High Court Patna High Court - Orders

Laxman Thakur vs State Of Bihar on 4 October, 2010

Patna High Court – Orders
Laxman Thakur vs State Of Bihar on 4 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.705 of 2010
                   LAXMAN THAKUR
                                         ...PETITIONER
                                 Versus
                   STATE OF BIHAR
                                         ...OPPOSITE PARTY
                    For the petitioner : Mr. Anshuman &
                                        : Mrs. Rita Kumari Upadhyaya
                    For the State       : Mr.Jharkhandi Upadhyaya,APP
                                          -----

02. 04.10.2010 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.

In view of submissions advanced on behalf of the

petitioner, facts in detail need not be set out which led to filing

of the present case. On 07.04.2004, the police on getting

confidential information reached the house of the petitioner. He

was seen escaping therefrom. A chase was offered and he was

captivated. On search being conducted of the room occupied by

the petitioner, one country-made pistol was found kept beneath

the pillow. Further search found two country-made pistols kept

concealed beneath the wooden almirah. He was accordingly

charge-sheeted and put on trial. 11 P.Ws. were examined.

Several exts. as well as materials exts. were also produced. On

a consideration of materials on record, learned trial court by

judgment and order dated 28.03.2006 passed in Tr. No.1347/06

observed as under:

“Accused was present at the time of search
2

and seizure and in presence of P.W.4 and
P.W.5 seizure list was prepared and copy of
same was furnished to accused and accused
has never denied his signature on seizure list
and he only took defence that some other
person may have planted the Arms at the P.O.
but he has been kept mum about his bed at
chowki and recovery of M.Ext.1. After carefully
scrutinizing the materials/evidence available on
record I find the persecution has been able to
bring home the charges levelled against the
accused beyond shadow of reasonable doubts”

Aggrieved by the aforesaid judgment and order the

petitioner preferred criminal appeal being Cr. Appeal No.15/06.

Learned appellate court in the light of the grounds disclosed in

the memo of appeal, considered the same and re-scanned the

evidence on record and thereby concurred with the finding(s)

recorded by learned trial court. Accordingly, his conviction

under section 25(1-B) a and 26(1) of the Arms Act and sentence

to undergo R.I. for three years with fine having default clause

were maintained.

Counsel for the petitioner, referring to judgment of

learned trial court, submits that at the time of conviction he was

found close to 55 years. It is also contended that learned trial

court did not find any criminal antecedent and/or past conviction

against the petitioner. It is contended that the petitioner is now

aged about 60 years. It is next contended that he had to fight the

criminal litigation for over two years and thereby suffer

excruciating circumstances which is/are a shade of punishment.

It is thus contended that the petitioner deserves a lessor

punishment for proven charge(s).

3

Counsel for the State, however, supported the two

impugned judgments. It is contended that learned trial court has

found that P.Ws.4 and 5 have admitted their signatures on the

seizure memo (Ext.1), a copy whereof was duly furnished under

the L.T.I./signature to the petitioner-accused. It is the contention

of learned APP that finding(s) of guilt recorded by the two

courts below cannot be said to be perverse and/or perfunctory.

I have considered the submissions made on behalf of

the parties. Definitely, the petitioner was 55 years of age at the

time of conviction. He must be 60 years of age by now. Learned

trial court records that there is no past conviction. In that view of

the matter, a lessor punishment, in the facts and circumstances of

the case, would subserve the cause of justice

Accordingly, while maintaining the conviction

recorded by learned trial court and duly affirmed by learned

lower appellate court, this Court reduces the sentence of R.I.

for three years under section 25(1-B) and 26(1) of the arms Act

to R.I. for two and half years under each count. Other

part(s)/condition(s) of the sentence shall remain intact.

With this modification in sentence, the application is

dismissed.

( Kishore K. Mandal )
hr