sections
are upheld but the sentence is modified in the following manner:–
Under Section 147 I.P.C. — Period of imprisonment already undergone.
Under Section 148 I.P.C. – Period of imprisonment already undergone.
Under Section 323/149 I.P.C.–Period of imprisonment already undergone.
Under Section 325/149 I.P.C.–Period of imprisonment already undergone
but the amount of fine is enhanced from Rs.100/- to Rs.6000/- each, to be
4
deposited within two months from today, failing which they will have to
undergo additional rigorous imprisonment of six months. The amount of
compensation if realized, will be paid to the injured, Udai Raj/his heirs (in
case of his death).
Accordingly the revision is partly allowed.
Let a copy of this judgment and the lower court record be sent
back through Registrar of this Court for necessary compliance.
05.01.2010
PAL/Crl.Rev. No. 195 of 2000