High Court Patna High Court - Orders

Sheoram Paswan vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Sheoram Paswan vs State Of Bihar on 16 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. REV. No.1117 of 2010
                    SHEORAM PASWAN SON OF SITA RAM PASWAN
                    RESIDENT     OF VILLAGE KATHA P.S. BAROON
                    DISTRICT AURANGABAD.
                                        ...Petitioner
                                Versus
                    STATE OF BIHAR
                                        ...Opposite party
                                          -----------

03. 16.08.2010 Rule confined to the question of sentence only.

Learned APP waives service of notice on behalf of

the State

With the consent of the parties, the application is

now being disposed of.

For an occurrence that had taken place on

15.11.1998, the petitioner was charge under sections 323 and

325 IPC. Allegation against the petitioner is that when the

informant saw 2-3 buffallows grazing his crops, he tried to drive

them away. This was protested by the accuseds whereafter it is

alleged that he was assaulted by means of Lathi on different

parts of his body (not on the vital part). The prosecution in order

to prove charge(s) examined five witnesses. P.W.1 is the

informant who is said to have received injury. P.W.5 is the

doctor who examined him of his injury. Considering the

materials on record including the evidence of the informant and

the doctor (P.W.5), learned trial court has found that the charge

under section 323 IPC has been proved beyond shadow of

reasonable doubts. He was accordingly convicted. So far as

section 325 IPC is concerned, the petitioner was acquitted of the
2

charge. Learned trial court on a consideration of the fact that he

was aged about 38 years and was not previously convicted and

the fact that the occurrence had taken place over trivial issue,

sentenced him to undergo R.I. for six months.

Being aggrieved by the aforesaid judgment and

order of conviction, the petitioner preferred criminal appeal

being Cr.Appeal No.04/2003/53/2009 in the Court of Addl.

Sessions Judge IV, Aurangabad. The learned lower appellate

court re-appraised the evidence and came to the conclusion that

findings of guilt recorded by learned trial court do not warrant

any interference. Appeal was, thus, dismissed.

Learned counsel for the petitioner submits that

admittedly the occurrence had taken place over a trivial issue. It

is stated that both parties are of the same village and are residing

adjacent to each other. It is next submitted that for about five

years the petitioner had to undergo the ordeal of trial which in

itself is a punishment as fighting litigation for a long time

definitely tells upon the mental and economical condition of the

litigant. It is thus contended that the petitioner deserves lessor

punishment.

Learned APP, on the other hand, supported the

impugned judgment. It is stated that there are concurrent

findings of guilt recorded by learned two courts below which

have not been shown to be perverse and/or perfunctory and, as

such, they do not merit any interference.

Having considered the submissions and after going
3

through materials on record, this Court is satisfied that

submissions of learned counsel for the petitioner that

punishment, in the facts and circumstances of the case, seems to

be excessive has some force. Consequently, while maintaining

the conviction under section 323 IPC, the sentence so imposed

is reduced to R.I. for four months.

With this modification in sentence, the application is

dismissed.

( Kishore K. Mandal )
hr