Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naushad Khan vs Deputy Commissioner Of Customs
2005 Latest Caselaw 1292 Del

Citation : 2005 Latest Caselaw 1292 Del
Judgement Date : 14 September, 2005

Delhi High Court
Naushad Khan vs Deputy Commissioner Of Customs on 14 September, 2005
Equivalent citations: 123 (2005) DLT 602, 2005 (84) DRJ 280, 2006 (194) ELT 22 Del
Author: R Sodhi
Bench: R Sodhi

JUDGMENT

R.S. Sodhi, J.

1. This Revision Petition is directed against the Order dated 31st July, 2003, of the Additional Sessions Judge, Delhi in Criminal Appeal No. 7/2003, whereby the learned Judge has dismissed the appeal while upholding the conviction and sentence imposed on the Petitioner by the learned ACMM vide judgment dated 28th May, 2003 and order on sentence dated 31st May, 2003 holding the Petitioner guilty under Section 135(1)(a) and Section 132 of the Customs Act, 1962

2. It is contended by Counsel for the Petitioner that the Appellate Court has wrongly come to the conclusion that the appeal memo did not challenge the conviction under Section 132 of the Customs Act, 1962. He submits that the reading of the appeal memo clearly indicates that the Judgment dated 28th May, 2003, as a whole had been challenged and not piecemeal convictions therein.

3. After making the above submission, Counsel for the Petitioner submits that he would not like to challenge the Order of the Appellate Court on merits but wants to argue only on the question of sentence. He submits that the Petitioner was a one time traveller who purchased and brought into the country some audio cassettes and made a mistake of crossing the green channel. He further submits that the audio cassettes were confiscated to the State. The Petitioner has already undergone the ordeal of trial for eight years and has also paid the fine imposed upon him. He further submits that the Petitioner has undergone the imprisonment of 15 days. He submits that no useful purpose would be served in requiring the Petitioner to undergo the remaining portion of the sentence of imprisonment imposed upon him, when the punishing section itself provides for sentence in lieu of imprisonment. Counsel submits that the Petitioner is in the threshold of his life and that his continued incarceration would cause great prejudice to his rehabilitation in society.

4. Counsel for the Respondent on the other hand vehemently opposes this prayer. He submits that the Petitioner be taught a lesson and that the society must know that any aberration of the Customs Act would not be dealt with lightly and that a message should go to the society loud and clear that any leniency shown in this respect would cause great injustice to the society at large.

5. Heard Counsel for the Parties and have gone through the Order under challenge. It appears to me that before the Appellate Court the Petitioner has challenged the judgment of the Trial court as a whole and not in piecemeal. It was incorrect for the Appellate Court to note merely on the basis of the cause title that the challenge is only to conviction under Section 135(1)(a) of the Customs Act and not to that under Section 132 thereof. In that view of the matter, I set aside that part of the Order under challenge. Further, taking into consideration the totality of the circumstances, I am of the view that no useful purpose would be served in requiring the Petitioner to undergo remaining portion of sentence of imprisonment after eight years of ordeal of trial when punishing Section itself provides for fine in lieu of sentence of imprisonment. The Petitioner is also in his threshold of life and it would serve no social purpose to require him to undergo further incarceration. In that view of the matter, while upholding the order of conviction, I modify the Order on sentence by reducing the period of imprisonment to that already undergone and increasing the fine to Rs. 20,000/- on both counts. The aforesaid amount shall be deposited with the Trial Court within a period of two weeks from today, failing which the order of sentence passed by the Trial Court and confirmed by the Appellate Court shall come into effect.

6. With this, Crl. Rev. P. 556/2003 and Crl. M.B. 981/2003 are disposed of.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter