Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.K. Bansal vs Enforcement Directorate
2005 Latest Caselaw 1344 Del

Citation : 2005 Latest Caselaw 1344 Del
Judgement Date : 22 September, 2005

Delhi High Court
B.K. Bansal vs Enforcement Directorate on 22 September, 2005
Equivalent citations: 124 (2005) DLT 396, 2005 (84) DRJ 515
Author: R Sodhi
Bench: R Sodhi

JUDGMENT

R.S. Sodhi, J.

Page 1335

1. The matter was adjourned vide Order dated 21st September, 2005, to enable Counsel for the Respondent-Enforcement Directorate to make his submissions.

2. This revision petition is directed against the judgment dated 19th September, 2002, of the Additional Sessions Judge in Criminal Appeal No. 12/2002 ,which appeal was directed against the judgment dated 29th May, 2002 and order on sentence dated 1st June, 2002, whereby the Petitioner was convicted under Section 56 of the Foreign exchange Regulation Act and was sentenced to undergo RI for one year and to pay a fine of Rs. 25,000/- and in default, to undergo simple imprisonment for three months. The Additional Sessions Judge vide his judgment dated 19th September, 2002, while upholding the order of conviction, modified the sentence of imprisonment of the Petitioner to six months.

3. Counsel for the Petitioner submits that he does not wish to challenge the conviction on merits but confines his arguments only to the question of sentence. He submits that the Petitioner has already undergone the ordeal of trial for more than 18 years. The Petitioner has lost his job and also lost the pensionary benefits which amount to Rs. 5 to 6 lakhs. The Petitioner has also undergone imprisonment and that he has been on bail since 1983 and that no useful purpose would be served in requiring the Petitioner, who is nearly 62 years of age, to undergo the remaining portion of his sentence at this stage. Counsel submits that the Petitioner has already paid a sum of Rs. 25,000/- as fine.

4. Counsel for the Respondent-Enforcement Directorate has no objection if the sentence of imprisonment of the petitioner is reduced to the period already undergone.

5. Having heard learned Counsel for the Parties, I am of the view that the ends of justice would be met if the sentence of imprisonment of the petitioner is reduced to the period already undergone. I, therefore, while upholding the order of conviction, reduced the sentence of imprisonment of the Petitioner to the period already undergone.

6. With this modification, Crl.Rev.P. No.783/2002 is disposed of. The Petitioner is on bail. His bail bond and the surety shall stand discharged.

 
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 Newsletter