Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of U.P. vs Sri Dhar & Ors.
2014 Latest Caselaw 6602 ALL

Citation : 2014 Latest Caselaw 6602 ALL
Judgement Date : 18 September, 2014

Allahabad High Court
State Of U.P. vs Sri Dhar & Ors. on 18 September, 2014
Bench: Amar Saran, Shri Narayan Shukla



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 1/AFR
 

 
Case :- CRIMINAL APPEAL No. - 1231 of 2014
 

 
Appellant :- State Of U.P.
 
Respondent :- Sri Dhar & Ors.
 
Counsel for Appellant :- Govt. Advocate
 

 
Hon'ble Amar Saran,J.

Hon'ble Shri Narayan Shukla,J.

This appeal has been filed by the State against the order of the Additional Sessions Judge, Court No.4, Lakhimpur Kheri dated 16.7.2014 for enhancement of the sentence awarded by the trial court. The Trial Court has convicted the appellants under Section 325/34 IPC for two years Rigorous Imprisonment and Rs.1000/- fine for each appellant and on non payment of fine one month additional sentence was awarded. Under Section 324/34 IPC the appellants have further been awarded one year R.I. and a fine of Rs.1000/-. Additional sentence in default of payment of fine has been awarded to undergo one month simple imprisonment.

Learned A.G.A. contends that there were two injuries on the vital parts and the sentence awarded is inadequate and that on the allegations a case under Section 307 IPC was disclosed.

We find that there is no finding of the trial court that the injuries were dangerous to life, although there are a number of injuries. In any case two years sentence has been awarded. The incident has taken place six years back on 9.4.2008.

We must record our strong disapproval against the State for filing such frivolous appeals for enhancement of sentence against acquittals, when there are such a large number of extremely grave cases under Section 302 and 376 IPC etc., in which no appeals are filed. So much so an impression is created in our minds that approaches are exercised for filing State appeals, which have absolutely no merit and there is very little possibility of enhancement of the sentence, under the appeal which would come to be heard after 20 or 30 years. We also think that it would be proper that Government Appeals are not routinely allowed to be filed in the court, but the decision to file the appeal should only be taken after the proposed appeals are analyzed by the Government Advocates carefully and they should only be allowed to be filed if they meet with his approval. This is to avoid wastage of the court's precious time and to reduce the staggering pendency of Government Appeals and appeals against convictions in the High Court.

This Court has already directed in Government Appeal No.2545 of 2011:State of U.P. Versus Babloo, by his order dated 30.1.2012 (reported in 2012 (2) ACR, 1303 and in State of U.P. Versus Afzal and others (2013) 2 JIC 511 (Alld.) to the Principal Secretary (Law) and the Principal Secretary (Home), U.P. to modify the procedure and to give a direction to the learned Government Advocate and/or the concerned learned A.G.A. to take a final decision as to whether it would be proper to file a Government Appeal in a particular case. We are informed that the order has been issued and a direction is being followed in the principal seat of this Court at Allahabad. We are surprised that this practice has not yet been implemented in the Lucknow Bench of the Allahabad High Court.

Let this order be communicated to the Principal Secretary (Law) and Principal Secretary (Home) U.P., within a week who shall submit their compliance report in this case within three weeks before the Senior Registrar, who shall place the same before the Senior Judge.

List after four weeks.

Order Date :- 18.9.2014

Banswar

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter