Allahabad High Court High Court

Om Prakash vs The State on 25 August, 1977

Allahabad High Court
Om Prakash vs The State on 25 August, 1977
Author: S Kaul
Bench: P Prakash, S Kaul


JUDGMENT

S.K. Kaul, J.

1. This is a revision against the judgment of Sessions Judge, Lucknow, who had confirmed the sentence and conviction awarded to the revisionist Under Section 392 I.P.C. to undergo three years’ R.I. and Under Section 25, Arms Act to undergo one months R.I., the sentences having been made concurrent.

2. At the time when this revision was moved, Hon’ble K. B. Srivastava, J., had issued an enhancement notice rejecting bail to the revisionist. In that view of the matter, the criminal revision coupled with notice, of enhancement is being heard today by us.

3. The facts of this case lie in a short compass. Bus No. USQ 7798 was plying between Lucknow and Hardoi on 30th August, 1969. The driver of this bus was Qasi Mohammad Saeed. He took the bus from Charbagh. The bus stopped at Kai-serbagh. Thereafter it stopped at Daliganj Bridge. When it passed through the clock Tower and reached Hardoi Road, the present revisionist along with Munna and Mukhtar are said to have boarded the bus at the aforesaid Clock Tower. When it reached near the culvert of Imambara, the revisionist and his companions started brandishing their knives and started looting the passengers. Qazi Mohammad Saeed stopped the bus and after getting down shouted for help. The revisionist and his companions also got down and started running. Passengers took up chase and ultimately the present revisionist wag arrested along with the knife Ext. 1. The passengers and the driver took the revisionist along with his knife to the police station where a report was lodged. Investigation was done in the usual manner. Prosecution was sanctioned by the District Magistrate in connection with charge of Arms Act and thereafter the accused revisionist was asked to stand his trial Under Section 394 I.P.C. as well as Under Section 25, Arms Act.

4. The defence of the revisionist was that no doubt he had boarded the bus, but he denied having brandished the knife or having looted the passengers. According to him, on getting down, he sat for urination and then he was arrested by the passengers on suspicion. The learned Assistant Sessions Judge found that charge under Section 394, I.P.C. alone was made out. He also found that charge Under Section 25 Arms, Act, was made out and as such, he sentenced and convicted the revisionist as above.

5. Feeling aggrieved, an appeal was taken to the Court of Sessions. The learned Sessions Judge, on an appraisement of evidence, concurred with the findings of the Asst. Sessions Judge con-firmed the sentences and conviction awarded to the revisionist and rejected this appeal.

6. We have heard Sri R. C. Sinha, learned counsel for the revisionist. In our view, this revision has no force.

7. To prove the prosecution story, a lot of independent witnesses were examined. Indeed, the accused himself admitted that he was m the bus and that he had got down when the bias stopped. Qaa Mohammad l3aeed, GangaRam, Zafar Ahmad and AMul Ghafoor have stood the test of cross-examination and have already given a statement that the accused was amongst the robbers, that he had brandished the knife and that he had looted the passengers. In our view, looking to the facts and circumstances and the statements of the witnesses noted above, who are absolutely independent witnesses,, we find that the two charges were squarely brought home to the revisionist.

8. Indeed, we would have been inclined to enhance the sentence because we would like to mention for the information and guidance of the Sessions Judges that in cases of this type when a highway robbery ‘is committed and passengers are looted, a deterrent punishment is called for. Indeed, in such a case, it was the duty of the Sessions Judge to have framed & charge Under Section 397 I.P.C. inasmuch as & knife of unusual proportion was used in the commission of robbery by the present revisionist because he was found to be armed with knife and was also charged Under Section 25 Arms Act, Had this charge been framed, then at least seven years’ punishment would have been awarded to the accused. As noted above, we would have been inclined to enhance the sentence, but we find the following facts and circumstances which deter us from using our powers:

The first circumstance is that the incident is of 1969. The accused has been in jail right from July, W11. He must live probably served out his sentence by this time. The enhancement notice and the revision being of 1974, it would be imposing a deterrent punishment upon the accused in case we enhance the sentence. In that view of the matter, we are declining to exercise our power of enhancement.

As a result, we would reject the revision and discharge notice of enhancement. Since the revisionist has already served out his sentence, while maintaining his conviction on both the counts, we think nothing further remains to be done in this case,