Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sateesh Chandra And Ors. vs State Of U.P.
2022 Latest Caselaw 10761 ALL

Citation : 2022 Latest Caselaw 10761 ALL
Judgement Date : 22 August, 2022

Allahabad High Court
Sateesh Chandra And Ors. vs State Of U.P. on 22 August, 2022
Bench: Dinesh Kumar Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 10
 

 
Case :- CRIMINAL REVISION No. - 343 of 2011
 

 
Revisionist :- Sateesh Chandra And Ors.
 
Opposite Party :- State of U.P.
 
Counsel for Revisionist :- Rakesh Kr. Tripathi
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Dinesh Kumar Singh,J.

1. The present revision has been preferred against judgment order dated 6.8.2011 passed by the Additional Sessions Judge, Court No.3, Sitapur by means of which Criminal Appeal No.24 of 2011 preferred by the revisionists has been dismissed and the judgement and order dated 22.2.2011 passed by the learned trial Court in Criminal Case No.4017 of 2006, arising out of Case Crime No.276 of 1997, Police Station Laharpur, District Sitapur has been confirmed. The revisionists were convicted and sentenced by the learned trial Court as follows:-

U/s 324 I.P.C. one year simple imprisonment; and

U/s 323 I.P.C. six months simple imprisonment.

2. Chief Judicial Magistrate, Faizabad vide report dated 20.8.2022 reported that Suresh Kumar, revisionist no.4 had died.

3. In view thereof, revision against Suresh Kumar, revisionist no.4 abates.

4. Learned counsel for the accused-revisionist nos.1 to 3 submits that the accused-revisionists have not been convicted previously for any offence and they are the first time offenders. The learned counsel at the outset submits that he is not challenging the impugned order, confirming the order passed by the trial Court, but he is confining his submission only with respect to the order of sentence passed by the learned trial Court.

5. Learned counsel for accused-revisionists submits that in view of the aforesaid facts and circumstances, including the fact that the accused-revisionists have not been convicted previously for any offence, the trial court ought to have invoked the provisions of The Probation of Offenders Act, 1958 (hereinafter referred to as 'the Act').

6. 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-revisionists. The Trial Court has not given any special reason in the order of conviction and sentence for not giving the benefit of provisions of Section 360 Cr.P.C. or the provisions of Act, 1958.

7. Learned counsel for the accused-revisionists submits that to that extent, the order passed by the learned trial Court suffers from serious illegality being violative of provisions of section 361 Cr.P.C. and, therefore, it cannot be sustained.

8. 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.

9. The accused-revisionists 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 Sections 3 or 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.

10. Learned AGA appearing for the State does not dispute the fact that accused-revisionists are the first time offenders and were not previously convicted in any other case. He also submits that in view of the express provisions of Section 361 Cr.P.C., considering the facts and circumstances, nature of the offence, the character of the accused-revisionists 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.

11. In view of the above facts and circumstances mentioned and considering the scope of Section 4 of the Act, this revision is, accordingly, dismissed by upholding the conviction of the accused-revisionist nos.1 to 3 . However, they are granted the benefit of Section 4 of the Act. The accused-revisionist nos.1 to 3 are released on probation. Each of the accused-revisionist shall file personal bond 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. The accused-revisionists shall file the bonds within a period of one month from today.

12. As provided under Section 5 of the Act, revisionist nos.1 to 3 shall pay a compensation of Rs.25,000/- (rupees twenty five thousand) to the victim, if he is alive or his legal heirs as the case may be, within two months from today.

13. In case of breach of any of the said condition, accused-revisionist nos.1 to 3 will subject themselves to undergo the sentence.

14. Let the copy of this judgment as well as the lower court record, if received, be transmitted to the concerned Trial Court forthwith for necessary compliance.

Order Date :- 22.8.2022/Rao/-

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter