Madhuri Kumar Singh vs State Of Bihar on 26 September, 2011

0
48
Patna High Court
Madhuri Kumar Singh vs State Of Bihar on 26 September, 2011
Author: Amaresh Kumar Lal
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Criminal Revision No.428 of 2002
           (Against the judgment and order dated 28.02.2002 passed by Sri
           Rakeshwar Dayal, 1st Additional Sessions Judge, Gaya in Criminal
           Appeal No.3/01)
           ==================================================

Madhuri Kumar Singh, son of Kedar Nath Singh, resident of village-
Bara, P.S.-Imamganj, District- Gaya.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite party
==================================================
Appearance :

For the Petitioner : Mr. Surendra Kumar Singh, Senior Advocate
: Mr. Praveen Prakash, Advocate
For the State : Mrs. I.B.Pandey
==================================================
CORAM: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL

ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL)

Amaresh Kumar Lal,J. The accused-petitioner has preferred this revision

application against the judgment and order dated

28.02.2002 passed by the learned 1st Additional Sessions

Judge, Gaya in Criminal Appeal No.3/01 by which the

judgment and order of conviction and sentence dated

22.07.1998 under Section 20 of Bihar Forest Produce

(Regulation of Trade) Act, 1984 by the learned Judicial

Magistrate, Ist Class, Sherghati at Gaya in Forest Case

No.146/90, Trial No.34/98 has been confirmed and the
Patna High Court CR. REV. No.428 of 2002 dt.26-09-2011 2

appeal has been dismissed.

The prosecution case, in brief, is that on

20.11.1990, Forest Officials were performing checking

work at Banke Bazar Forest Check Naka and they

stopped one Ambassador car and on search Katha

biscuits weighing 90 K.Gs. kept in four bags in dickey

of Car were found being transported without transit

permit and four accused persons including the petitioner

were arrested and others managed to escape and the

convict and others could not produce any paper of katha

and Car and office report and seizure list were prepared

on the spot and they were arrested and remaining four

accused persons fled away. After investigation, charge-

sheet was submitted. Cognizance was taken against all

the accused including the petitioner. The other accused

absconded after getting bail. The petitioner has faced his

trial and he has been convicted and sentenced to R.I. for

six months under Section 42 of the Indian Forest Act

and six months R.I. under Section 20 of the Bihar Forest

Produce (Regulation of Trade) Act, 1984. Thereafter the

petitioner filed Criminal Appeal No.3/01 against the

aforesaid judgment of conviction and sentence passed
Patna High Court CR. REV. No.428 of 2002 dt.26-09-2011 3

by the learned Judicial Magistrate. After hearing the

learned counsel for both the parties, the judgment and

order of conviction and sentence under Section 42 of the

Indian Forest Act has been set aside and the conviction

and sentence under Section 20 of the Bihar Forest

Produce (Regulation of Trade) Act, 1984 has been

affirmed by the impugned judgment and order.

The learned counsel for the petitioner has

submitted that there is no material on the record to show

that the petitioner has any criminal antecedent. The

petitioner should have been granted the benefit of

Probation of Offenders Act. The occurrence has taken

place on 20.11.1990 and almost 21 years have passed.

The accused petitioner has been suffering from mental

agony and the sentence of the petitioner deserves to be

modified.

Learned counsel for the State could not controvert

the contention of the petitioner.

After hearing the learned counsels for both the

parties and on perusal of the materials on record, it

appears that the contention of the learned counsel for the

petitioner is correct. The case is of the year 1990 and
Patna High Court CR. REV. No.428 of 2002 dt.26-09-2011 4

almost 21 years have passed. The accused petitioner has

been suffering from mental agony and has also served

the sentence for about one month.

Considering the facts and circumstances, in my

opinion, it is fit case in which the sentence of the

petitioner should be modified. The sentence of the

petitioner is reduced to the period already undergone in

custody.

With this modification in the sentence, this

petition is dismissed.

( Amaresh Kumar Lal, J.)
Patna High Court, Patna
Dated the 26th September, 2011
NAFR/V.K. Pandey

LEAVE A REPLY

Please enter your comment!
Please enter your name here