Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Amran @ Naveed vs State
2009 Latest Caselaw 4309 Del

Citation : 2009 Latest Caselaw 4309 Del
Judgement Date : 26 October, 2009

Delhi High Court
Mohd. Amran @ Naveed vs State on 26 October, 2009
Author: Pradeep Nandrajog
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                       Judgment Delivered on: October 26, 2009

+                        CRL.A.No.774/2003


       MOHD. AMRAN @ NAVEED                 ..... Appellant
               Through: Mr. Sumeet Verma, Advocate.

                               versus

       STATE                                ..... Respondent
                    Through:   Ms. Richa Kapoor, Advocate


CORAM:
HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
HON'BLE MR. JUSTICE SURESH KAIT

       1.     Whether the Reporters of local papers may be
              allowed to see the judgment?

       2.     To be referred to the Reporter or not?     Yes

       3.     Whether the judgment should be reported in
              the Digest?                            Yes


PRADEEP NANDRAJOG, J. (ORAL)

1. We have gone through the record of the learned Trial

Judge.

2. From the record, it is apparent that the appellant moved

an application pleading guilty to the charges framed against

him. The said application was adjourned to enable the

appellant to re-consider his decision to plead guilty. The

matter was adjourned to 18.9.2003.

3. On 18.9.2003, the appellant was present along with his

counsel. In the presence of his counsel, the appellant re-

affirmed his decision to plead guilty.

4. The appellant informed the court, as recorded in the

order dated 18.9.2003, that he was a Pakistani national and

was misled into doing what he did and that he felt sorry for his

deeds.

5. Vide order dated 18.9.2003, the appellant was

accordingly convicted for the following offences:-

(a) Offence punishable under Section 3(3) and 3(5)

POTA

(b) Offence punishable under Section 25 of the Arms

Act read with Section 5 POTA.

(c) Offence punishable under Section 20 POTA.

(d) Offence punishable under Section 121-A and

Section 122 IPC.

(e) Offence punishable under Section 465 and 471 IPC.

(f) Offence punishable under Section 14 of the

Foreigners Act.

6. Vide order dated 15.10.2003, which order we find is

missing from the record of the learned Trial Judge, but certified

copy whereof has been filed along with the appeal, following

sentences were imposed upon the appellant:-

"(a) For the offences punishable under Section 3(3) and Section 3(5) POTA; to undergo rigorous imprisonment for 8 years and to pay a fine in sum of Rs.15,000/- and in default of payment of fine to undergo Rigorous Imprisonment for one year and to undergo rigorous imprisonment for 5 years and pay a fine in sum of Rs.25,000/-, in default to undergo rigorous imprisonment for one year, respectively.

(b) For the offence punishable under Section 20 POTA, to undergo R.I. for 5 years and to pay a fine in sum of Rs.10,000/-, in default of payment of fine to undergo RI for 6 months.

(c) For the offence punishable under Section 25 of the Arms Act read with Section 5 POTA, to undergo RI for 5 years and to pay a fine in sum of Rs. 5,000/-, in default of payment of fine to undergo RI for 3 months.

(d) For the offence punishable under Section 121A IPC to undergo imprisonment for 8 years and to pay a fine in sum of Rs.25,000/-, in default of payment of fine, to undergo RI for 1 year.

(e) For the offence punishable under Section 122 IPC, to undergo RI for 8 years and pay a fine in sum of Rs.25,000/-, in default of payment of fine to undergo RI for 1 year.

(f) For the offence punishable under Section 465 and 471 IPC, to undergo RI for two years and to pay a fine in

sum of Rs.5000/- for each offence and in default of payment of fine, to undergo RI for 3 months.

(g) For the offence punishable under Section 14 of Foreigners Act, to undergo RI for 2 years and to pay a fine in sum of Rs. 10,000/-, in default , to undergo RI for 6 months.

(h) For the offence punishable under section 120B IPC, to undergo RI for 10 years and pay a fine in sum of Rs. 25,000/- in default to undergo RI for 2 years."

7. Vide instant appeal, the appellant has challenged the

order of sentence dated 15.10.2003. It is urged that the

appellant has expressed remorse for his conduct and at the

first instance has pleaded guilty. Thus, it is urged that the

mitigating circumstance i.e. the expression of remorse by the

appellant has to be taken into account and sentence tempered

accordingly. It is urged that for the commission of the

substantive offences in respect whereof the charge of

conspiracy was framed, the sentence imposed is of 8 years

rigorous imprisonment and thus it does not stand to reason as

to why for the charge of conspiracy relating to the said

substantive offences, the sentence imposed should be 10

years RI.

8. It is urged that as per the Code of Criminal Procedure, if

the fines are not paid, the relatable period of incarceration to

be undergone has to be undergone by the appellant and that

in relation to payment of fine, the sentences cannot run

concurrently. It is urged that the sum total of the fine

imposed upon the appellant is in the sum of Rs.1,45,000/- and

if the same is not paid, the imprisonment required to be

undergone would be 6 years and 6 months.

9. Learned Counsel for the State urges that the offence of

conspiracy is a substantive offence and therefore the learned

Trial Judge justify in imposing the sentence of Rigorous

Imprisonment for 10 years pertaining to the offence of

conspiracy. Learned Counsel urges that keeping in view the

magnitude of the offence for which the appellant was charged

of, namely to enter into conspiracy to commit terrorist acts

directed at the President of India and the noted cricketer

Sachin Tendulkar, sentences imposed are adequate. Learned

Counsel urges that the scourge of terrorism which has created

a fear psychosis in the society needs to be put down with a

heavy hand. Learned Counsel urges that the society's cry for

justice in the form of appropriate sentence has to be respected

because the crime of terrorism shocks the conscience of the

society.

10. Having considered the rival submissions, we but note

that prima facie it seems discriminatory and inappropriate to

impose a lesser sentence for a crime which has manifested

itself in the form of commission of the crime vis-a-vis the

conspiracy to commit the crime and impose a higher sentence

for the substantive offence of conspiracy.

11. We agree with the submissions made by the learned

counsel for the state that for offences relatable to terrorism,

no leniency in the imposition of sentence has to be shown,

more so, when the crime is committed by foreign national who

trespasses into the territory of the Union of India and attempts

to over awe the very existence of the State.

12. Thus, we do not find any infirmity in the impugned order

in so far the fines have been imposed and in default, further

imprisonment for respective period has been directed to be

undergone.

13. But, we find a hiatus with respect to the substantive

sentence of rigorous imprisonment for 10 years imposed for

the charge punishable under Section 120B IPC for the reason

for the charge of conspiracy the relatable offences have

resulted in a conviction for a maximum period of 8 years.

14. We accordingly take corrective action. The appeal

stands disposed of modifying the order of sentence dated

15.10.2003, but limited to the sentence imposed for the

offence punishable under Section 120B IPC. We direct that

for the offence punishable under Section 120B IPC, the

appellant shall undergo rigorous imprisonment for 8 years and

pay a fine in sum of Rs.25,000/-, in default of payment of fine

would undergo rigorous imprisonment for one year.

15. The appeal stands disposed of as aforesaid.

16. Copy of this order be sent to Superintendent, Central Jail,

Tihar for compliance.

(PRADEEP NANDRAJOG) JUDGE

(SURESH KAIT) JUDGE October 26, 2009 Dharmender

 
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