High Court Patna High Court - Orders

Saryu Yadava @ Saryu Yadav @ Saryug … vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Saryu Yadava @ Saryu Yadav @ Saryug … vs The State Of Bihar on 6 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21448 of 2011
                      Saryu Yadava @ Saryu Yadav @ Saryug Yadav
                                             Versus
                                      The State Of Bihar
                                           -----------

02. 06.07.2011 By filing this application, the petitioner has sought

modification in the order dated 04.01.2011, passed in Cr. Rev.

No. 1683 of 2010.

It is submitted that petitioner was tried under

diverse sections of the Penal Code including sections 148 and

324, but was acquitted of the charge punishable under sections

148 and 324 IPC and was convicted under sections 147, 323 and

341 IPC. It is contended that this Court by mistake in paragraph

4 at page 1 of the order dated 04.01.2011 noted that petitioner

was held guilty under section 148/324 IPC. Accordingly, in

concluding paragraph the sentence awarded on him under

section 148/324 of IPC was reduced to R.I. for six months.

Learned counsel submits that reduction in sentence was granted

under section 147 IPC wherein petitioner was awarded sentence

to undergo R.I. for six months. It is pointed out that considering

the period of sufferings undergone by the co-convicts in facing

the trial and appeal, this Court in Cr. Rev. No. 1610/2010

reduced the sentence of the co-convicts from S.I. six months to

S.I. three months. Learned counsel for the petitioner handed in a

copy of the order passed by this Court in Cr. Rev. No.1610 of

2010 which is placed on record marked „X‟.

Leaned APP on going through the judgment
2

impugned in the revision application and the copy produced by

the petitioner, does not disputes the submissions of the

petitioner.

Accordingly, this Court modifies the penultimate

paragraph of the order dated 04.01.2011 passed in Cr. Rev.

No.1683/2010 starting from “Accordingly….. to remain intact”

by the following order:

Accordingly while upholding the conviction so
recorded by the trial court and duly affirmed by appellate
court, the sentence awarded under section 147 IPC is
reduced to R.I. for three (03) months. Other
part(s)/condition(s) of sentence shall remain intact.

The order dated 04.01.2011 passed in Cr. Rev.

No.1683 of 2010 is modified/clarified to that extent.

Let this order be communicated by fax at the cost of

the petitioner.

( Kishore K. Mandal )
hr