Citation : 2021 Latest Caselaw 9151 ALL
Judgement Date : 30 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- CRIMINAL APPEAL No. - 490 of 1999 Appellant :- Krishna Kant Mishra Respondent :- The State Counsel for Appellant :- Arun Sinha,Chandra Bhushan Tiwari,Krishna Kant Mishra,Sanjay Kumar Dixit Counsel for Respondent :- G.A. 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 CrPC against the judgment and order dated 21.9.1999, passed by Special Judge, E.C. Act, Lucknow in Criminal Case No.10 of 1992 whereby the appellant has been convicted and sentenced to one year rigorous imprisonment and a fine of Rs.4000/- with default provision.
3. Learned counsel at the outset submits that looking to the age of the appellant and the time lag between the date of offence and the present day situation, 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 70 years old. He 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). In this context, learned counsel has relied on Chhanni versus State of U.P. (2006)2 SCC (Cri) 466.
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 1958 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, if any be transmitted to the concerned Trial Court forthwith for necessary compliance.
Order Date :- 30.7.2021
kkb/
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!