High Court Patna High Court - Orders

Sheo Jogi Yadav vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Sheo Jogi Yadav vs The State Of Bihar on 12 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. REV. No.991 of 2011

                   Sheo Jogi Yadav son of Late Khedaru Yadav,
                  resident of village Ram Dathi, P.S. Sahpur,
                  District- Bhojpur.
                                                    .... Petitioners.
                               Versus
                   The State Of Bihar           ... Opposite Party
                               ------

For the petitioner : Mr. Bhavesh Kumar,Adv.
For the State :Mr. S. Pd. Singh, A.P.P.

———–

3. 12.09.2011 The accused-petitioner has preferred

this revision application against the judgment

and order dated 17th June 2011 passed by the

learned Additional Sessions Judge, III,

Bhojpur, Ara in Cr. Appeal No. 6 of 1997 by

which the judgment of conviction and order of

sentence dated 28.1.1997 passed by the learned

1st Assistant Sessions Judge, Ara in Sessions

Trial No. 512 of 1989 has been confirmed and

the appeal has been dismissed.

The matter has come for hearing on

the matter of grant of bail. Learned counsel

for the petitioner has submitted that lower

court records have been received and this

revision application may be disposed of at this

stage itself. Learned counsel for the State has

got no objection.

The prosecution case, in brief, is
2

that in the night of 15/16 July 1988, the

informant was sleeping in his cattle shed, at

12 O’clock in the night he woke up on Hulla of

dacoit-dacoit and went to his house with Bhala

and noticed that dacoits were running with box

and one of the dacoits was going with a box on

his head. The informant gave Bhala blow on the

dacoit who fell down on the ground then another

dacoit fired on the informant causing injuries

on his left hand. Several witnesses arrived

there but the dacoits succeeded in fleeing away

with looted articles worth Rs.10,000/- The

members of the family of the informant saw the

occurrence.

On the basis of the statement of the

informant, Sahpur P. S. Case no. 90 of 1988 was

instituted under Section 395 IPC against 15 to

20 unknown dacoits. After investigation the

police submitted charge-sheet against two

accused under Sections 395 and 412 I.P.C.

During trial one accused died and proceeding

was dropped against him. The charges were

framed under Section 395 and 412 I.P.C. against

sole accused- petitioner. After trial the

accused- petitioner was acquitted under Section

395 IPC and was held guilty under Section 412
3

I.P.C. and he was sentences to undergo rigorous

imprisonment for four years vide judgment and

order dated 28.1.1997. Against that judgment

and order, the petitioner filed Cr. Appeal No.

6 of 1997 by which the conviction and sentence

passed by the learned trial Court has been

upheld and the appeal has been dismissed.

It has been submitted by the learned

counsel for the petitioner that order of

conviction and sentence passed by the learned

trial Court has been confirmed by the learned

Appellate Court. There is concurrent finding of

both the courts below. The occurrence has taken

place on 15/16 July 1988. More than 23 years

have passed and the petitioner has been

suffering from mental agony and he is aged

about 70 years. He has been in custody prior to

trial and after the conviction also. He has

been in custody for about six and a half

months.

Learned counsel for the State could

not controvert the contention of petitioner.

After hearing learned counsel for

both the parties and on perusal of material on

record, it appears that the occurrence has

taken place more than 23 years ago. The
4

petitioner has been suffering from mental

agony. He is also in custody for some time. The

petitioner is also an old man and his sentence

deserves to be modified.

Considering the facts and

circumstances, the sentence of the petitioner

is reduced to the period already undergone in

custody. To this extent, the sentence passed by

the learned Appellate Court is modified. The

petitioner is directed to be released

forthwith, if not required in any other case.

With the aforesaid modification in

the sentence, this revision application is

dismissed.

Kanchan                           (Amaresh Kumar Lal, J.)