Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Punu Khan vs The State Of Jharkhand
2023 Latest Caselaw 3006 Jhar

Citation : 2023 Latest Caselaw 3006 Jhar
Judgement Date : 19 August, 2023

Jharkhand High Court
Punu Khan vs The State Of Jharkhand on 19 August, 2023
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  Cr. Appeal (SJ) No. 1839 of 2004
                                                  ----

(Against the judgment of conviction and order of sentence, both dated 29.09.2004 passed by 3rd Additional Sessions Judge, (Fast Track Court), Jamtara in Sessions Case No. 132 of 2002/31 of 2003)

---

                 1. Punu Khan
                 2. Lalu Khan
                 3. Madhu Khan
                 4. Furki Khan
                 5. Jadu Khan                                      ....Appellants
                                           -Versus-
                 The State of Jharkhand                            ....Respondent
                                                 ---
                 CORAM: HON'BLE MR. JUSTICE DEEPAK ROSHAN
                                     ---
                 For the Appellants       : Mr. Rajeeva Sharma, Sr. Advocate
                 For the Respondent      : Mr. Jitendra Pandey, A.P.P
                                                   --
04/19.08.2023             Heard learned counsel for the parties.

2. This appeal is directed against the judgment of conviction and order of sentence, both dated 29.09.2004 passed by 3rd Additional Sessions Judge, (Fast Track Court), Jamtara in Sessions Case No. 132 of 2002/31 of 2003; whereby the appellant nos. 1 to 3, Punu Khan, Lalu Khan and Madhu Khan were convicted for the offence punishable under Sections under Section 323 read with Section 34 of I.P.C and sentenced to undergo S.I. for 6 months and fine of Rs. 500/-. In default in payment of fine, further ordered to undergo S.I for 2 months; whereas appellant no. 5, Jadu Khan was convicted for the offence punishable under Section 307 I.P.C and sentenced to undergo R.I for 7 years and fine of Rs. 1000/- In default in payment of fine, further ordered to undergo S.I for 6 months.

3. The prosecution case in brief is that the accused has turned the flow of rain water towards the house and courtyard of the informant by putting obstruction over the flow of water from his land. On that, the informant went there and told the accused person why they prevented the water flowing from his field, resulting scuffle took place between them and the informant was assaulted by iron rod, lathi and fists and slaps.

4.. Learned sr. counsel for the appellants made the following submissions:

(i) So far as appellant no. 4, namely, Furki Khan is concerned, she has already been released after due

admonition after considering her age, character and antecedent, as such he is not pressing the case against appellant no. 4, namely, Furki Khan.

(ii) The impugned judgment and order of conviction is illegal, arbitrary, perverse and contrary to law and as such is liable to be set aside.

(iii) No case under Section 307 is made out on the facts alleged as no blow of iron rod was repeated by appellant no. 5-Jadu Khan, only one blow of iron rod was given on the head of informant.

(iv) The Doctor (P.W.8) in Paras-12 and 19 admits that the bruise, abrasion and swelling can be caused by friction and laceration by fall.

Learned Counsel, after the aforesaid argument made an alternative prayer on the question of sentence and submits that the incident is of the year 2002 and the appellants have suffered the mental agony due to ongoing litigation and looking to the overall facts and circumstances of the case, this Court may kindly, at least, modify the sentence for the period already undergone as the appellant 1 to 3 & 5 are middle aged persons and they never misused the privilege of bail.

5. Learned A.P.P opposed the prayer for acquittal and submits that the learned trial court has not committed any error in convicting the appellants. As such, if the sentence is modified, then the same should be modified in lieu of fine.

6. Having heard learned counsel for the parties and after going through the impugned judgment and the documents available on LCR and looking to the comprehensive facts and circumstances of the case and the deposition of prosecution witnesses, who have considerably proved the case of the prosecution and the findings of the learned trial court, this Court is not inclined to interfere with the Judgment of conviction and thus the same is sustained.

7. Now coming to the alternative argument of learned counsel for the appellants with respect to sentence awarded to appellant nos. 1,2,3 and 5; this Court is of the view that at this stage remitting the appellants

to the rigors of imprisonment at this juncture of their life would not serve the ends of justice as admittedly the appellants are middle aged persons.

8. Thus, on the point of sentence, looking to the entire facts and circumstances of the case and also the fact that the alleged incident took place in the year 2002 and about 21 years have passed and that period is sufficient to exhaust anybody mentally, physically and economically and the appellant nos. 1 to 3 were all along on bail and appellant no. 5 remained in jail for about 3 months and none have ever misused the privilege of bail, thus, they have a chance to reform.

9. Taking into consideration of mitigating circumstances, I am of the considered view that without interfering with the judgment of conviction, the sentence ought to be modified to the extent that the appellant nos. 1, 2 & 3 shall be released for the period already undergone. However, appellant no. 5-Jadu Khan, shall be released for the period already undergone, but subject to payment of fine of Rs. 20,000/- as the proved charge against his is grievous in nature.

10. As a result, the sentence as ordered by the learned trial court is hereby modified to the extent that the appellant nos. 1, 2 & 3, namely, Punu Khan, Lalu Khan, Madhu Khan are sentenced for the period already undergone. However, appellant no. 5, Jadu Khan shall be released for the period already undergone, but subject to payment of fine of Rs. 20,000/-. before D.L.S.A, Jamtara.

11. It is made clear that the appellant no. 5, namely, Jadu Khan shall pay the aforesaid fine of Rs. 20,000/- within a period of 4 months from the date of receipt of copy of this order, before D.L.S.A. Jamtara; failing which he shall serve rest of the sentence as ordered by the learned trial court.

12. With the aforesaid observations, directions and modification in sentence only, the instant criminal appeal stands disposed of.

13. The appellant nos. 1, 2 & 3 namely, Punu Khan, Lalu Khan and Madhu Khan shall be discharged from the liability of their bail bond. However, appellant no. 5, Jadu Khan shall be discharged from the liability of his bail bond, subject to fulfilment of aforesaid condition.

14. Let a copy of this order be communicated to the learned trial

court, Secretary, D.L.S.A, Jamtara and also to the appellant no. 5, namely, Jadu Khan through the officer-in-charge of concerned police station.

15. Let the lower court record be sent to the court concerned forthwith.

(Deepak Roshan, J.)

jk

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter