Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra vs Sampat S/O. Popat Shriram And ...
2023 Latest Caselaw 1052 Bom

Citation : 2023 Latest Caselaw 1052 Bom
Judgement Date : 1 February, 2023

Bombay High Court
The State Of Maharashtra vs Sampat S/O. Popat Shriram And ... on 1 February, 2023
Bench: V. V. Kankanwadi, Abhay S. Waghwase
                                                                     908-Cri.Appeal.1298 of 2019.odt


                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             BENCH AT AURANGABAD

                           CRIMINAL APPEAL NO.1298 OF 2019
                                  WITH ALS/2/2020

                           THE STATE OF MAHARASHTRA
                                      VERSUS
                      SAMPAT S/O. POPAT SHRIRAM AND OTHERS

                                            .....
                          APP for Appellant : Mrs. V. S. Chaudhari
                                            .....

                                      CORAM : SMT. VIBHA KANKANWADI AND
                                              ABHAY S. WAGHWASE, JJ.

                                      DATED     : 1st FEBRUARY 2023

PER COURT :

1.               Learned APP for the appellant-applicant State has preferred

Criminal Appeal No. 1298 of 2019 for enhancement and Application for Leave

to Appeal by State challenges the acquittal of respondents.


2.               The respondents have faced prosecution in Sessions Case No. 34

of 2019 before the Additional Sessions Judge, Shrigonda. Prosecution has

examined in all 11 witnesses to bring home guilt of the accused persons by the

judgment and order dated 14.10.2019. All the respondents - original accused

Nos.1 to 7 have been held guilty for committing offence under section 326

read with 149 of Indian Penal Code. However, instead of sentencing them at

once, benefit of section 4 of the Probation of Offenders Act, 1958 (for short,

"P.O. Act") was given to them.
                                                                                               1/4

     ::: Uploaded on - 03/02/2023                     ::: Downloaded on - 04/02/2023 13:22:37 :::
                                                                  908-Cri.Appeal.1298 of 2019.odt




3.               Learned APP submits that the learned Additional Sessions Judge,

Shrigonda in his cryptic judgment, though has come to the conclusion that the

accused persons have committed offence under section 326 read with section

149 of Indian Penal Code, totally erred in applying section 4 of the P.O. Act.

He failed to consider that said benefit under section 4 of the P. O. Act cannot

be given to a person found guilty of having committed an offence punishable

with imprisonment for life.



4.               Section 326 of IPC prescribes punishment up to imprisonment for

life. Further, the report of the Probation Officer appears to be not called as

there is absolutely no discussion about the same in the judgment. Further,

when the learned Additional Sessions Judge has applied section 149 of IPC, he

ought not to have acquitted the accused persons under section 143, 147 and

148 of IPC, and therefore, appeal deserves to be admitted and leave deserves

to be granted to challenge the entire decision.



5.               We agree with the submissions on behalf of the State at this

prima facie stage. When the learned Additional Sessions Judge had come to

the conclusion that accused have committed offence under section 326 of IPC

then it ought to have seen as to whether section 4 of P. O. Act can be made

applicable. The wordings of section 4 of P. O. Act appears to be barred, when

                                                                                           2/4

     ::: Uploaded on - 03/02/2023                 ::: Downloaded on - 04/02/2023 13:22:37 :::
                                                                  908-Cri.Appeal.1298 of 2019.odt


the offence to which the punishment prescribed is death or imprisonment for

life for granting the benefit under the Act. Though, section 7 of the P.O. Act

prescribes that the report of the Probation Officer to be confidential, it is

expected that reference of the same should be in the judgment and those

circumstances which prompted the concerned Judge to extend the benefit

under the same section should be reflected in the judgment. When a discretion

has been given, it has to be exercised judiciously that means all the necessary

legal provisions should be gone into.


6.               When the learned Additional Sessions Judge has held the

respondents guilty of committing offence under section 149 of IPC by

observing that all the accused had come with common object to take revenge

of earlier days quarrel, it ought to have been considered that section 149 of

IPC would be applicable to the unlawful assembly which is described under

section 141 of IPC and made punishable under section 143 of IPC. In other

words, unless the ingredients of section 141 are held to be proved there

cannot be a conviction under section 149 of IPC. Therefore, the acquittal of

respondents needs to be reconsidered and for that purpose re-appreciation of

the evidence in the appeal is required.


7.               We are, therefore, of the opinion that, the Criminal Appeal No.

1298 of 2019 deserves to be admitted and leave to appeal deserves to be

granted to the prosecution. Hence the following order :-
                                                                                           3/4

     ::: Uploaded on - 03/02/2023                 ::: Downloaded on - 04/02/2023 13:22:37 :::
                                                                          908-Cri.Appeal.1298 of 2019.odt




                                           ORDER

(i) The criminal appeal stands admitted.

(ii) Leave to file appeal is granted.

(iii) Compliance under section 390 of the Code of Criminal Procedure be got done and the terms and the conditions for bail to be decided by the learned trial Judge.

(iv) Issue notice to respondents, to be made returnable on 14.03.2023

(v) Call Record and Proceedings with paper-book.

(ABHAY S. WAGHWASE, J.) (SMT. VIBHA KANKANWADI, J.)

Tandale/-

 
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 : MAIMS

 
 
Latestlaws Newsletter