Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devkumar vs State Of Chhattisgarh
2021 Latest Caselaw 1806 Chatt

Citation : 2021 Latest Caselaw 1806 Chatt
Judgement Date : 17 August, 2021

Chattisgarh High Court
Devkumar vs State Of Chhattisgarh on 17 August, 2021
                                                            NAFR
     HIGH COURT OF CHHATTISGARH, BILASPUR
                    CRA No. 1592 of 2016

 Somendra @ Somy Dhruv S/o Kripal Singh Dhruv, Aged About
  19 Years R/o Village- Sonpairi, Police Station- Magarload, Civil
  And Revenue District- Dhamtari Chhattisgarh

                                                    ---- Appellant

                           Versus

 State Of Chhattisgarh Through- The Station House Officer, Police
  Station- Magarload, District- Dhamtari Chhattisgarh.

                                                 ---- Respondent

And

CRA No. 492 of 2017

 Devkumar S/o Radheshyam Sahu, Aged About 33 Years R/o Village Saunpairi, Police Station Magarlod, District Dhamtari, Chhattisgarh.

---- Appellant

Versus

 State Of Chhattisgarh Through Station House Officer, Police Station Magarlod, Civil And Revenue District Dhamtari, Chhattisgarh.

---- Respondent

And

CRA No. 999 of 2017

1. Yashwant Diwan S/o Maniram Diwan, Aged About 19 Years R/o Village Sonepari, Police Station Magarload, District Dhamtari, Chhattisgarh.

2. Vasudev Diwan S/o Panehuram Diwan, Aged About 35 Years R/o Village Sonepari, Police Station Magarload, District Dhamtari, Chhattisgarh.

---- Appellants

Versus

 State Of Chhattisgarh Through Police Station Magarload, District Dhamtari, Chhattisgarh.

---- Respondent

And

CRA No. 199 of 2018

 Bhojram Nishad S/o Rohit Nishad Aged About 25 Years R/o Village Rakadih P. S. Magarload, District Dhamtari Chhattisgarh

---- Appellant

Versus

 State Of Chhattisgarh Through P. S. Magarload, District Dhamtari Chhattisgarh

---- Respondent

For Appellant (in CRA No. 1592/2016) :Mr. Prateek Sharma, Advocate. For Appellant (in CRA No. 492/2017) :Ms. Ranjana Jaiswal, Advocate. For Appellants (in CRA No. 999/2017) :Mr. Rishikant Mahobia, Advocate. For Appellant (in CRA No. 199/2018) :Mr. Badruddin Khan, Advocate. For State/Respondent :Mr. H.S. Ahluwalia, Dy. A.G.

Hon'ble Shri Justice Arvind Singh Chandel Judgment on Board 17.08.2021

1. These appeals have been preferred against the judgment

dated 21.11.2016 passed in Sessions Trial No.25/2016 by the

learned Additional Sessions Judge (FTC), Dhamtari, Distt.

Dhamtari(C.G.) wherein, the Appellants have been convicted

for the offence punishable under Sections 341, 294, 323,

506B, 354A, 354B, 384, 385 & 395 of the IPC and Section 67

of the IT Act and sentenced to undergo RI for 1 month and to

pay fine of Rs. 500/-, RI for 3 months and to pay fine of Rs.

500/-, RI for 1 year and to pay fine of Rs. 1,000/-, RI for 2

years and to pay fine of Rs. 1,000/-, RI for 3 years and to pay

fine of Rs. 1,000/-, RI for 7 years and to pay fine of Rs. 1,000/-, RI for 3 years and to pay fine of Rs. 1,000/-, RI for 2

years and to pay fine of Rs. 1,000/-, RI for 10 years and to

pay fine of Rs. 5,000/- and RI for 3 years and to pay fine of

Rs. 20,000/- respectively, with default stipulations. All the jail

sentences to be run concurrently.

2. According to the case of prosecution, on 04.05.2015, when

complainant and one Bhopal Sahu were going to their sister's

house for attending marriage ceremony allegedly while going

to Navagaon, the Appellants have stopped them near

Sonpairi at about 2:30 PM, by abusing Bhopal, they snatched

his mobile and Rs. 20 and outraged the modesty of the

complainant which was recorded in mobile phone and also

looted Rs. 1,000/- from her and finally after giving threats, the

Appellants fled away from the spot. Both the complainants

went to Navagaon and attended the marriage ceremony and

not informed the incident to anyone. However, when the

complainant came to know that video recording of the incident

is circulated in whatsapp, then the complainant lodged FIR on

07.06.2015 against the Appellants on the basis of which,

offence has been registered against the Appellants. Later on

statements of the complainant and witnesses recorded under

Section 161 of Cr.P.C. After completion of investigation,

charge-sheet was filed by the Police. Trial Court framed the

charges against the Appellants. To robe the Appellants in the

crime-in-question, the prosecution has examined as many as

12 witnesses. In the statements of the Appellants recorded under Section 313 of Cr.P.C, they have pleaded their

innocence and false implication in the matter, however, no

defence witness was examined by the Appellants.

3. After completion of trial, Trial Court convicted and sentenced

the Appellants as mentioned in Para 01 of this judgment.

Hence, these appeals.

4. Learned Counsel appearing for the Appellants submit that

they do not want to press these appeals on merits and

confine their arguments to the sentence part only. They

further submit that the Appellants are in jail since 08.06.2015,

they have no criminal antecedents and they are facing the lis

since 2015. Therefore, the jail sentence awarded to them may

be reduced to the period already undergone by them.

5. On the contrary, learned State Counsel opposed the appeals

and supported the impugned judgment.

6. I have heard learned counsel appearing on behalf of the

parties and perused the record minutely.

7. Considering the above facts and circumstances of the case,

particularly considering the fact that the Appellants are in jail

since 08.06.2015, they have no criminal antecedents and they

are facing the lis since 2015. I am of the view that the ends of

justice would be met if, while upholding the conviction

imposed upon the Appellants, the jail sentence awarded to

them is reduced to the period already undergone by them.

8. Consequently, the appeals are partly allowed. The conviction

of the Appellants under Sections 341, 294, 323, 506B, 354A,

354B, 384, 385 & 395 of the IPC and Section 67 of the IT Act

is affirmed and against the conviction, they are sentenced to

the period already undergone by them. The fine sentences for

the above offence is also affirmed.

9. Records of the Court below be sent back along with a copy of

this order forthwith for information and necessary compliance.

Sd/-

(Arvind Singh Chandel) Judge Shubham

 
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