Citation : 2025 Latest Caselaw 2235 Chatt
Judgement Date : 4 March, 2025
1
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRR No. 694 of 2012
Prakash Sahu S/o Koushal Sahu Aged About 18 Years R/o Village Kuthrel, Police
Station Anda, Tahsil And Distt. Durg C.G., ... Applicant
Digitally
signed by versus
ANJANI
KUMAR
ALLENA State Of Chhattisgarh, Through - Police Station Anda, Distt. Durg C.G.,
Date:
2025.03.05 ... Respondent
10:29:15 +0530 For Applicant : Shri Mayank Chandrakar, Advocate. For Respondent/State : Shri Ratan Nidhi Pusty, Government Advocate.
(HON'BLE SHRI JUSTICE RADHAKISHAN AGRAWAL)
Order on Board 04/03/2025 Heard.
1. The present revision filed under Section 397/401 Cr.P.C. is directed against
the judgment of conviction and order of sentence dated 03.10.2012 passed
in Criminal Appeal No.26/2011 by the 2 nd Additional Sessions Judge, Durg,
Dist. Durg (C.G.), whereby the appeal filed by the applicant is dismissed
while upholding the judgment dated 03.02.2011 passed by the Judicial
Magistrate First Class, Durg (C.G.) in Criminal Case No.303/2010 convicting
the applicant under Section 34(1)(d) of the Chhattisgarh Excise Act, 1915
and sentencing him to undergo RI for 3 months and to pay fine amount of
Rs.5,000/- and in default of payment of fine, additional SI for one month.
2. Case of the prosecution, in brief, is that on 23.02.2010 at about 19:30 hours
P.W.3 R.K.Verma, Sub-Inspector, Police Station Urla, on the basis of
information from the informer that the applicant/accused was selling liquor
illegally, at village Kuthrel, he reached to the spot and seized 61 quarter
bottles of liquor vide Ex.P.1, which was carrying by him in his motorcycle, in
presence of P.W.1 Gajendra Chandrakar and P.W.2 Ramesh Chandrakar.
Thereafter, P.W.3 R.K.Verma went to the Police Station and lodged F.I.R.
Ex.P.3 under Crime No.19/2010. Seized article was sent for chemical
examination and it was opined to be country made liquor by P.W. 4 C.S.
Churendra, Excise Sub-Inspector and his report is Ex.P.5.
3. After completion of investigation, charge sheet under Section 34 (A) was
filed before the Court of JMFC, Durg. The applicant abjured his guilt and
pleaded innocence. So as to prove the guilt of the accused/applicant, the
prosecution has examined as many as 4 witnesses. Statement of the
accused/applicant was also recorded under Section 313 of Cr.P.C.
4. Learned trial Court as well as appellate Court, after appreciation of oral and
documentary evidence, convicted and sentenced the applicant, as mentioned
in opening paragraph. Hence, this revision.
5. Learned Counsel appearing for the applicant submits that he does not
challenge the conviction part of the accused under Section 34(1)(d) of the
Excise Act but challenging the sentence part, which is on higher side. He
further submits that the applicant was in jail from 03.10.2012 till 03.11.2012
and thus he remained in jail for a period of one month and one day and the
minimum punishment prescribed on the date of accident was one month,
therefore, the minimum sentence imposed upon the applicant has already
been completed by him. He further submits that there are no criminal
antecedents and he is the facing lis since February, 2011, i.e., for almost 15
years and at that time he was young boy of 18 years. Lastly, he submits that
fine amount imposed upon the applicant has already been deposited. On
these premises, he urged that the jail sentence may be reduced to the period
already undergone by him.
6. On the other hand, learned State Counsel opposed the revision, while
supporting the impugned judgment of conviction and order of sentence. He
further submits that the applicant/accused has been released on bail and as
per information received by him from the jail authorities, he was in jail from
03.10.2012 to 03.11.2012 and at that time, the minimum punishment
prescribed was for one month.
7. I have heard learned counsel appearing on behalf of the parties and perused
the record minutely.
8. Considering the statement of P.W.3 R.K.Verma supported by P.W.1 Gajendra
Chandrakar and P.W.2 Ramesh Chandrakar and P.W.4 C.S. Churendra,
Excise Sub-Inspector, I am of the considered opinion that the trial Court as
well as the appellate Court have rightly convicted the accused, which needs
no interference.
9. As regards sentence part of the applicant, considering the fact that the
applicant remained in jail for a period of one month and one day and he has
no criminal antecedents and is facing the lis since February, 2011, i.e., for
almost 15 years have elapsed and that he was young boy of 18 years old at
that time, I am of the considered opinion that the 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.
Ordered accordingly. However, the fine amount with default sentence
imposed by the Court of JMFC as well as that of Appellate Court for the
aforesaid offence shall remain intact.
10. Consequently, the revision is allowed in part. The applicant is reported to be
on bail and 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. Records of both the
Courts be sent back to the concerned Courts along with a copy of this order
forthwith for information and necessary compliance.
Sd/-
(Radhakishan Agrawal) JUDGE Anjani
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!