Citation : 2024 Latest Caselaw 2350 Del
Judgement Date : 19 March, 2024
$~10
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 19th March, 2024
+ CRL.A. 1041/2023 & CRL.M.A.34142/2023
STATE (NCT OF DELHI) ..... Appellant
Through: Ms. Manjeet Arya, APP for the State
with SI Naresh Kumar, PS Baba
Haridas Nagar.
versus
VIKRANT BIRLA @ KAATU ..... Respondent
Through: Mr. Anupam S. Sharma with
Mr. Prakash Airan and Ms. Harpreet
Kalsi, Advocates.
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
HON'BLE MR. JUSTICE MANOJ JAIN
J U D G M E N T (oral)
CRL.A. 1041/2023 & CRL.M.A.34142/2023 (for condonation of delay)
1. Present petition has been filed by the appellant/State seeking following prayer:-
"a) Pass an order for the Trial Court record arising out of FIR No.469/14, U/s 302/34/147/148/149/34 IPC, P.S Baba Haridas Nagar; and/or
b) Allow the present appeal to enhance the sentence of the accused persons/respondents and sentence them for life imprisonment/death penalty and set aside the impugned judgment dated 28.10.2021 passed by the Hon'ble Court of Sh. Pitamber Dutt, Ld. Addl. Session Judge (South West), Dwarka Court Delhi and order dated 9.03.2022 passed by the Hon'ble Court of Sh. Vishal Gogne Ld. Addl. Session Judge (South West), Dwarka Courts Delhi arising out of from FIR no. 469/2014 PS:
Baba Haridas Nagar U/s 302/147/148/149/324/34 of
IPC; and/or
c) To further liable the accused/ respondents for conviction as per law under section 302/34/149 of Indian Penal Code."
2. Present appeal has been filed by the State under 377(1) Cr.P.C. seeking enhancement of sentence passed in the impugned judgment dated 28.10.2021, passed by learned ASJ (South West), Dwarka Courts, Delhi.
3. The trial had taken place against nine accused in FIR No.469/2014 PS Baba Haridas Nagar for the offences punishable under Section 302/324/147/148/149/34 IPC. One of the accused namely Preeti, had absconded. Out of the remaining eight accused, two accused namely Rahul and Sandeep @ Sarkar have been convicted for offence punishable under Section 302 read with Section 34 IPC and the eight accused (who are respondents herein) had been, instead, convicted for offence punishable under Sections 147, 148 IPC and under Section 324 read with Section 149 IPC.
4. It is not in dispute that all the respondents in the present appeal have been awarded maximum sentence. Learned APP has very fairly conceded to the same. In such a situation prayer for enhancement in sentence is totally misconcerned. There is also no appeal under Section 378 Cr.P.C. challenging acquittal under Section 302 IPC. Since maximum sentence has already been granted to the respondents, enhancement in sentence would be against the statute, being impermissible.
5. We also find no plausible reason to condone the delay which is of 763 days.
6. In view of the above, the present appeal and the application for condonation of delay are hereby dismissed.
(SURESH KUMAR KAIT) JUDGE
(MANOJ JAIN) JUDGE MARCH 19, 2024/st
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!