Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anar Singh vs State Of U.P.
2019 Latest Caselaw 3066 ALL

Citation : 2019 Latest Caselaw 3066 ALL
Judgement Date : 17 April, 2019

Allahabad High Court
Anar Singh vs State Of U.P. on 17 April, 2019
Bench: Pradeep Kumar Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 72
 
Case :- CRIMINAL APPEAL No. - 3979 of 2018
 
Appellant :- Anar Singh
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- Ravindra Sharma,V.P. Singh Kashyap
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pradeep Kumar Srivastava,J.

1. Heard Shri Rajesh Yadav, Advocate holding brief of Shri V.P. Singh Kashyap, learned counsel for the appellant, Shri L.D. Rajbhar, learned A.G.A. for the State and perused the record.

2. Accused-appellant, Anar Singh has been convicted for the offence under section 498A I.P.C. for 3 years rigorous imprisonment and Rs. 5000/- fine and in default in payment of fine 3 months additional imprisonment and under section 304B I.P.C. for 10 years rigorous imprisonment and under section 201 I.P.C. for 3 years imprisonment and Rs. 2000/- fine and in default in payment of fine 2 months additional imprisonment. He has also been sentenced under section 4 of the Dowry Prohibition Act for 2 years rigorous imprisonment and Rs. 5000/- fine and in default in payment of fine 3 months additional imprisonment.

3. Learned counsel for the appellant has submitted that the convicted-accused has been in jail during trial and thus as such he is in jail from 27.11.2011. He has also submitted that he was convicted on the basis of presumption. It has also been submitted that other co-accused persons have already been acquitted by the learned trial court, therefore, he argued that considering his long incarceration in jail against the sentence, he may be either released on period undergone or the sentence may be reduced.

4. Learned AGA has agreed that he has no objection if the sentence is reduced a little.

5. In Mohd. Giasuddin Vs. State of AP, AIR 1977 SC 1926, explaining rehabilitary & reformative aspects in sentencing it has been observed by the Supreme Court:

"Crime is a pathological aberration. The criminal can ordinarily be redeemed and the state has to rehabilitate rather than avenge. The sub-culture that leads to ante-social behaviour has to be countered not by undue cruelty but by re-culturization. Therefore, the focus of interest in penology in the individual and the goal is salvaging him for the society. The infliction of harsh and savage punishment is thus a relic of past and regressive times. The human today vies sentencing as a process of reshaping a person who has deteriorated into criminality and the modern community has a primary stake in the rehabilitation of the offender as a means of a social defence. Hence a therapeutic, rather than an 'in terrorem' outlook should prevail in our criminal courts, since brutal incarceration of the person merely produces laceration of his mind. If you are to punish a man retributively, you must injure him. If you are to reform him, you must improve him and, men are not improved by injuries."

6. In Sham Sunder vs Puran, (1990) 4 SCC 731, where the high court reduced the sentence for the offence under section 304 part I into undergone, the supreme court opined that the sentence needs to be enhanced being inadequate. It was held:

"The court in fixing the punishment for any particular crime should take into consideration the nature of offence, the circumstances in which it was committed, the degree of deliberation shown by the offender. The measure of punishment should be proportionate to the gravity of offence."

7. In State of MP vs Najab Khan, (2013) 9 SCC 509, the high court, while upholding conviction, reduced the sentence of 3 years by already undergone which was only 15 days. The supreme court restored the sentence awarded by the trial court. Referring the judgments in Jameel vs State of UP (2010) 12 SCC 532, Guru Basavraj vs State of Karnatak, (2012) 8 SCC 734, the court observed as follows:

"In operating the sentencing system, law should adopt the corrective machinery or the deterrence based on factual matrix. The facts and given circumstances in each case, the nature of the crime, the manner in which it was planned and committed, the motive for commission of the crime, the conduct of the accused, the nature of weapons used and all other attending circumstances are relevant facts which would enter into the area of consideration. We also reiterate that undue sympathy to impose inadequate sentence would do more harm to the justice dispensation system to undermine the public confidence in the efficacy of law. It is the duty of court to award proper sentence having regard to the nature of offence and the manner in which it was executed or committed. The courts must not only keep in view the rights of victim of the crime but also the society at large while considering the imposition of appropriate punishment."

8. Earlier, "Proper Sentence" was explained in Deo Narain Mandal Vs. State of UP (2004) 7 SCC 257 by observing that Sentence should not be either excessively harsh or ridiculously low. While determining the quantum of sentence, the court should bear in mind the principle of proportionately. Sentence should be based on facts of a given case. Gravity of offence, manner of commission of crime, age and sex of accused should be taken into account. Discretion of Court in awarding sentence cannot be exercised arbitrarily or whimsically.

9. In subsequent decisions, the supreme court has laid emphasis on proportional sentencing by affirming the doctrine of proportionality. In Shyam Narain vs State (NCT of delhi), (2013) 7 SCC 77, it was pointed out that sentencing for any offence has a social goal. Sentence is to be imposed with regard being had to the nature of the offence and the manner in which the offence has been committed. The fundamental purpose of imposition of sentence is based on the principle that the accused must realize that the crime committed by him has not only created a dent in the life of the victim but also a concavity in the social fabric. The purpose of just punishment is that the society may not suffer again by such crime. The principle of proportionality between the crime committed and the penalty imposed are to be kept in mind. The impact on the society as a whole has to be seen. Similar view has been expressed in Sumer Singh vs Surajbhan Singh, (2014) 7 SCC 323 , State of Punjab vs Bawa Singh, (2015) 3 SCC 441, and Raj Bala vs State of Haryana, (2016) 1 SCC 463.

10. In Kokaiyabai Yadav vs State of Chhattisgarh(2017) 13 SCC 449, it has been observed that reforming criminals who understand their wrongdoing, are able to comprehend their acts,have grown and nartured into citizens with a desire to live a fruitful life in the outside world, have the capacity of humanising the world.

11. In Ravada Sasikala vs. State of A.P. AIR 2017 SC 1166, the Supreme Court referred the judgments in Jameel vs State of UP (2010) 12 SCC 532, Guru Basavraj vs State of Karnatak, (2012) 8 SCC 734, Sumer Singh vs Surajbhan Singh, (2014) 7 SCC 323 , State of Punjab vs Bawa Singh, (2015) 3 SCC 441, and Raj Bala vs State of Haryana, (2016) 1 SCC 463 and has reiterated that, in operating the sentencing system, law should adopt corrective machinery or deterrence based on factual matrix. Facts and given circumstances in each case, nature of crime, manner in which it was planned and committed, motive for commission of crime, conduct of accused, nature of weapons used and all other attending circumstances are relevant facts which would enter into area of consideration. Further, undue sympathy in sentencing would do more harm to justice dispensations and would undermine the public confidence in the efficacy of law. It is the duty of every court to award proper sentence having regard to nature of offence and manner of its commission. The supreme court further said that courts must not only keep in view the right of victim of crime but also society at large. While considering imposition of appropriate punishment, the impact of crime on the society as a whole and rule of law needs to be balanced.

12. The judicial trend in the country has been towards striking a balance between reform and punishment. The protection of society and stamping out criminal proclivity must be the object of law which can be achieved by imposing appropriate sentence on criminals and wrongdoers. Law, as a tool to maintain order and peace, should effectively meet challenges confronting the society, as society could not long endure and develop under serious threats of crime and disharmony. It is therefore, necessary to avoid undue leniency in imposition of sentence. Thus, the criminal justice jurisprudence adopted in the country is not retributive but reformative and corrective. At the same time, undue harshness should also be avoided keeping in view the reformative approach underlying in our criminal justice system.

13. Our criminal jurisprudence in the country adopts corrective and reformative approach, there is no criminal history shown against the convicted-accused. The convicted-accused was quite young in age, as incident took place within four years of the marriage. The maximum sentence which has been awarded for the offence under section 304B I.P.C. is of 10 years for which the law prescribes the punishment upto life imprisonment which shall not be less than 7 years.

14. In view of the matter, considering the argument of the learned counsel for the convicted-accused and also considering that from the last more than 7 years convicted-accused is in jail, the sentence under section 304B I.P.C. may be reduced by two years.

15. From the perusal of the judgement, it appears that the sentence in all other sections have been directed to run concurrently and it has also been directed that the period in which the accused has been in jail shall be accommodated in his sentence, therefore, there is no necessity for disturbing the sentence which has been awarded for other offences.

16. So far as quantum of fine is concerned, if jointly taken the convicted accused has been directed to deposit a fine of Rs. 12,000/- and it has been submitted by the learned counsel that the convicted accused is in position to deposit the fine, hence, there is no need to disturb the sentence on that point also.

17. In view of above, the conviction is upheld. The sentence of accused-appellant under section 304B I.P.C. awarded vide order dated 04.07.2018 by the Additional Sessions Judge/Special Judge, Essential Commodities Act, Budaun is reduced by 02 years.

18. With the above modification this appeal is finally disposed of.

19. Office is directed to transmit the lower court record along with copy of this judgment to the learned court below for information and necessary compliance as warranted.

Order Date :- 17.4.2019

Bhanu

 

 

 
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