Citation : 2013 Latest Caselaw 5597 Del
Judgement Date : 3 December, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.A. 132/2010
Decided on: 03.12.2013
IN THE MATTER OF :
SHIV SHANKER ..... Appellant
Through: Mr. Sumeet Verma, Advocate
(DHCLSC)
versus
STATE .....Respondent
Through: Mr. Navin Sharma, APP for State with
SI Deepak, PS: Narela.
CORAM
HON'BLE MS.JUSTICE HIMA KOHLI
HIMA KOHLI, J. (Oral)
1. The appellant has filed the present appeal against the judgment of
conviction dated 20.10.2009 and the order on sentence dated 21.10.2009 in
a case arising out of FIR No.253/2008 under Sections 452/323/304/34 IPC
registered at Police Station: Narela.
2. On 22.10.2013, the nominal rolls of the appellant and that of the co-
convict (appellant in CRL.A.683/2010) were called for. As per the nominal
roll of the appellant, against a quantum of sentence of simple imprisonment
for seven years and a fine of Rs.5,000/-, in default of payment of fine, three
months' simple imprisonment under Sections 304/34 IPC, simple
imprisonment for six months under Sections 323/34 IPC and simple
imprisonment for three years and a fine of Rs.3,000/-, in default of payment
of fine, three months' simple imprisonment under Sections 452/34 IPC (all
sentences to run concurrently) in case FIR No.253/2008 under Sections
452/323/304/34 IPC, Police Station: Narela, as on 25.11.2013, he has
undergone sentence for a period of five years, five months and twenty five
days. The total period of remission earned by the appellant is one year, four
months and twenty days. The unexpired portion of his sentence is one
month and fifteen days (if fine paid). The jail conduct of the appellant is
stated to be satisfactory and there is no other case pending against him. The
nominal roll mentions that the appellant has been working in jail langar.
3. Learned counsel for the appellant states that having regard to the
unexpired portion of sentence of the appellant, he does not wish to assail
the impugned judgment of conviction dated 20.10.2009 on merits and only
seeks to make submissions on the order on sentence dated 21.10.2009 by
requesting that the appellant may be released for the period of sentence
undergone by him .
4. Vide judgment of conviction dated 20.10.2009, the appellant herein
and the remaining three co-convicts were held guilty and convicted for the
offence under Sections 452/323/304/34 IPC and thereafter, the sentence as
mentioned hereinabove was imposed on all of them.
5. Learned counsel for the appellant submits that the main accused No.1,
Vakeel Yadav had filed an appeal, registered as CRL.A. 1041/2009 that has
been disposed of by a separate order passed today on the basis of a report
submitted by the Jail authorities that he has already undergone the sentence
imposed on him. It is contended that as per the prosecution case, it is the
said accused, who was carrying a rod with him on the fateful date, i.e., on
29.05.2008 when on the day prior to that (i.e. on 28.5.2008) a quarrel had
taken place amongst some factory workers at a close distance from the
subject factory situated at Narela, where the crime had taken place.
6. The facts recorded in the judgment of conviction reveal that on
29.5.2008, all the four accused persons had arrived at the factory, where
Govind Sharma(PW-3) was posted as a Supervisor and they had forcibly
entered inside and demanded the presence of the thekedar (contractor) and
the factory workers. PW-3 had tried to intervene and pacify the accused
persons but they had started assaulting him. In the meantime, a factory
worker by the name of Gautam had intervened and tried to rescue PW-3 and
at that stage, accused No.1, Vakeel Yadav (appellant in Crl.A.1041/2009),
who was carrying an iron rod with him and the other three accused persons
including the appellant herein, who were armed with Dandas, had hit
Gautam on his head and gave him and Govind Sharma, blows with Dandas.
Both of them were taken to the hospital, where Gautam had succumbed to
his injuries while, Govind Sharma was given medical treatment. Based on
the aforesaid incident, a charge-sheet was filed against all the four accused
persons, including the appellant herein followed by framing of charges and
the trial. Finally, the judgment of conviction was pronounced indicting the
appellant and the other co-accused and awarding them identical punishment
under the order on sentence.
7. Learned counsel for the appellant submits that upon reading the
deposition of Govind Sharma(PW-3), who is the prime witness, it clearly
emerges that accused No.1, Vakeel Yadav was carrying an iron rod and it
was he, who had delivered fatal blows with the said rod on the head of the
deceased and the said witness had deposed that all the other accused
persons had given blows to the deceased on other parts of his body. He
thereafter submits that the appellant herein was not responsible for the
blows on the head of the deceased. He further states that facts of the case
reveal that the alleged dispute had actually taken place between the accused
No.4, Amarjeet and the Thekedar of the factory, where Govind Sharma(PW-
3), was working as a Supervisor and as per the testimony of PW-3, the other
three accused used to visit the factory on earlier occasions to meet
Amarjeet. PW-3 had also deposed that there was no other altercation that
had taken place prior to the incident in question.
8. It is thus submitted by learned counsel for the appellant that while
awarding the sentence to the appellant, the trial court did not consider the
proportionality of the crime and the sentence imposed in the light of the role
attributed to each of the accused and instead, awarded a similar sentence to
all of them. He further states that no minimum period of sentence has been
prescribed under the provision of Section 304 IPC that deals with
punishment for culpable homicide not amounting to murder and in any case,
by now the appellant has undergone almost the entire sentence imposed on
him, barring a month and a half and the sentence of default on account of
non-payment of the fine imposed and therefore his case may be considered
sympathetically by releasing him for the period of sentence undergone by
him till date.
9. Learned APP defends the order of conviction by stating that as the
appellant and the other co-accused were awarded a sentence under Section
304 Part (I) of the IPC, it was not necessary for the trial court to have
awarded different sets of punishments to the convicts merely because
different roles could be attributed to them.
10. The Court has perused the judgment of conviction dated 20.10.2009
and the impugned order on sentence dated 21.10.2009 passed by the trial
court, as also the latest nominal roll of the appellant in the light of the
submissions made by the learned counsels.
11. No doubt, the order on sentence does not take into consideration the
different roles attributed to each of the accused in respect of the incident in
question that had resulted in the death of a person on the fateful day and a
common order on sentence has been passed in respect of all the accused, by
awarding them identical punishment under Section 304, 323, 452 and 34
IPC. But learned counsel for the appellant has chosen to confine his
arguments to point out mitigating factors for the premature release of the
appellant.
12. Referring to the social and financial background of the appellant,
learned counsel states that at the relevant point in time, the appellant was
in his early twenties and a perusal of an application filed by him for
suspension of sentence (Crl.M.B. 1573/2012) reveals that he has aged
parents to support, apart from a wife and a four year old son. The appellant
also has a sister of marriageable age and a younger brother, doing
agricultural work at his native place at Bihar. His nominal roll mentions that
the appellant has been working in the langar seva in jail and his conduct has
been satisfactory.
13. Having regard to the fact that the appellant has undergone almost the
entire period of substantive sentence awarded to him in the present case
and by now, the unexpired portion of his sentence would have reduced
further to one month and eight days and the sentence in default for non-
payment of fine is for a period of six months and further, taking into
consideration the fact that he is a first time offender, he has old ailing
parents, a wife and a small child as also an unmarried sister to support and
lastly, in view of his weak financial background as mentioned in Crl.M.B.
1573/2012, this Court is of the opinion that the ends of justice would be
served if the impugned judgment of conviction is upheld and the appellant is
admonished in lieu of the fine imposed and his sentence is reduced to the
period already undergone by him in the present case. Ordered accordingly.
14. The appeal is disposed of.
A copy of this order be forwarded forthwith to the Superintendent Jail
for making compliances.
(HIMA KOHLI)
DECEMBER 03, 2013 JUDGE
rkb
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!