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

State (Govt. Of Nct) Of Delhi vs Shashi Shekhar @ Neeraj @ Raju
2008 Latest Caselaw 1942 Del

Citation : 2008 Latest Caselaw 1942 Del
Judgement Date : 4 November, 2008

Delhi High Court
State (Govt. Of Nct) Of Delhi vs Shashi Shekhar @ Neeraj @ Raju on 4 November, 2008
Author: Anil Kumar
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                             CRL.A.No.59/2008

%                       Date of Decision: 04.11.2008

State (Govt. of NCT) of Delhi                           .... Appellant
                       Through Mr.Sunil Sharma, Advocate

                                     Versus

Shashi Shekhar @ Neeraj @ Raju                           .... Respondent
                   Through Nemo.

CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE V.K. SHALI

1.    Whether reporters of Local papers may be               YES
      allowed to see the judgment?
2.    To be referred to the reporter or not?                  NO
3.    Whether the judgment should be reported in              NO
      the Digest?


ANIL KUMAR, J.

*

Crl.M.A. No.751/2008

Allowed, subject to just exceptions. The application is disposed

of.

Crl.M.A. No.750/2008 and Crl.A. No.59/2008

1. This is an application by the appellant/applicant, in the above

noted appeal, seeking condonation of delay of 1122 days in filing the

appeal in the interest of justice.

2. By judgment dated 28th April, 2004, the Additional Sessions

Judge, New Delhi, had sentenced the respondent/accused to undergo

life imprisonment and a fine of Rs.1,000/- under Section 302 of Indian

Penal Code and in default to further undergo rigorous imprisonment for

two months and to further undergo rigorous imprisonment of 10 years

and a fine of Rs.1,000/- under Section 397 of Indian Penal Code and in

default to further undergo rigorous imprisonment for two months in FIR

No.76/1996 under Section 302/392/397/216A of Indian Penal Code

registered at Police Station C.R. Park. The sentence of the appellant was

held not to run concurrent with the sentence awarded in another case

FIR No.509/1995, P.S Vasant Kunj.

3. While sentencing the respondent to undergo life imprisonment

and rigorous imprisonment of 10 years, the Additional Sessions Judge

had considered the plea of the State for award of extreme penalty on the

ground that the accused/respondent had committed murder of an

innocent, helpless girl only for monetary gains. Though the Sessions

Judge had noticed that the accused had been previously been convicted

for the murder of two innocent and hapless girls, the reasons which

weighed with the Additional Sessions Judge in not awarding the

extreme penalty were that the accused/respondent had gone unarmed,

without any weapon much less any deadly weapon and that the exact

manner of committing the murder had not been established. It was

held that the possibility of the accused having gone simply to

meet/allure the maid, Hema, and thereafter formed an opinion to rob

the articles could not be ruled out. The extreme penalty of death was

also not awarded on the ground that the respondent/accused was not

of much age at the time of commission of crime. The Additional

Sessions Judge was of the opinion that it would be more appropriate if

the convict is kept in judicial custody for a longer period than to take

his life as in that eventuality the convict would be left with no power of

alluring the innocent girls which he was having in the young age and

also living with the worry of long incarceration with the stigma of a

murderer will be more painful than dying an early and instant death.

4. The appeal against the order dated 28th April, 2004, under

Section 377 of Code of Criminal Procedure, was filed on 21st November,

2007 after a delay of about 1122 days (One thousand one hundred and

twenty two days). Along with the appeal above-noted application for

condonation of delay has also been filed.

5. The application for condonation of delay of 1122 days, more than

three years, in filing the appeal does not disclose any cogent or

sufficient reason for condonation of delay as is apparent from the

averments made in the application. The relevant averments made in

the application are as under:-

"2. That the filing appeal has been delayed for 1122 days.

3. That after the order of Ld. Trial Court considerable time was consumed for seeking opinion for challenging the impugned order. The file has to move through different channels before decision is taken for challenging the aforesaid order. Thus leading to delay in filing the appeal.

4. That the delay in filing the appeal is not deliberately but on account of aforesaid reason which are most bonafide and genuine.

5. That the instance case, deliberate were held at different levels for taking appropriate decision in the matter for enhancement of sentenced. The factum of conviction of accused in other cases was to be considered and sufficient time was consumed for procuring documents and judgment relating to those cases thus leading to delay in filing this appeal."

Apparently, the application lack in details and no relevant

particulars have been given. It appears that the application has been

filed on the premise that the delay will be condoned without sufficient

cause being made out in any manner. The application is reflective of

lackadaisical and casual attitude of the appellant/applicant in seeking

condonation of delay.

6. The appeal, after having been filed on 21st November, 2007, was

listed on 21st January, 2008 when it was adjourned to 4th February,

2008. On 4th February, 2008 it was adjourned to 20th March, 2008 at

the request of the counsel for the appellant. Thereafter again the

appeal has been adjourned from time to time on various dates including

19th May, 2008 and 23rd July, 2008. The appellant had also sought

adjournment to file a detailed affidavit explaining the inordinate delay in

filing the appeal. It has also not been filed despite sufficient time given

to the appellant and the only reason disclosed by the learned counsel

for the appellant is that he was not well for some time.

7. On a perusal of the application for condonation of delay it is

apparent that there are no averments detailing the reasons for the

inordinate delay of 1122 days which is more than three years. The

pleas for condonation of delay are generic as no dates have been

furnished nor any names have been given as to who had dealt with the

file and why the decision could not be taken for more than three years.

Consequently, no such facts and pleas have been disclosed on the basis

of which it may be inferred that there is sufficient cause for condonation

of this inordinate delay. The appellant was given time to file a detailed

affidavit as the appeal is pending since more than one year still the

affidavit giving the necessary details had not been filed and

consequently no further time has been given to the appellant to file any

further affidavit.

8. Learned counsel for the appellant has very vehemently relied on

AIR 2005 SC 2191, State of Nagaland v. Lipok AO and others and

(2004) 2 SCC 694, Simon and others v. State of Karnataka to contend

that even if there are no sufficient grounds made out for condonation of

delay, it will not take away the power of this Court to make an order

enhancing the sentence in the appeal, if the facts call for such an order

being made. It is also contended that considering the peculiar

characteristics of functioning of Government, pragmatic approach is to

be adopted and certain latitude should be given to the Government.

9. In State of Nagaland (supra), the delay was of only 57 days and

condonation of the same was sought which was also declined by the

High Court on the ground that each and every day delay was not

explained. The Apex Court in the appeal, however, had held that it is

not the length of the delay but the sufficiency of the cause and

shortness of the delay in the circumstances which should be taken into

account for consideration of „sufficient cause‟ for condonation of delay.

It was further held that though no special indulgence should be shown

to the Government in comparison to an individual litigant, still a

pragmatic view has to be taken in case of the government being an

appellant and seeking condonation of delay, considering the functioning

of the government machinery. In the circumstances, it was further held

that certain latitude should be given and in that case the delay of 57

days was condoned. The application for condonation of delay in the

said case relied on by the appellant had also disclosed categorical

details as to when the copy of the order was received by the concerned

Department and as to when the papers were put up for necessary

sanction before the Deputy Inspector General of Police (Headquarters),

Nagaland, and thereafter when the whole file along with note sheet

went missing and could not be traced despite best efforts and as to

when the case file was finally traced which was on 15th March, 2003

and thereafter put up for necessary action.

10. In contradistinction to the case relied on by the

appellant/applicant, the delay in the present appeal is 1122 days which

is more than three years. Moreover no details as to who are the officers

to whom the files had been sent or other details as to what happened

and who did not take decision etc and various other necessary facts

have not been given despite repeated adjournments and opportunities

given to the appellant. The application is blatantly silent on all relevant

aspects and despite repeated adjournments for almost a year and

despite sufficient time given to file the additional affidavit, no necessary

pleas and facts have been disclosed by the appellant so as to infer

„sufficient cause‟ for condoning the delay.

11. The case of the Simon and Others (supra) is also clearly

distinguishable. It was held by the Apex Court that the dismissal of

special leave petition filed by the State seeking enhancement of

sentence does not take away the power of the Supreme Court to make

an order enhancing the sentence if the facts call for such an order being

made. However, it has not been held that the High Court will have the

power to entertain the appeal, even after dismissing the application for

condonation of delay in filing the appeal.

12. The judgments relied on by the appellant are clearly

distinguishable and cannot be relied on in the present facts and

circumstances. Circumstantial flexibility, one additional or different fact

may make a world of difference between conclusions in two cases and

disposing of a case by blindly placing reliance on a decision is not

proper. In Ambica Quarry Works v. State of Gujarat and Ors.

MANU/SC/0049/1986 the Supreme Court had observed:-

"The ratio of any decision must be understood in the background of the facts of that case. It has been said long time ago that a case is only an authority for what it actually decides, and not what logically follows from it."

Similarly in Bhavnagar University v. Palitana Sugar Mills Pvt Ltd

(2003) 2 SC 111 (vide para 59), the Supreme Court had observed:-

"It is well settled that a little difference in facts or additional facts may make a lot of difference in the precedential value of a decision."

In P.S.Rao Vs State, JT 2002 (3) SC 1, the Supreme Court had

held as under:

"There is always a peril in treating the words of judgment as though they are words in a legislative enactment and it is to be remembered that judicial utterances are made in setting of the facts of a particular case. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusion in two cases.

In Rafiq Vs State, 1980 SCC (Crl) 946 it was observed as under:

"The ratio of one case cannot be mechanically applied to another case without having regard to the fact situation and circumstances obtaining in two cases."

13. In the totality of facts and circumstances, we are, therefore, of the

considered opinion that the appellant/applicant has failed to make out

a „sufficient cause‟, rather the appellant has been utterly negligent and

has not been able to show any ground for condoning the delay. In any

case considering the pleas and contentions, it is also not a case where

we must interfere with the sentence awarded by the Sessions Court, as

it is not one of those „rarest of rare cases‟ as is apparent from the

various factors which have been urged before us, which were also

considered by the Session Court while declining to award the extreme

penalty of death. Therefore, in the totality of facts and circumstances,

the appeal does not warrant condonation of delay in its filing.

14. In the circumstances, the application seeking condonation of

delay is dismissed and consequently the present appeal of the appellant

is also dismissed.

ANIL KUMAR, J.

November 04, 2008                                           V.K. SHALI, J.
'Dev'





 

 
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