Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivnarayan @ Shivkumar Sahu vs State Of Chhattisgarh
2025 Latest Caselaw 680 Chatt

Citation : 2025 Latest Caselaw 680 Chatt
Judgement Date : 23 July, 2025

Chattisgarh High Court

Shivnarayan @ Shivkumar Sahu vs State Of Chhattisgarh on 23 July, 2025

                                                             1




                                                                                              NAFR
          Digitally
          signed by
          PRAKASH
PRAKASH   KUMAR
KUMAR     Date:                 HIGH COURT OF CHHATTISGARH AT BILASPUR
          2025.07.23
          16:50:31
          +0530


                                                  CRR No. 749 of 2016

                  Shivnarayan @ Shivkumar Sahu S/o Kanhaiya Lal Sahu, Aged About 29
                  Years, R/o Village - Khursul, Police Station - Arjunda, Thana - Nevai, Tahsil
                  and District - Durg, Chhattisgarh,
                                                                                       ... Applicant
                                                        versus
                  State of Chhattisgarh Through The District Magistrate, Durg, Chhattisgarh,
                                                                                     ... Respondent
                   For Applicant                  : Mr. Aman Tamrakar, Advocate
                   For Respondent/State           : Mr. Sachidanand Yadav, Panel Lawyer


                                    Hon'ble Shri Justice Radhakishan Agrawal
                                                  Order on Board
                  23/07/2025


1. The present revision is filed under Section 397/401 of Code of Criminal

Procedure against the judgment dated 18.07.2016 passed by the 3 rd

Additional Sessions Judge, Durg, (C.G.) in Criminal Appeal

No.0000277/2014 arising out of the judgment dated 18.08.2014 passed

by the Judicial Magistrate First Class, Durg (C.G.) in Criminal Case

No.201/2011. The learned Appellate Court partly allowed the appeal by

upholding the conviction of the applicant under Sections 457 and 354

of the IPC and modifying the period of sentence from R.I. of 2 years to

S.I. for 1 year with fine of Rs.500/- under Section 457 IPC and from R.I.

of 1 year to S.I. of 6 months with fine of Rs.300/-, in default of payment

of fine, to further undergo R.I. for three months each. Both the

sentences were directed to run concurrently.

2. Case of the prosecution, in brief, is that, on 28.05.2011 the complainant

(PW-01) lodged an FIR (Ex.P-1) before the police station - Newai,

District Durg, stating that at about 11:00 PM, the applicant entered into

her house with bad intention, demanded to establish physical

relationship with her and also tried to outrage her modesty. Thereafter,

when the complainant raised alarm, the applicant ran away from the

place of incident and she went into the house of her neighbour Chunnu

Ram (PW-03) and narrated him about the incident. On the basis of the

above background, offence was registered against the applicant and

statements of the witnesses were recorded under Section 161 Cr.P.C.

3. After completion of investigation, charge-sheet was filed before the

Court of JMFC, Durg, against the applicant, who abjured the charge

and pleaded non-guilty.

4. Learned Court of JMFC, after appreciation of oral and documentary

evidence, convicted and sentenced the applicant as mentioned in

paragraph 1 of this judgment. The said judgment was challenged by

the applicant in Criminal appeal, however, the Appellate Court vide

judgment dated 18.07.2016, partly allowed the appeal upholding the

conviction of the applicant and reducing the period of sentence as

mentioned in paragraph 1 of this judgment. Hence, this revision.

5. Learned Counsel appearing for the applicant submits that he does not

want to challenge the conviction of the applicant but is challenging the

sentence part, which, according to him, is on higher side. He further

submits that the applicant has remained in jail for about 29 days i.e.

from 30.05.2011 to 02.06.2011 and from 18.07.2016 to 12.08.2016, he

is facing the lis since 28.05.2011 i.e. for more than 14 years. He further

submits that the applicant has no criminal antecedent and the fine

amount has already been deposited before the concerned trial Court.

Therefore, the jail sentence awarded to the applicant may be reduced

to the period already undergone by him.

6. On the contrary, learned State Counsel supports the impugned

judgment passed by the learned JMFC and Appellate Court.

7. I have heard learned counsel appearing on behalf of the parties and

perused the record.

8. Considering the facts and circumstances of the case, statements of

complainant (PW-01), Chunnu Lal Sahu (PW-03), Nirbai (PW-04)

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

applicant.

9. As regards the sentence part of the applicant, considering the facts and

circumstances of the case and further considering the facts that

applicant has remained in jail for about 29 days, he is facing the lis

since 2011 i.e. for more than 14 years, he has no criminal antecedent

and further, the fine amount has already been deposited, I am of the

view that no fruitful purpose would be served to send the applicant

back to jail again, and ends of justice would be met if, while upholding

the conviction imposed upon applicant, the jail sentence awarded to

him is reduced to the period already undergone by him i.e. 29 days.

Both the sentences are directed to run concurrently.

10. Consequently, the revision is partly allowed. The conviction of applicant

under the aforementioned Sections is affirmed and he is sentenced to

the period already undergone by him. The fine sentence is hereby

affirmed.

11. Since the applicant is reported to be on bail, therefore, his 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

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter