Citation : 2025 Latest Caselaw 269 Chatt
Judgement Date : 1 July, 2025
1
2025:CGHC:29624
Digitally signed
by PRAKASH
PRAKASH KUMAR
Date: NAFR
KUMAR 2025.07.02
16:57:45
+0530
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRR No. 671 of 2016
1 - Chhed Ram S/o Anand Ram Aged About 62 Years,
2 - Horilal S/o Maya Ram Sahu Aged About 46 Years,
3 -Chaitram Sahu S/o Narayan Sahu Aged About 50 Years,
Applicant No.1 to 3 are R/o Village Darra, Police Station at Present Gidhori,
Civil And Rev. District Baloda Bazar/ Bhatapara, Chhattisgarh.
--- Applicants
versus
1 - State of Chhattisgarh Through The District Magistrate Baloda, Civil And
Rev. District Baloda Bazar/ Bhatapara Chhattisgarh.
--- Respondent
1 - Hiradhar S/o Pilaram Sahu Aged About 75 Years, 2 - Dauwa Ram Gond @ Dauwalal S/o Mehattar Gond Aged About 58 Years, 3 - Premlal S/o Kartikram Sahu Aged About 55 Years, Applicant No.1 to 3 are R/o Darra, Police Station At Present Gighori, Civil And Revenue District Baloda Bazar / Bhatapara, Chhattisgarh,
---Applicants Versus State of Chhattisgarh Through The District Magistrate Baloda, Civil And Revenue District Baloda Bazar / Bhatapara, Chhattisgarh.
--- Respondent
1 - Chhedilal S/o Gotiram Sahu, Aged About 42 Years, 2 - Baniya @ Mahettar S/o Shivdayal Aged About 57 Years, Applicant No.1 and 2 are R/o Village Darra, Police Station At Present Gidhori, Civil And Rev. District Baloda Bazar/ Bhatapara, Chhattisgarh.
---Applicants
Versus 1 - State of Chhattisgarh Through The District Magistrate Baloda, Civil And Rev. District Baloda Bazar/ Bhatapara, Chhattisgarh.
--- Respondent
1 - Patiram S/o Sakhiram Sahu Aged About 58 Years, 2 - Gorelal S/o Borra Sahu Aged About 45 Years, Applicant No.1 and 2 are R/o Village Darra, Police Station At Present Gidhori, Civil And Rev. District Baloda Bazar/ Bhatapara, Chhattisgarh.
---Applicants Versus State of Chhattisgarh Through The District Magistrate Baloda, Civil And Rev. District Baloda Bazar/ Bhatapara Chhattisgarh.
--- Respondent
1 - Chand Singh S/o Gokul Gond Aged About 60 Years, 2 - Bablu @ Ram Sewak S/o Bedram Sahu Aged About 39 Years, Applicant No.1 and 2 are R/o Village Darra, Police Station At Present Gidhori, Civil And Revenue District Baloda Bazar / Bhatapara, Chhattisgarh,
---Applicants Versus State of Chhattisgarh Through The District Magistrate Baloda, Civil And Revenue District Baloda Bazar / Bhatapara, Chhattisgarh,
--- Respondent
For Applicants : Mr. Ravikar Patel, along with Mr. Nitesh Sahu, Advocates For Respondent/State : Ms. Pragya Pandey, Dy. G.A.
Hon'ble Shri Justice Radhakishan Agrawal Order on Board 01/07/2025
1. The above captioned criminal revisions arise out of same impugned
order dated 15.07.2016, therefore, they are being heard together and
are disposed of by this common order.
2. The present revisions are filed under Section 397/401 of Code of
Criminal Procedure against the judgment dated 15.07.2016 passed by
the First Additional Sessions Judge, Balodabazar, (C.G.) in Criminal
Appeal No.09/2015 whereby the judgment dated 05.02.2015 passed
by the Judicial Magistrate First Class, Kasdol, District Baloda Bazar
(C.G.) in Criminal Case No.947/2011 convicting the applicants under
Sections 452 and 363/149 IPC and sentencing them to undergo
rigorous for 3 years and fine of Rs.500/- (each count) and R.I. for 3
years and fine of Rs.500/- (each count) respectively, and in default of
payment of fine, to further undergo R.I. for 1 month (on each count),
was affirmed while directing to sentences to run concurrently.
3. Case of the prosecution, in brief, is that, the complainant Ghasiyaram
(PW-02) lodged an FIR on 11.09.1994 alleging that on 10.09.1994 at
about 08:00 PM, a village meeting was convened in which the
complainant Ghasiyaram (PW-02) and his brother Ghasiram (PW-04)
were called. When they reached there, then the accused persons who
were present there, unanimously told them that his (Ghasiyaram) wife
Lakheshwari and her mother Jugalmati used to perform
witchcraft/black magic on the villagers due to which some of the
villagers have died. When the complainant told that he did not know
about the same and denied all the allegations, then the applicants and
other villagers reached to the house of the complainant and committed
marpeet with complainant's wife and his mother. On the basis of the
above background, offence were registered against the accused
persons. Thereafter, the victims were medically examined, and,
subsequently, spot map was prepared. During course of investigation,
statement of the victims and other witnesses were recorded. After due
investigation, charge-sheet was filed against the applicant and other
co-accused persons (total 22 accused persons out of which 10
accused persons have already died during trial), who abjured the
charge and pleaded non-guilty.
4. During Trial, on 21.12.2003, both the parties entered into compromise,
on the basis of which the accused persons were acquitted of the
charges under Sections 147, 148, 294, 509, 354, 506-B and 323 of the
IPC as the said offences are compoundable.
5. Learned Court of JMFC, after appreciation of oral and documentary
evidence, convicted and sentenced the applicants as mentioned in
paragraph 2 of this judgment. The said judgment was challenged by
the applicants and co-accused persons in Criminal appeal, however,
the Appellate Court vide judgment dated 15.07.2016, dismissed the
appeal upholding the judgment passed by the learned JMFC. Hence,
this revision.
6. Learned Counsel appearing for the applicants submits that he does
not want to challenge the conviction of the applicants but is
challenging the finding of sentence part, which, according to him, is on
higher side. He further submits that during trial, out of total accused
persons, 10 accused persons have already died. Further, the
complainant is not willing to prosecute the case and therefore, both the
parties have entered into compromise before the Lok Adalat on
21.12.2003 as a result of which the applicants have already been
acquitted of the charges which were framed against them as the said
charges were compoundable. It is further submitted that applicant
Chhedram has remained in jail for more than 9 months and other
applicants have remained in jail for more than 4 months during trial,
thereafter, they were granted bail by this Court vide order dated
22.07.2016 and 29.07.2016 and they have not misused the liberty
granted to them. It is further contended that the applicants have no
criminal antecedents, now they are in the age group of 55-90 years
and fine amount has already been deposited by them before the
concerned Trial Court. Further, they are facing the lis since 1994 i.e.
for more than 30 years. Therefore, it is prayed that the jail sentence
awarded to the applicants may be reduced to the period already
undergone by them.
7. On the contrary, learned State Counsel supports the impugned
judgment passed by the learned JMFC and Appellate Court.
8. I have heard learned counsel appearing on behalf of the applicants
and perused the record.
9. Considering the facts and circumstances of the case, statements of
complainant Ghasiyaram (PW-02), Lakheshwari Bai (PW-03),
Ghasiram (PW-04), Rajkumari (PW-07) supported with the other
evidence available on record, this Court is of the opinion that the
finding recorded by the learned Trial Court as well as the Appellate
Court being based on the evidence available on record is correct
finding. Thus, I hereby affirm the conviction of the applicants.
10.As regards the sentence part of the applicants, considering the facts
and circumstances of the case and particularly, the fact that on the
basis of compromise entered between the parties, the applicants have
already been acquitted from the charges which are compoundable,
further, the applicants have remained in jail for four months, they are
facing the lis since 1994 i.e. for more than 30 years, they have no
criminal antecedents, at present they all are aged about 55-90 years,
further, the fine amount has already been deposited by them, I am of
the view that no fruitful purpose would be served to send the applicants
back to jail again, and ends of justice would be met if, while upholding
the conviction imposed upon the applicants, the jail sentence awarded
to them is reduced to the period already undergone by them i.e. 4
months. Further, both the sentences are directed to run concurrently.
11. Consequently, the revisions are partly allowed. The conviction of
applicants under the aforementioned Sections is affirmed and they are
sentenced to the period already undergone by them. The fine
sentence is hereby affirmed.
12. Since the applicants are reported to be on bail, therefore, their bail
bond shall remain in force for a period of six months from today in view
of provision of Section 437-A of Cr.P.C.
Sd/-
(Radhakishan Agrawal) JUDGE
Prakash
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!