Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Syed Irshad Syed Iqbal vs The State Of Maharashtra And ...
2021 Latest Caselaw 17835 Bom

Citation : 2021 Latest Caselaw 17835 Bom
Judgement Date : 22 December, 2021

Bombay High Court
Syed Irshad Syed Iqbal vs The State Of Maharashtra And ... on 22 December, 2021
Bench: M. G. Sewlikar
                                    {1}                 CRI RA 259 OF 2019 & ORS


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD

      901 CRIMINAL REVISION APPLICATION NO.259 OF 2019

 .        Syed Irshad s/o. Syed Iqbal
          Age : 30 years, Occu.: Labour,
          R/o. Kogalli, Bhokar, Tal. Bhokar,
          Dist.Nanded.                                  ..Applicant

                                 VERSUS
 1.       The State of Maharashtra
          Through The Police Inspector,
          Bhokar Police Station,
          Bhokar, Tal. Bhokar, Dist.Nanded.

 2.       Rajeshwar G.Panchal (Complainant)
          Age: 30 years, Occu.: Advocate,
          R/o. Gandhinagar, Bhokar, Tal.Bhokar,
          Dist.Nanded.                                  ..Respondents
                                   ...

      928 CRIMINAL REVISION APPLICATION NO.97 OF 2021
           WITH APPLN/1067/2021 IN REVN/97/2021

 .        Syed Irshad s/o. Syed Iqbal
          Age : 40 years, Occu.: Labour,
          R/o. Kogalli, Bhokar, Tal. Bhokar,
          Dist.Nanded.                                  ..Applicant

                                 VERSUS
 1.       The State of Maharashtra
          Through Police Station, Bhokar
          Dist.Nanded.

 2.       Vinod Pundlikrao Chinchalkar
          Age: 40 years, Occu.: Business,
          R/o. Bhokar, Tal.Bhokar,
          Dist.Nanded.                                  ..Respondents
                                    ...

      929 CRIMINAL REVISION APPLICATION NO.98 OF 2021
           WITH APPLN/1070/2021 IN REVN/98/2021

 .        Syed Irshad s/o. Syed Iqbal
          Age : 40 years, Occu.: Labour,




::: Uploaded on - 23/12/2021                   ::: Downloaded on - 24/12/2021 04:24:33 :::
                                     {2}                 CRI RA 259 OF 2019 & ORS


          R/o. Kogalli, Bhokar, Tal. Bhokar,
          Dist.Nanded.                                  ..Applicant

                                 VERSUS
 1.       The State of Maharashtra
          Through Police Station, Bhokar
          Dist.Nanded.

 2.       Satish Balajirao Kadam
          Age: 42 years, Occu.: Business,
          R/o. Matual, Tal.Bhokar,
          Dist.Nanded.                                  ..Respondents
                                    ...


      930 CRIMINAL REVISION APPLICATION NO.99 OF 2021
           WITH APPLN/1072/2021 IN REVN/99/2021

 .        Syed Irshad s/o. Syed Iqbal
          Age : 40 years, Occu.: Labour,
          R/o. Kogalli, Bhokar, Tal. Bhokar,
          Dist.Nanded.                                  ..Applicant

                                 VERSUS
 1.       The State of Maharashtra
          Through Police Station, Bhokar
          Dist.Nanded.

 2.       Satish Mujahid Shaikh Hamid
          Age: 40 years, Occu.: Business,
          R/o. Chikalwadi, Bhokar, Tal.Bhokar,
          Dist.Nanded.                            ..Respondents
                                     ...
            Advocate for Applicant : Smt. Anuradha S. Mantri
             APP for Respondent No.1 : Shri S.W.Munde and
                Shri G.O.Wattamwar in respective matters.
           Advocate for Respondent No.2 : Shri S.A. Kulkarni
                                    ....


                                   CORAM :      M.G.SEWLIKAR, J.

                                   DATE:       22nd December, 2021




::: Uploaded on - 23/12/2021                   ::: Downloaded on - 24/12/2021 04:24:33 :::
                                         {3}                CRI RA 259 OF 2019 & ORS


 ORAL JUDGMENT:-



 1.       These revision applications are preferred by the applicant

 accused against decision in R.C.C. Nos.205 of 2009, 184 of 2010,

 39 of 2010 and 159 of 2010. In R.C.C. No.205 of 2009, applicant

 is sentenced to sufer rigorous imprisonment for three years with

 fine of Rs.1,000/-0 in default to sufer rigorous imprisonment for

 one month. In R.C.C. No.184 of 2010, applicant is sentenced to

 sufer rigorous imprisonment for three years with fine of

 Rs.1,000/-0 in default to sufer rigorous imprisonment for one

 month. In R.C.C. No.39 of 2010, applicant is sentenced to sufer

 rigorous imprisonment for one year with fine of Rs.500/-0 in

 default to sufer rigorous imprisonment for one month. In R.C.C.

 No.159 of 2010, applicant is sentenced to sufer rigorous

 imprisonment for three years with fine of Rs.1,000/-0 in default to

 sufer rigorous imprisonment for one month.                  The learned trial

 Court directed the sentence of imprisonment to be sufered in all

 these cases consecutively.



 2.       Applicant        has   preferred    these   revision       applications

 contending that in terms of Section 427 of the Code of Criminal

 Procedure, applicant ought to have been directed to sufer

 imprisonment in all these cases concurrently.




::: Uploaded on - 23/12/2021                      ::: Downloaded on - 24/12/2021 04:24:33 :::
                                    {4}               CRI RA 259 OF 2019 & ORS


 3.       Smt.A.S.Mantri, learned counsel for the applicant submits

 that in terms of Section 427 of the Code of Criminal Procedure

 applicant ought to have been directed to sufer sentence of

 imprisonment concurrently. She submits that applicant is in jail

 since 25th September, 2009 in R.C.C. No.205 of 2009. In R.C.C.

 No.184 of 2010, he is behind bars from 22 nd October, 2010. In

 R.C.C. No.39 of 2010, applicant is behind bars since 21 st

 February, 2010 and in R.C.C. No.159 of 2010, applicant is

 released on bail. Smt.Mantri, learned counsel for the applicant

 submits that applicant has sufered almost entire sentence. She

 submits that amount of fine has been deposited.



 4.       Report from the Superintendent of Central Prison, Nashik

 has been called. The said report states that applicant would be

 released on 20th March, 2022 after undergoing entire sentence.



 5.       Smt.Mantri, learned counsel placed reliance on the decision

 of the Hon'ble Supreme Court in the case of Vicky @ Vikas Vs.

 State (Govt. of NCT of Delhi) in Criminal Appeal No.208 of 2020

 (Arising out of SLP (Cri.) No.4201 of 2019).      In the case of Vicky

 @ Vikas (supra), the Hon'ble Apex Court made following

 observations:




::: Uploaded on - 23/12/2021                ::: Downloaded on - 24/12/2021 04:24:33 :::
                                        {5}                   CRI RA 259 OF 2019 & ORS


      15.    Further, in the case of Anil Kumar V. State of Punjab
      (2017) 5 SCC 53, it was held by this Court that "in terms of
      sub-section       (1) of   Section     427,   if   a   person       already
      undergoing a sentence of imprisonment is sentenced on a
      subsequent conviction to imprisonment, such subsequent
      term of imprisonment would normally commence at the
      expiration of the imprisonment to which he was previously
      sentenced. Only in appropriate cases, considering the facts
      of the case, the Court can make the sentence run
      concurrently with an earlier sentence imposed.                           The
      investiture of such discretion, presupposes that such
      discretion be exercised by the Court on sound judicial
      principles and not in a mechanical manner. Whether or not
      the discretion is to be exercised in directing sentences to
      run concurrently would depend upon the nature of the
      offence/offences and the facts and circumstances of each
      case."



 6.         In the case at hand, admittedly, applicant has undergone

 almost full term of sentence. He would be set free on 20 th March,

 2022. Having regard to this, I deem it appropriate to give benefit

 of Section 427 of the Code of Criminal Procedure to the applicant.

 In view of this, following order is passed:


                                       ORDER

(i) Applicant to undergo sentence in R.C.C. Nos.184 of

2010, 205 of 2009 with 39 of 2010 and 159 of 2010

concurrently.

                                       {6}                CRI RA 259 OF 2019 & ORS




       (ii)     Fees of learned counsel appointed to represent

respondent No.2 is quantified at Rs.5,000/-0. It is to be paid

through the High Court Legal Services Authority, Sub-0

Committee, Aurangabad.

(iii) All the Revision Applications are disposed of.

(iv) All interim orders stand vacated.

(v) Pending Criminal Applications are also disposed of.

( M.G.SEWLIKAR ) JUDGE SPT

 
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 Newsletter