Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra @ Mulla Tewari And ... vs State Of U.P.
2021 Latest Caselaw 7187 ALL

Citation : 2021 Latest Caselaw 7187 ALL
Judgement Date : 7 July, 2021

Allahabad High Court
Narendra @ Mulla Tewari And ... vs State Of U.P. on 7 July, 2021
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- CRIMINAL APPEAL No. - 228 of 2004
 

 
Appellant :- Narendra @ Mulla Tewari And Another
 
Respondent :- State of U.P.
 
Counsel for Appellant :- K.N.Misra
 
Counsel for Respondent :- Govt.Advocate
 

 
Hon'ble Karunesh Singh Pawar,J.

1. Heard Shri K.N.Mishra, learned counsel for the appellants, Shri Jayant Singh Tomar, learned counsel for the respondent State and perused the record.

2. The present appeal has been preferred against the judgement and order dated 16.1.2004 passed by learned Additonal Sessions Judge/Fast Track Court No.4 Gonda, in Sessions Trial No.393/93, State Vs. Mahadev Tewari and others, arising out of Crime No.40 of 1992, under Sections 147, 148, 149, 307, 325, 323, 504 Indian Penal Code, Police Station Kaudiya, District Gonda, convicting and sentencing the appellant no.1 under Section 324/34 I.P.C. for a period of three years rigorous imprisonment and fine of Rs.2000/- and in default of payment of fine to further undergo six months rigorous imprisonment and the appellant no.2 has been convicted under Section 324/34 I.P.C. but has been released on probation for a period of one year.

3. Learned counsel at the outset submits that he is not challenging the impugned judgment and order of conviction and he is confining his submission only with respect to the order of sentence.

Appellant's counsel submits that the appellant Narendra @ Mulla Tewari and Mahadev Tewari are presently about 52 and 92 years old. They are not a previous convict. It is submitted that the appellants are the first offender and they may be dealt with either under Section 360 CrPC. or under the provisions of the Probation of Offenders Act, 1958 (in short, 1958 Act).

He further submits that in view of the facts and circumstances including the fact that the accused appellants have not been convicted previously for any offence, the trial court ought to have invoked the provisions of the Probation of Offenders Act, 1958.

The Trial Court did neither invoke the provisions of the aforesaid Act nor the provisions of Section 360 Cr.P.C. while sentencing the accused-appellants. The Trial Court has not given any special reason in the impugned judgment and order of conviction and sentence for not giving the benefit of provisions of Section 360 Cr.P.C. or the provisions of 1958 Act, as provided in Section 361 CrPC.

Learned counsel for the accused-appellants submits that to that extent, the impugned judgment and order suffers from serious illegality being violative of provisions of section 361 Cr.P.C. and therefore, it cannot be sustained.

4. Section 361 of the Code is required to be applied with or without the beneficial provisions i.e. Section 360 of the Code or provisions of the Act, 1958. If the Court chooses not to apply either of these provisions, it is required to give special reasons for not applying the beneficial provision in case the accused offender otherwise, is eligible for provisions of Section 360 of the Code or Section 3 or 4 of the Act.

The accused-appellants have statutory right for claiming the benefit of beneficial legislation i.e. the provisions of the Act and the learned Trial Court was under a duty to consider the applicability of Section 360 Cr.P.C. or Section 4 of the Act as mandated under Section 361 Cr.P.C. If the provisions of Section 360 Cr.P.C. or provisions of the Act were not applied, then the learned Trial Court should have recorded reasons for the same.

5. Learned A.G.A appearing for the State does not dispute the fact that accused-appellants are the first time offender and were not previously convicted in any other case. He also submits that in view of the express provisions of Section 360 Cr.P.C., considering the facts and circumstances, nature of the offence, the character of the accused-appellants and particularly, the time period which has lapsed since the date of incident, the benefit of Section 4 of the Act can be granted in this case.

6. In view of the above facts and circumstances mentioned above, including the fact that the appellants having no criminal antecedent and are the first offender, the case law, referred to above as also the scope of section 4 of the Act, this appeal is, accordingly, dismissed by upholding the conviction and fine against the accused-appellants. However, they are granted the benefit of Section 4 of the Act.

7. The accused-appellants are released on probation. The accused-appellants shall file personal bonds to the tune of Rs.20,000/- and they shall keep peace in the society and shall not commit any such offence in future. These bonds shall be for one year. In case of breach of any such condition, the accused-appellants will subject himself to undergo the sentences before the Trial Court as per law. The accused-appellants shall file the bonds within a period of one month from today.

8. Let the copy of this judgment as well as the record be transmitted to the concerned Trial Court forthwith for necessary compliance.

Order Date :- 7.7.2021

Madhu

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter