High Court Patna High Court - Orders

Nilesh Kumar @ Nilesh Singh vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Nilesh Kumar @ Nilesh Singh vs The State Of Bihar on 8 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REV. No.309 of 2011
           NILESH KUMAR @ NILESH SINGH,S/O- SRI GOPAL SINGH, R/O-
           BARO RAMPUR, P.S.- GARHARA, (BARAUNI), DISTRICT-
           BEGUSARAI.
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3 08.04.2011 Rule confined to question of sentence only.

Learned A.P.P. waives notice on behalf of the

State.

Heard. With the consent of the parties, the

application is being finally disposed of at this stage.

Petitioner is aggrieved by the judgment and

order dated 11.2.2011 passed by learned Addl. Sessions

Judge-II, Begusarai on Cr. Appeal No. 130/2010 whereby

the judgment and order of conviction recorded by learned

Trial Court in Tr. No. 472/2010 has been affirmed with

modification in sentence.

As per the prosecution case, the petitioner was

dotted and arrested by the police personnel on 18.8.2009.

On search, he was found possessed with one country made

pistol and one .315 bore live cartridges. Accordingly, he was

put on trial wherein 04 prosecution witnesses were

examined besides exhibiting different documents. On a

consideration of the evidence on record, learned Trial Court

found him guilty under Section 25(1-B)a and 26 of the Arms

Act and sentenced to under R.I. for 03 years with fine

having default clause under each head/count. Aggrieved
2

over the said judgment and order of conviction, he preferred

appeal which was dismissed with modification in sentence.

Instead of R.I. for 03 years with fine under each head, he

was sentenced to undergo R.I. for one year and six months

under each head/count having default clause.

Learned counsel for the petitioner submits that

petitioner has remained in custody since 18.8.2009. It is

submitted that the trial consumed more than a year.

Thereafter the appeal remained pending for 02 years.

Fighting criminal litigation for these years have telling effects

on the mental and economical condition of a litigant. It is

submitted that the petitioner is fairly young person and

earning member for his whole family. Petitioner deserves a

lesser quantum of sentence.

Learned APP, on the other hand, submits that

there is concurrent findings of guilt recorded by the two

Courts below which do not require interference on merit. It is

contended that from the Trial Court judgment, it appears that

petitioner has some criminal history.

Having considered the submissions advanced

on behalf of the parties, this Court finds that the petitioner

had to fight criminal litigation for more than a year. His

appeal remained pending for close to 02 years. Petitioner,

therefore, had to suffer the ordeals/rigours of trial. It further

appears from the submissions advanced before the Trial
3

Court that he is an earning member of the family. Having

regard to all these facts appearing from record, this Court is

satisfied that a lesser quantum of sentence than what has

been imposed by the learned Lower Appellate Court, in the

facts and circumstances of the case, would subserve the

cause of justice.

Accordingly, while upholding the conviction

recorded by learned Trial Court and duly affirmed by the

learned Lower Appellate Court, the sentence awarded under

Sections 25(1-B)a and 26(i) of the Arms Act is reduced to

R.I. for 16 months under each head/count. Other

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

intact/unaltered.

With this modification in sentence, the

application is dismissed.

Let the order be communicated through fax on

depositing appropriate fee by the petitioner.

( Kishore K. Mandal, J)
pkj