Rajasthan High Court – Jodhpur
Sangaram vs State Of Rajasthan on 6 November, 2009
1
S.B.CRIMINAL REVISION PETIION NO. 233/1994
Sanga Ram Vs. State of Rajasthan
Date of Order :: 18.11.2009
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr. P.R. Choudhary, for the petitioner/s.
Mr. A.R. Nikub, Public Prosecutor.
...
This petition under Section 397 read with Section 401 Cr.P.C. is
preferred to assail validity, correctness and propriety of the judgment
dated 17.6.1994 passed by learned Additional Sessions Judge, Barmer
affirming conviction of sentence passed by the Chief Judicial Magistrate,
Barmer under judgment and order dated 27.2.1993. Learned Chief
Judicial Magistrate by the judgment aforesaid convicted the accused-
petitioner for offence punishable under Section 379 IPC and awarded
sentence for six months' rigorous imprisonment with a fine of Rs.200/-
and in default of fine one month's simple imprisonment.
In brief case of the prosecution is that the informant Motilal,
Chowkidar with Tehsil Office, Barmer submitted a written report to
Station House Officer, Barmer on 10.9.1986 stating therein that in early
hours of the morning of the same day two persons came to motor tanker
garage on bicycle and one Sangaram, present accused petitioner, was
carrying a jute bag on his bicycle. On opening of the jute bag aforesaid
2
certain articles such as diesel pump, piston and oil pump were
recovered. On basis of the information aforesaid a case was lodged
against the accused petitioner and one other person namely Onkar.
After regular investigation challan was filed and charge was framed and
read over to the accused-persons. To support the prosecution story six
witnesses were examined and seven documents were exhibited.
Statement of the accused-petitioner as per provisions of Section 313
Cr.P.C. too was recorded. The trial court after examining the entire
evidence available on record acquitted Onkar, however, convicted the
petitioner and sentenced to undergo 6 month's rigorous imprisonment
with fine of Rs.200/-. The conviction recorded and the sentence
awarded was affirmed by the appellate court.
The argument advanced by learned counsel for the petitioner to
assail validity, correctness and propriety of the orders impugned is that
no adequate evidence is available on record to establish the theft
alleged. It is asserted that as a matter of fact whatever evidence
available on record, that at the most proves possession of certain
articles by the accused petitioner Sanga Ram but the factum of theft has
not been established.
I do not find any substance in the argument advanced, as in the
instant case the the accused was caught red-handed while carrying
3
stolen articles from the garage itself. On the question of sentence
awarded it is urged by learned counsel for the petitioner that the
incident in question occurred much back in the year 1986, and
therefore, now after a lapse of about 23 years it shall be too harsh to
remit the accused petitioner to undergo remaining sentence especially
in the circumstances that he has already undergone imprisonment for a
period of about two months. From examination of record I have found
that the petitioner has already undergone sentence for a term of about
57 days. The incident is quite old one and looking to all facts and
circumstances of the case while affirming conviction I consider it
appropriate to modify the sentence.
Accordingly, the revision petition is allowed in part. The
conviction recorded against the petitioner for offence punishable under
Section 379 IPC by the trial court is confirmed. However, the sentence
granted by the trial court and affirmed by the appellate court is
modified to the extent imprisonment already undergone instead of six
months' rigorous imprisonment. The fine i.e. of Rs. 200/- is maintained.
(GOVIND MATHUR), J.
Jgoyal’