Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shahzad S/O Ghulam vs State Of U.P.
2025 Latest Caselaw 4926 ALL

Citation : 2025 Latest Caselaw 4926 ALL
Judgement Date : 12 February, 2025

Allahabad High Court

Shahzad S/O Ghulam vs State Of U.P. on 12 February, 2025

Author: Subhash Chandra Sharma
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:8934
 
Court No. - 14
 

 
Case :- CRIMINAL APPEAL No. - 624 of 2009
 

 
Appellant :- Shahzad S/O Ghulam
 
Respondent :- State of U.P.
 
Counsel for Appellant :- Rama Kant Dixit,Shiv Pal Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Subhash Chandra Sharma,J.
 

1. Heard learned counsel for the appellants as well as learned A.G.A. for the State and perused the material on record.

2. As per the report of C.J.M., Shravasti dated 19.09.2024, appellant no.3- Sagar has died, therefore, appeal on his behalf stands abated.

3. This criminal appeal has been preferred against the judgment and order dated 06.03.2009 passed by Sessions Judge, Shravasti by which appellants were convicted and sentenced involved in Session Trial No.61/2000, arising out of Case Crime No.C-5 of 1999, under Sections 147, 323/149, 504, 506 I.P.C. & Section 3(1)(X) SC/ST (Prevention of Atrocities) Act, Police Station Malhipur, District Shravasti.

4. Facts in brief are that on 16.09.1998 at about 4:00 P.M. Vidyaram son of the informant Salik Ram was coming back to home from school, Chhotkau son of accused Sagar snatched pen from Vidyaram and an altercation took place between the wife of informant and Sagar. In the meantime, accused Shahzad, Rais, Sagar and Bachchan reached on the spot and started abusing with words relating to the caste of the informant and also made assault on the informant and his wife with farsa, kicks and fists causing injuries to them. The incident was witnessed by Zahoor, Jagram and others. The police did not lodge the F.I.R. as a result an application u/s 156(3) Cr.P.C. was moved before the learned court on which direction was given to lodge the F.I.R. Injured Mustakim was medically examined and medical report was prepared.

5. After investigation charge sheet was filed by the I.O. against the appellants under Sections 147, 323, 504, 506 I.P.C. & Section 3(1)(X) SC/ST Act on the basis of police report the court concerned took cognizance and after compliance of Section 207 Cr.P.C., case was committed for trial.

6. The prosecution examined P.W. 1 Mustakim, PW-2 Salik Ram, PW-3 Ureha Devi, PW-4 Shankar Lal, PW-5 Mohd. Salim pharmacist and PW-6 Barsati Lal Kannaujia S.I.

7. After conclusion of prosecution evidence statements of appellants were recorded under Section 313 Cr.P.C. in which they denied the prosecution version and did not adduce any evidence in defence.

8. After hearing the arguments for the prosecution as well as the defence, the impugned judgment and order was passed by the learned trial court in which the appellants were convicted and sentenced. Being aggrieved with the aforesaid judgment and order present appeal has been preferred.

9. It is submitted by learned counsel for the appellants that the injured person sustained simple injuries on his person those were not fatal to the life. The incident took place, as a result of altercation between the parties regarding dispute of children, therefore, it cannot be said that there was any intention or motive to cause injuries to the injured person but it was all of a sudden. It is also submitted that general role of making assault with farsa, kicks and fists was assigned to the present appellants. There was no any intention or knowledge with the appellants to cause injury to the injured persons.

10. Further submitted that the incident took place in the year 1998 and till now 26 years have elapsed, therefore, no purpose will be served by sending them to jail. There is no any subsequent conduct of the appellants that they had committed similar offence, therefore, request to reduce the sentence as undergone and award compensation to be given to the injured persons since no purpose will be served by sending the appellants in jail.

11. Learned A.G.A. opposed the prayer as aforesaid.

12. In the case of Ramesh Vs. State of U.P. AIR 1992 S.C. 664 where a single injury was found in the back of the neck of injured, appellant who was tried alongwith two others under Section 307/34 IPC and he was sentenced to undergo rigorous imprisonment for four years while two other were acquitted, appeal was partly allowed by Hon'ble the Apex Court. His conviction was altered into Section 324 IPC and sentence was reduced to the period already undergone with fine of Rs. 3000/- which was to be paid to the complainant as compensation.

13. In the case of Merambhai Punjabhai Khachar & Ors vs. State Of Gujarat, 1996 AIR 3236, there was an attempt to commit murder with fire arm and injury was by a pellet that struck the head, Hon'ble the Apex Court held that Section 307 IPC cannot be held to have been satisfied and conviction was altered to Section 324 IPC.

14. In the case of Neelam Bahal and another Vs. State of Uttarakhand 2010 (2) SCC 229 where conviction and sentence of appellant under Section 307 IPC was converted into Section 326 IPC simplicitor. Incident took place in the year 1987 and appellant was about 25 years old. Considering the facts and circumstances of the case, Hon'ble the Apex Court, reduced the sentence to the period already undergone by him.

15. On considering the facts and submissions made by learned counsel for the appellants, it appears that all the injuries on the person of injured were simple in nature. The weapon used in causing those injuries were said to be farsa, kicks and fists though no any incised wound was found on the person of injured. No any injury was fatal to the life of the injured. 26 years have elapsed from the date of incident till now and now they have become aged persons. In view of nature of dispute no better purpose will be served by sending the appellants to jail though awarding compensation in its place may be adequate redressal.

16. To sum up the totality of case, in view of the aforesaid observation made by the Apex Court, this Court is of the view that no purpose will be served by sending the appellants to jail but it will be adequate to reduce the sentence as undergone by them and to impose compensation for Rs. 10,000/- that will be paid either to the injured persons or their survivors.

17. Accordingly, this appeal is partly allowed and the sentence awarded against the appellant no.1- Shahzad, appellant no.2- Rais and appellant no.4- Bachchan is reduced to the period of sentence already undergone by them and they are to deposit Rs. 10,000/- proportionately before the concerned court within a period of 45 days from today which shall be paid either to the injured or their survivors.

18. Trial court record be sent back to the concerned court for compliance.

Order Date :- 12.2.2025

Ashok Gupta

 

 

 
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