Citation : 2021 Latest Caselaw 7805 ALL
Judgement Date : 12 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- CRIMINAL APPEAL No. - 1308 of 2012 Appellant :- Abhay Verma Respondent :- State of U.P. Counsel for Appellant :- Vijay Kumar Verma,Vinod Kumar Tiwari Counsel for Respondent :- Govt. Advocate Hon'ble Karunesh Singh Pawar,J.
The matter is taken up through video conferencing.
1. Heard learned counsel for the appellant, Shri Jayant Singh Tomar, learned counsel for the respondent State and perused the record.
2. The present appeal has been preferred against the judgment and order dated 08.06.2012 passed by learned Additional Sessions Judge/T.E.C.P.1 Lucknow in Session Trial No. 1218/2010 "State vs. Abhay Verma", arising out of case crime No. 163/2010, under Section 4/25 Arms Act, registered at Police Station Talkatora, District Lucknow convicting and sentencing the appellant under section 4/25 Arms Act to undergo 1 year R.I. and fine of Rs. 2000/- and in default in payment of fine to further undergo three months additional simple imprisonment.
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 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 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 reasons 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 A.G.A 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 the Act can be granted in this case.
6. In view of the above facts and circumstances mentioned above, including the fact that the appellant having no criminal antecedent and is 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-appellant. However, he is granted the benefit of Section 4 of the Act.
7. The accused-appellant is released on probation. The accused-appellant shall file personal bonds to the tune of Rs.20,000/- and he 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-appellant will subject himself to undergo the sentences before the Trial Court as per law. The accused-appellant shall file the bonds within a period of one month from today.
8. Let the copy of this judgment as well as the record, if received, be transmitted to the concerned Trial Court forthwith for necessary compliance.
Order Date :- 12.7.2021
R.C.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!