PETITIONER: VIVIAN RODRICK Vs. RESPONDENT: STATE OF WEST BENGAL DATE OF JUDGMENT27/01/1971 BENCH: SIKRI, S.M. (CJ) BENCH: SIKRI, S.M. (CJ) REDDY, P. JAGANMOHAN DUA, I.D. CITATION: 1971 AIR 1584 1971 SCR (3) 546 1971 SCC (1) 468 CITATOR INFO : R 1974 SC1039 (6) RF 1977 SC2096 (22) E&D 1989 SC1335 (60) ACT: Criminal Law-Sentence of death-Inordinate delay in disposing of appeal by High Court-If ground for awarding lesser sentence. HEADNOTE: The accused was committed to trial in July 1963 and was convicted and sentenced to death on September 4, 1964. The appeal to the High Court under s. 411A, Cr. P.C., was finally dismissed on February 6, 1970. The High Court left it to the State Government whether it should reduce the sentence on account of inordinate delay. In appeal to this Court on the question of sentence, HELD : Section 302, I.P.C., prescribes two alternate sentences, namely, death sentence or imprisonment for life. When there has been inordinate delay in the disposal of the appeal by the High Court, it is a relevant factor for the High Court to take into consideration for imposing the lesser sentence. [549 A-B] In the present case, the appellant has been for 6 years under the fear of sentence of death, which must have caused him unimaginable mental agony. In view of the excessive delay it is a fit case for awarding the lesser sentence instead of leaving it to the Government to decide the matter on a mercy petition. [549 B-D] Nawab Singh v. State of U.P., A.I.R. 1954 S.C. 278, referred to. JUDGMENT:
 CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 137 of
1970.
 Appeal	by special leave from the judgment and	order	dated
February 6, 1970 of the Calcutta High Court	in Criminal
Appeal No. 5 of 1964.
O. P. Rana, for the appellant.
 S. P. Mitra and Sukumar Basu, for the respondent.
The Judgment of the Court was delivered by
Sikri,	C.J. In this case special leave was limited to the
question of sentence only The relevant facts for determining
this point are as follows : The appellant, Vivian Rodrick,
was tried by the High Court of Calcutta, in exercise of its
original jurisdiction, having been committed to stand his
trial	by the Presidency Magistrate as early	as July 31,
1963.	The substance of the charges against the appellant
were as follows :
547
 (i) that on January 13, 1963 the appellant was a member of
an unlawful assembly guilty of rioting, being armed-with
deadly	weapons and as such punishable under	section	148,
I.P.C.;
 (ii)that on January 13, 1963 the appellant committed the
murder	of one Vincent D’Rozaric and thereby	committed an
offence punishable under section 302, I.P.C.; and
 (iii)that on	January 13, 1963 the appellant	was in
possession of explosive substances for unlawful object and
thereby committed an	offence under	section 5 of	the
Explosive Substances Act.
 Four other persons, Stanley Rodrick, Ranjit Mandal,	Simon
Das and Ranjit Biswas were also tried jointly with the
appellant and ,convicted under S. 302 read with S. 149, and
also under s. 148, I.P.C. The jury returned	a unanimous
verdict of guilty against the appellant and on September 4,
1964 the Presiding Judge convicted the appellant under s.
302, I.P.C., and sentenced him to death. At the trial the
appellant was	also convicted for offences under s.	148,
I.P.C., and s. 5 of the Explosive	Substances Act, and
sentenced to, rigorous imprisonment for two years and	three
years respectively. The terms of imprisonment were directed
to run concurrently.
 The appellant filed a petition of appeal under s. 411A, Cr.
P.C.,	on September 7, 1964, challenging his conviction and
the sentences	imposed on him. The	High Court, by its
judgment dated September 19, 1967 in Criminal Appeal No. 5
of 1964, confirmed the- conviction and sentences imposed on
the appellant.	In considering the question of sentence the
High Court observed that “the murder was a premeditated and
cold-blooded one. There was not the slightest provocation
from the side of the deceased. This is undoubtedly a fit
case for capital punishment.	No question of	showing any
leniency on the ground of tenderness of age arises as the
appellant is now aged about 35 years.” It was urged before
the High Court that the sentence of death should be reduced
to rigorous imprisonment for life on account of the	long
delay that had taken place in hearing the appeal. Although
the High Court regretted the delay	and the consequent
mental	suffering undergone by the condemned	prisoner, it
felt that the “delay in executing the death sentence was not
by itself a sufficient ground for which the	court should
exercise its jurisdiction to commute the death sentence to
one of imprisonment for life.”
 The appellant sought leave to appeal to this Court against
the judgment of the High Court on October 21, 1967, and the
same
 548
was refused on January 8, 1968. Having obtained special
leave, the appellant filed an appeal to this Court (Criminal
Appeal	No. 190 of 1968). By its judgment dated April 30,
1969, this Court set aside the the judgment and order of the
High Court, dated September 19, 1967, and	remanded the
appeal	to the High Court for fresh disposal and hearing in
accordance with law and in the light of the	observations
contained in	this Court’s judgment.	This Court in its
judgment in Cr. Ap.	No. 190 of 1968	observed, regarding
the four other co-accused, as follows
“Though the conviction was for an offence under section 302
read with section 149, I.P.C., curiously they were sentenced
to varying terms of imprisonment,	and none of	them
challenged their conviction in appeals.”
On remand the appeal was again dismissed by the High	Court
on February 6, 1970.	Chakrabarti, J., with	Whom Amaresh
Chandra Roy, J., agreed, again considered the	question of
Sentence and held that although there had been a delay of
more than five years in executing the death sentence	that
was not by its,–If sufficient ground for commuting the
death sentence. The High Court referred to Nawab Singh v.
The State of	Uttar Pradesh(“) and Piare Dusadh v.	King
EMperor(2). As the High Court did not find any extenuating
circumstances	whatsoever that ‘would .justify its taking a
lenient view in the matter, it left to the State Government
to take a decision as to whether it should, on account of
inordinate delay in executing the sentence,	exercise its
powers under S. 402, Cr. P.C.
 The learned counsel for the appellant contends that the
matter	should not have been left to the State Government.
In Nawab Singh v. The State of Uttar Pradesh(“), which has
been referred	to by the High Court in its judgment	dated
February 6, 1970, it is observed
“It is true that in proper cases an inordinate delay in the
execution of the death sentence may be regarded as a ground
for commuting it, but we desire to point out that this is no
rule of law and is a matter primarily for consideration of
the local Government. If the Court	has to exercise a
discretion in	such matter, the other facts of such	case
would	have to be taken into consideration.	In the	case
before	us, we find	that the murder was	a cruel and
deliberate one and there was	no extenuatin	circumstance
whatsoever which would justify using ordering a commutation
of the death sentence.”
(1) A.I.R. 1954 S.C. 278.
 (2) [1944] F.C.R. 61
 549
It seems to us that the extremely excessive delay in the
disposal of the case of the appellant would by itself be
sufficient for imposing a lesser sentence of	imprisonment
for life under s. 302.	Section 302, I.P.C., prescribes two
alternate sentences, namely, death sentence or	imprisonment
for life, and when there has been inordinate delay in the
disposal of the appeal by the High Court it seems to us that
it is	a relevant factor for the High Court to take	into
consideration	for imposing the lesser sentence. In	this
particular case, as pointed out above, the appellant was
committed to trial by the Presidency Magistrate as early as
July,	31, 1963, and he was convicted by the Trial Judge on
September 4,	1964.	It is	now January 1971, and the
appellant has been’ for more than six years under the	fear
of sentence	of death. This must have	caused	him
unimaginable mental agony.	In our opinion	it would be
inhuman to make him suffer till the Government decides the
matter on a mercy petition. We consider that this is now a
fit case for awarding the sentence of imprisonment for life.
Accordingly we accept the appeal, set aside the order of the
High Court awarding death sentence and award a sentence of
imprisonment for life.	The sentences under s. 148, I.P.C.,
and S. 5 of the Explosive Substances Act and under s.	302,
I.P.C., shall run concurrently.
 V.P.S.						     Sentence
 modified.
 550