High Court Patna High Court - Orders

Pramod Yadav Alias Vinod Yadav vs The State Of Bihar on 20 January, 2011

Patna High Court – Orders
Pramod Yadav Alias Vinod Yadav vs The State Of Bihar on 20 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. REV. No.55 of 2011
        PRAMOD YADAV ALIAS VINOD YADAV S/O- RAM PRASAD YADAV,
        R/O- VILLAGE KHEERADIH, P.S.- PARBATTA, DISTRICT- KHAGARIA.
                                             Versus
                                  THE STATE OF BIHAR
        For the petitioner      : Mr. Jitendra Kumar Pandey, Advocate.
        For the State           : Dr. Mayanand Jha, APP

2   20.01.2011

Heard both sides.

Rule confined to question of sentence.

Learned APP waives notice on behalf of the State.

With the consent of parties, the application is being

disposed of at the admission stage itself.

Petitioner was put on trial vide Tr. No. 1598 of 2010

for the charge(s) punishable under Sections 25(1-B)A and 26(i)

of the Arms Act in respect of an occurrence that was committed

on 17.11.1998. As per the prosecution case, petitioner was

found possessed with one country made pistol and few

cartridges. The Trial Court by judgment and order dated

6.10.2010 found him guilty under both the charges and

sentenced to undergo rigorous imprisonment for two and a half

years and two years under Sections 25(1-B)A and 26(i) of the

Arms Act respectively. He was also fined under both the heads

with default clause.

Aggrieved over by the said judgment of conviction,

he preferred Criminal Appeal being Cr. Appeal No. 38/2010.

Learned Appellate Court reappraised the evidence on record

and concluded that based on the materials on record,

conviction under Section 26(i) of the Arms Act was not
-2-

sustainable. Accordingly, conviction recorded by the Trial Court

under Section 26(i) was set aside. So far as conviction and

sentence recorded under Section 25(1-B)A is concerned,

learned Appellate Court did not interfere therewith. Accordingly,

the appeal was allowed in part. Aggrieved by the aforesaid

judgment and order, the present revision application has been

preferred.

Learned counsel for the petitioner submits that the

trial in the present case consumed more than 12 years. For all

these years, he had to undergo the rigours of trial. Fighting

criminal litigation for a long time has telling effects on the

mental, economical and physical condition of a litigant.

Referring to the judgment of the Trial Court, it is submitted that

no past conviction was found and recorded. Learned counsel

points out from the Trial Court judgment that a submission was

advanced in the said Court that petitioner is the sole bread

earner in the family. It is thus submitted that considering the

aforesaid facts appearing from record, petitioner deserves a

lesser sentence.

Learned A.P.P., on the other hand, submits that

there is/are concurrent findings of guilt recorded by the two

Courts below. So far as conviction under Section 25(1-B)A

is/are concerned, this Court may not interfere with those

findings. With regard to the delay in concluding the trial, learned

A.P.P. concedes that the trial in the present case consumed
-3-

more than 12 years.

Having considered the submissions advanced on

behalf of the parties and after going through the materials on

record including two judgments, this much is evident that the

trial of the petitioner consumed more than 12 years. Petitioner

must have undergone several excruciating circumstances for all

these years. It is further seen from the Trial Court judgment that

no previous conviction was found and recorded. It is also

gathered from the Trial Court’s judgment that a submission was

advanced before the said Court that the petitioner is the sole

bread earner in the family. Petitioner must be fairly aged. Trial

Court, while convicting him recorded his age as 45 years. In

view of these facts appearing from record, I am satisfied that a

lenient view, in so far as sentence for the proven charge is

concerned, shall sub-serve the cause of justice.

Accordingly, while upholding the conviction recorded

under Section 25(1-B)A, the sentence awarded therein is

reduced to rigorous imprisonment for one and a half years .

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

tact/untouched.

With this modification in sentence, the application is

dismissed.

pkj                         (Kishore K. Mandal, J)