High Court Patna High Court - Orders

Langar Mian &Amp; Ors vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Langar Mian &Amp; Ors vs State Of Bihar on 8 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. REVISION No.643 of 2008
                                   LANGAR MIAN & ORS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 08.07.2008. Heard learned counsel for the petitioners and State.

2. Petitioners are alleged to have forcibly harvested the

crops from Plot No. 955 for which a complaint was filed alleging

offences under Sections 323, 147 and 379 of the Penal Code. The trial

court having considered the evidence acquitted the petitioners for the

offences under Sections 323 and 147 of the Penal Code but convicted

them for the offence under Section 379 of the Penal Code i.e. for the

offence of forcibly harvesting the crops from Plot No. 955 and

imposed a sentence of three years’ simple imprisonment under

judgment dated 30.9.2005 passed by Sri Dhananjay Kumar Mishra

Judicial Magistrate, 1st Class, West Champaran, Bettiah in Complaint

Case No. 489 of 1999/ Tr. No. 99 of 2005. Said judgment has also

been affirmed in appeal by the appellate court (Additional District &

Sessions Judge, Fast Track Court No.-III, West Champaran, Bettiah

under judgment dated 27th March, 2008 passed in Cr. Appeal No. 45

of 2005.

3. Learned counsel for the petitioner assails the conviction

of the petitioners under Section 379 of the Penal Code on the ground

that the lands over which forcible harvesting is alleged and found by

the courts below are the subject matter of a proceeding under Section

145 Cr.P.C. and until such proceeding is disposed of by the Magistrate

in favour of the complainant declaring his possession it is wholly

erroneous for the courts below to hold that petitioners have forcibly
-2-

harvested the crops from the plot which is subject matter of the 145

Cr.P.C. proceeding.

4. I regret not to accept the aforesaid submission as from the

judgments of the two courts below, it is evident that the petitioners

have not even claimed possession over Plot No.955, the plot over

which they have been found indulging in forcible harvesting. In the

circumstances, the submission raised is absolutely without any basis,

which is rejected. However, considering the fact that the petitioners

have been convicted for the offence of forcible harvesting and instant

is their first conviction the courts below ought to have considered their

release under the provisions contained in Sections 360 and 361 of the

Cr.P.C. as also under Section 4 of Probation of Offenders Act, 1958, I

direct that the petitioners, namely, (1). Langar Mian, (2). Ali Ahmad

Mian and (3). Khedan Mukhiya be released in connection with

Complaint Case No. 489 of 1999/ Tr.No. 99 of 2005, if not wanted in

any other case, on execution of bond of Rs. 5000/- (Five thousand)

each in the court below (Shri Dhananjay Kumar Mishra, J.M., 1st

Class, West Champaran, Bettiah) for maintaining good conduct for the

period of their sentence. While parting with this case, I would like to

observe that Section 145 Cr.P.C. proceeding, pending between the

parties, be decided on its own merit, without being prejudiced by the

findings recorded by the two courts below in the impugned judgment.

5. This Cr. Revision application is, accordingly, disposed of.

6. Let this order be communicated to the court below

through fax on payment of usual charges by the petitioners.

P.K.P.                                    (V.N.Sinha,J.)
 -3-