High Court Rajasthan High Court - Jodhpur

Khet Singh vs State on 15 September, 2009

Rajasthan High Court – Jodhpur
Khet Singh vs State on 15 September, 2009
                                1
                                     S.B.Cr.Revsion Petition No.272/1994

    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR

                            ORDER

    S.B.CRIMINAL REVISION PETITION NO.272/1994

                           Khet Singh
                               Vs.
                       State of Rajasthan

                Date of Order   ::   15.09.2009


                           PRESENT


            HON'BLE MR.JUSTICE H.R.PANWAR


Mr.Rajesh Bhati, Amicus Curiae for the petitioner.
Mr.O.P.Singaria, Public Prosecutor for State.


BY THE COURT:

The instant criminal revision petition under Section

397 read with Section 401 Cr.P.C. is directed against the

judgment and order dated 8.7.1994 passed by Sessions Judge,

Jalore (for short “the appellate court”) whereby the appeal filed

by the petitioner was partly allowed and while maintaining the

conviction of the petitioner for offence under Section 16/54 of

the Rajasthan Excise Act, he was sentenced to undergo 6

months’ rigorous imprisonment and a fine of Rs.100/-; in

default of payment of fine to further undergo 15 days’ simple

imprisonment.

On a report lodged by the Excise Inspector on

21.4.1985, the police investigated the matter and ultimately

filed the challan against the petitioner for the offence under

Section 16/54 of the Rajasthan Excise Act. It is alleged that the
2
S.B.Cr.Revsion Petition No.272/1994

petitioner was found with the possession of more than one

bottle of wash along with material for preparing the illicit liquor.

By judgment and order dated 12.4.1990, the Judicial

Magistrate, First Class, Jalore (for short, “the trial court”

hereinafter) convicted and sentenced the accused-petitioner.

On an appeal, the appellate court passed the judgment and

order impugned as noticed above. Hence, this revision petition.

I have heard learned Amicus Curiae and learned

Public Prosecutor. Carefully gone through the orders passed by

both the courts below.

It is contended by leraned counsel for the

petitioner that witnesses PW-1 Lakma and PW-2 Sawiya are the

motbir witnesses of the occurrence. They did not support the

prosecution case and turned hostile. According to learned

counsel for the petitioner, there is no independent witnesses to

the alleged recovery. PW-3 Hari Singh is government employee

being a Patwari of the area, who stated in his statement that

the place from where the alleged wash said to have been

recovered, was in the joint possession of the petitioner and his

brother and therefore, according to learned counsel for the

petitioner, there is no evidence worthwhile that it was the place

exclusively possessed by the petitioner from where the bottle of

wash and material for preparing illicit liquor have been

recovered. In alternative, it was contended that the petitioner

has already suffered the imprisonment of about one month out

of six months’ imprisonment awarded to him. The occurrence is

of year 1985 and at the time of occurrence, the petitioner was
3
S.B.Cr.Revsion Petition No.272/1994

65-66 years of age and by now, 25 years have since elapsed,

therefore, substantive sentence of imprisonment awarded to

the petitioner may be reduced to the period already undergone

by him.

On close scrutiny of the judgments and orders

impugned as also the statements of the prosecution witnesses,

in my view, there is concurrent finding of fact recorded by two

courts below and therefore, I do not find any ground to

interfere with the concurrent finding of facts recorded by courts

below convicting the petitioner. So far as the quantum of

sentence is concerned, since it was stated that at the time of

occurrence, the petitioner was 65-66 years of age and 25 years

have since elapsed from the date of occurrence and the

petitioner has already suffered imprisonment of about one

month out of the six months’ imprisonment, therefore, in my

view, the ends of justice would be met if the sentence of

imprisonment awarded to the petitioner is reduced to the

period of imprisonment already undergone by him.

Consequently, the revision petition filed by the

petitioner is partly allowed and while maintaining the conviction

of the petitioner for the offence under Section 16/54 of the

Rajasthan Excise Act and the amount of fine, the substantive

sentence of imprisonment awarded to the petitioner is reduced

to the period already undergone by him. The petitioner is on

bail. His bail bonds stands discharged.

(H.R.PANWAR), J.

NK