Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Radhey Shyam vs State Of U.P.
2021 Latest Caselaw 7364 ALL

Citation : 2021 Latest Caselaw 7364 ALL
Judgement Date : 9 July, 2021

Allahabad High Court
Radhey Shyam vs State Of U.P. on 9 July, 2021
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- CRIMINAL APPEAL No. - 150 of 2005
 

 
Appellant :- Radhey Shyam
 
Respondent :- State of U.P.
 
Counsel for Appellant :- Rakesh Kumar Tripathi
 
Counsel for Respondent :- Govt.Advocate
 

 
Hon'ble Karunesh Singh Pawar,J.

1. Heard learned counsel for the appellant, learned A.G.A. and perused the record.

2. Present criminal appeal has been filed under Section 374(2) CrPC against the judgment and order dated 20.1.2005, passed in Sessions Trial No.658 of 1999 arising out of Case Crime No.25/1998 under sections 304/34 I.P.C., P.S. Khairabad, district Sitapur whereby the appellant has been convicted and sentenced to seven years R.I. for the offence under section 304-Part 2/34 I.P.C. along with fine of Rs.2000/-, with default provision.

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 is not a previous convict. It is submitted that the appellant is the first offender and he may be given the benefit of 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 appellant has 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-appellant. 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-appellant 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-appellant has 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 AGA appearing for the State does not dispute the fact that accused-appellant is the first time offender and was 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-appellant and particularly, the time period which has lapsed since the date of incident, the benefit of Section 4 of 1958 Act can be granted in this case.

6. In view of the above facts and circumstances mentioned above, including the fact that the appellant does not have any criminal antecedent and is the first offender, as also the scope of section 4 of the Act, this appeal is dismissed by upholding the conviction and imposition of fine of the accused-appellant. However, the appellant is granted the benefit of Section 4 of 1958 Act.

7. The accused-appellant is released on probation. The said accused-appellant shall file personal bond to the tune of Rs.20,000/- and he shall keep peace in the society and shall not commit any such offence in future. The bond shall be for one year. In case of breach of any such condition, the accused-appellant will subject himself to undergo the sentences before the Trial Court as per law. The accused-appellant shall file the bond 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 :- 9.7.2021

kkb/

 

 

 
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