High Court Patna High Court

Rajendra Singh vs State Of Bihar on 3 August, 2011

Patna High Court
Rajendra Singh vs State Of Bihar on 3 August, 2011
Author: Gopal Prasad
                             Criminal Appeal (SJ) No.133 of 1998
                   Against the judgment and order of conviction and sentence
                   dated 17. 03. 1998, passed by Shri Subodh Paswan, Special
                   Judge, Vaishali at Hajipur, in G.R. Case No. 1614 of 1995.

                   Rajendra Singh, son of Deo Nandan Singh, Fair Price Ration
                   Dealer, resident of Village- Turki Bande, P.S. Bhagwanpur,
                   District- Vaishali.
                                                            .... .... Appellant.
                                          Versus
                   The State Of Bihar
                                                              .... .... Respondent.

For the Appellant. : Mr. Arun Kumar Tripathi, Amicus Curiae.
For the Respondent
State : Mr. Sujit Kumar Singh, A.P.P.

PRESENT

THE HON’BLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad, J. On repeated calls no one appears on behalf of

the appellant.

2. Mr. Arun Kumar Tripathi, Advocate appears

and prays that he may be permitted to appear in this case

as Amicus Curiae.

3. Prayer is allowed.

4. The appellant has been convicted under

Section 7 of the Essential Commodities Act and

sentenced to undergo rigorous imprisonment for four

months and fine of Rs. 1,000/- and in default to undergo

rigorous imprisonment for two months.

5. The order of conviction and sentence recorded
2

on the basis of evidence recorded by his predecessor.

6. However having regard to the fact that

proceeding under Essential Commodities Act is the

summary proceeding and only substance of evidence are

required to be recorded by the Presiding Officer of

Special Court. Hence order of conviction and sentence

cannot be recorded on the basis of evidence recorded by

the predecessor without recalling the witnesses.

7. However, evidence of witnesses has not been

recorded by the Presiding Officer. Hence, order of

conviction and sentence recorded by the lower court is set

aside and the appeal is allowed.

Patna High Court, ( Gopal Prasad, J.)
The 3rd August, 2011.

NAFR/m.p.