Supreme Court of India

Vaithi @ Vaithianathan vs State Of T.Nadu on 14 November, 2011

Supreme Court of India
Vaithi @ Vaithianathan vs State Of T.Nadu on 14 November, 2011
Author: T Thakur
Bench: Cyriac Joseph, T.S. Thakur
                          IN THE SUPREME COURT OF INDIA


              CRIMINAL APPELLATE JURISDICTION



           CRIMINAL APPEAL NOS.1870-1871 of 2010




Vaithi @Vaithianathan                             ...Appellant



                                     Versus



State of Tamil Nadu                               ...Respondent





                             O R D E R

T.S. THAKUR, J.

1. Criminal Appeals No.1870-1871 of 2010 disposed of by an

order of this Court dated 27th September, 2010 arose out of an

order passed by the Trial Court in CC No.259 and 260 of 2002

convicting the appellant of an offence of theft of electricity and

sentencing him to undergo rigorous imprisonment for a period

of one month and a fine of Rs.500/-. In default of payment of

the fine, the appellant was directed to undergo simple

1

imprisonment for a further period of 15 days in both the cases.

The sentences were ordered to run concurrently.

2. At the hearing of the appeals, it was argued on behalf of

the appellant that the appellant had already undergone eight

months of imprisonment and yet continued to be in jail even

when the sentence awarded to him was only for a period of

one month. It was in that backdrop that this Court directed an

enquiry into the matter by the High Court and called for a

report on the subject.

3. From the report received pursuant to the above direction,

it appears that the appellant had undergone a sentence of 13

days only and that the allegation that he had been in jail for

eight months was factually incorrect. The report sets out the

dates on which the appellant was taken into custody and

released on bail.

4. When the matter came up on 16th September, 2011, this

Court felt that appellant had made a factually wrong statement

that he had undergone eight months’ imprisonment. A copy of

2

the report was accordingly directed to be furnished to the

counsel for the appellant for filing his response to the same.

In compliance with the said direction, the learned counsel for

the appellant has filed his reply from which it appears that the

statement regarding the period already undergone by him was

made on the basis of a communication sent by the

Superintendent of Central Prison, Cuddalore to the Inspector

Police Kuthallam, Police Station, Nagapattinam District. A

copy of the said communication, it appears was furnished to

the learned counsel for the appellant by the Supreme Court

Legal Services Committee. The said letter was placed by the

learned counsel alongwith the SLP paper book in support of his

plea that the appellant was not required to surrender as he

had already undergone imprisonment from 26th July, 2004 till

7th May, 2005. The SLP was on that basis numbered and listed

before this Court.

5. Learned counsel for the appellant submitted that the

statement made before this Court suggesting that the

appellant had already undergone eight months’ imprisonment,

was entirely based on the communication mentioned above. In

3

support he relied upon an English translation of the relevant

portion of the letter in question which reads as under:

“Pursuant to the order, the above convict underwent

imprisonment from 26.7.2004. Subsequently as per

the order made in C.A No.72/04, 73/04 Dt.29.4.2005,

he has been released on bail and basing on the bail

bond No.1145 Dt.5.5.05 he has been released from this

prison on 7.5.2005.”

6. It was further submitted that although the statement was

found to be factually incorrect by the High Court in terms of

the enquiry report submitted by it, the error was referable

entirely to the communication which was taken by the counsel

as a credible official document. There was at any rate no

intention of misleading this Court or obtaining an order by

misrepresentation of facts.

7. The appeal in question was filed through the Supreme

Court Legal Services Committee. Learned counsel appearing

on behalf of the appellant was also engaged by the Committee

only. The requisite documents for filing of the appeal also

appear to have been furnished to the counsel by the office of

the Committee. The communication to which we have referred

4

above was one of the documents that was furnished to the

counsel for the appellant and formed part of the SLP paper

book. The original of the communication is in Tamil. The

correctness of the English translation was verified by this

Court with the help of a Tamil knowing member of the Bar and

found to be accurate. Relevant paragraph from the

communication which we have extracted above does create an

impression that the appellant was taken into custody on 26th

July, 2004 and released only on 7th May, 2005. This period

works out clearly `eight months’. Learned counsel for the

appellant was, therefore, misled into making a statement that

the appellant had undergone eight months’ imprisonment on a

bonafide assumption which was on further enquiry not found

to be factually correct. In the circumstances we do not

consider it necessary to issue any further direction in the

matter based on the report received from the High Court.

8. The only other question is whether we ought to recall the

order passed by us in the appeal upholding the conviction of

the appellant and reducing the sentence awarded to him to the

period already undergone. As noticed above, the appellant has

5

undergone 13 days’ sentence as against one month’s

imprisonment awarded to him. Having regard to the

circumstances of this case and keeping in view the fact that

the offence in question was committed nearly 10 years back

the period already undergone by the appellant should, in our

opinion, suffice.

9. In the light of what we have stated above, while we

accept the report received from the High Court, we close these

proceedings without any further directions in the matter.

……………………………..J.

(CYRIAC JOSEPH)

……………………………..J.

New Delhi                                    (T.S. THAKUR)

November 14, 2011





                                       6