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

Kishan Gopal vs State
2002 Latest Caselaw 985 Del

Citation : 2002 Latest Caselaw 985 Del
Judgement Date : 2 June, 2002

Delhi High Court
Kishan Gopal vs State on 2 June, 2002
Author: R Sodhi
Bench: R Sodhi

JUDGMENT

R.S. Sodhi, J.

1. This appeal is directed against the judgment and order of the Special Judge in ECA No. 198/96, whereby the learned Judge vide his judgment and order dated 9.7.1996 has held that the appellant contravened Clause 3 as well as Clause 24 of the Delhi Cement Licensing and Control Order,1982 and thereby committed an offence under Section 7 of the Essential Commodities Act and further sentenced the appellant to undergo RI for three months with a fine of Rs. 1,000/- and in default of payment of fine to further undergo SI for one month.

2. With the assistance of the learned counsel for the appellant and learned counsel for the State, I have gone through the record of the case as also the depositions and the judgment under challenge. Learned counsel for the appellant submits that he is not in a position to challenge the order of conviction. I, therefore, confirm the order of conviction. However, on the question of sentence, it is argued by the learned counsel for the appellant that the Delhi Cement Licensing and Control Order, 1982,was a temporary measure and was expired on 17th May, 1990 and that the appellant has suffered the ordeal of trial for nearly sevenyears. He further submits that the appellant has also suffered incarceration. Appellant was admitted to bail on July 24, 1998 and since then he has shown an exemplary behavior. He submits that the appellant is 78 years old andno useful purpose would be served in requiring the appellant to undergo the remaining portion of his sentence at this belated stage. Learned counsel for the State has no objection if the sentence of imprisonment of the appellant is reduced to the period already undergone. However, learned counsel submits that the fine ought to be enhanced.

3. Having heard learned counsel for the parties and in the fact sand circumstances of this case, while upholding the order of conviction dated6.6.1998 of the Special Judge, I deem it appropriate to reduce the sentence of imprisonment of the appellant to the period already undergone and enhance the fine from Rs.1,000/- to Rs.5,000/- and in default of payment of fine impose SI for one month. I order accordingly. Appellant is granted two weeks' time to deposit the fine.

4. With this modification, Criminal Appeal No. 254/1998 is disposed of.

5. The appellant is on bail. His bail bonds shall stand cancelled and surety 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 Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter