Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagdish Katana And Anr. vs State
2002 Latest Caselaw 534 Del

Citation : 2002 Latest Caselaw 534 Del
Judgement Date : 8 April, 2002

Delhi High Court
Jagdish Katana And Anr. vs State on 8 April, 2002
Equivalent citations: 2002 (62) DRJ 828
Author: R Sodhi
Bench: R Sodhi

JUDGMENT

R.S. Sodhi, J.

1. This Criminal Appeal is directed against the judgment and order dated 9.11.1998 of the learned Special Judge in ECA No. 33/97 whereby the learned Judge held the appellants guilty under Section 7 of the E.C. Act and further vide a separate order sentenced the appellants to undergo rigorous imprisonment for six months with a fine of Rs. 25000/- each and in default of payment of fine to further undergo S.I. for three months each. Learned counsel for the appellant at the outset states that he is not in a position to challenge the order of conviction. I, therefore, confirm the order of conviction.

2. However, on the question of sentence, it is argued by the learned counsel that the appellants have suffered three months actual incarceration and has been on bail since 16.2.1999. He submits that the occurrence is of 2.1.1997 and the appellants have already suffered the ordeal of trial for five years. He submits that there has been no complaint about their having belied the trust bestowed upon them by this Court. He further submits that the appellants are also not previous convicts and have by now assimilated in the mainstream of society as useful citizens, therefore, no useful purpose would be served in requiring them to undergo the remaining portion of their sentence at this belated stage. Learned counsel

for the State has no objection if the sentence of imprisonment of the appellants is reduced to that already undergone.

3. Having heard learned counsel for the parties and in view of what has been staled by learned counsel for the State, I am of the View that the ends of justice would be met if the sentence of imprisonment of the appellants is reduced to the period already undergone. I order accordingly. With this modification, Criminal Appeal No. 526/98 is disposed of.

4. The appellants are on bail. Their bail bonds and the sureties shall stand discharged. The trial court record be sent back forthwith.

 
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 Newsletter