Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G Devi Prasad vs The State By
2025 Latest Caselaw 3152 Kant

Citation : 2025 Latest Caselaw 3152 Kant
Judgement Date : 31 January, 2025

Karnataka High Court

G Devi Prasad vs The State By on 31 January, 2025

Author: V Srishananda
Bench: V Srishananda
                                      -1-
                                                    NC: 2025:KHC:4704
                                                CRL.A No. 384 of 2012
                                            C/W CRL.A No. 385 of 2012
                                                CRL.A No. 408 of 2012
                                                       AND 3 OTHERS


              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 31ST DAY OF JANUARY, 2025

                                    BEFORE
                    THE HON'BLE MR JUSTICE V SRISHANANDA
                      CRIMINAL APPEAL No.384 OF 2012 (C)
                     C/W CRIMINAL APPEAL No.385 OF 2012
                       CRIMINAL APPEAL No.408 OF 2012
                       CRIMINAL APPEAL No.409 OF 2012
                       CRIMINAL APPEAL No.465 OF 2012
                       CRIMINAL APPEAL No.466 OF 2012

            IN CRL.A No. 384/2012

            BETWEEN:

            KULWANT SINGH
            AGED ABOUT 52 YEARS,
            S/O SARDAR DARSHAN SINGH
            R/O NO.D4, DAKSHINAKASHI APARTMENTS
            NO.2637, 2ND MAIN ROAD,
            V.V.MOHALLA, MYSORE
                                                         ...APPELLANT
Digitally   (BY SRI S G BHAGAVAN, ADVOCATE)
signed by   AND:
MALATESH
KC
            THE STATE BY
Location:   CBI
HIGH
COURT OF    SPE-BANGALORE
KARNATAKA                                              ...RESPONDENT
            (BY SRI P PRASANNA KUMAR, ADVOCATE)
                 THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
            PRAYING TO SET ASIDE THE ORDER DT.26.03.2012 PASSED
            BY THE XXI ADDL. C.C. AND S.J. AND SPL. JUDGE FOR CBI
            CASES, BANGALORE IN SPL.C.C.NO.40/1996-CONVICTING THE
            APPELLANT/ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
            SECTION 120B OF IPC.
                           -2-
                                          NC: 2025:KHC:4704
                                    CRL.A No. 384 of 2012
                                C/W CRL.A No. 385 of 2012
                                    CRL.A No. 408 of 2012
                                           AND 3 OTHERS


IN CRL.A NO. 385/2012

BETWEEN:

1.   KULWANT SINGH
     AGED ABOUT 52 YEARS,
     S/O SARDAR DARSHAN SINGH
     R/O NO.D4, DAKSHINAKASHI APARTMENTS
     NO.2637, 2ND MAIN ROAD,
     V.V.MOHALLA, MYSORE
                                       ...APPELLANT

(BY SRI S G BHAGAVAN, ADVOCATE)

AND:

1.   THE STATE
     BY CBI
     SPE-BANGALORE
                                       ...RESPONDENT

(BY SRI P PRASANNA KUMAR, ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DT.26.03.2012
PASSED BY THE XXI ADDL. C.C. AND S.J. AND SPL. JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.41/1996-
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 120B OF IPC.

IN CRL.A NO. 408/2012

BETWEEN:

1.   G DEVI PRASAD
     S/O LATE K B SHETTY
     AGED ABOUT 57 YEARS
     R/O NO.E-017, STERLING BROOKS SIDE
     KUNDALAL HALLI, ITPL MAIN ROAD
     BANGALORE-560 037
                                           ...APPELLANT

(BY SRI. PRAVEEN C, ADVOCATE)
                             -3-
                                          NC: 2025:KHC:4704
                                      CRL.A No. 384 of 2012
                                  C/W CRL.A No. 385 of 2012
                                      CRL.A No. 408 of 2012
                                             AND 3 OTHERS


AND:

1.   THE STATE BY
     CBI: SPE, BANGALORE
                                         ...RESPONDENT

(BY SRI P PRASANNA KUMAR, ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DT.26.03.2012
PASSED BY THE XXI ADDL. CITY CIVIL AND S.J. AND SPL.
JUDGE     FOR     CBI    CASES,    BANGALORE      IN
SPL.C.C.NO.125/1993-CONVICTING    THE    APPELLANT/
ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
SECTION 120-B OF IPC.

IN CRL.A NO. 409/2012

BETWEEN:

     G DEVI PRASAD
     AGED ABOUT 57 YEARS
     S/O LATE K.B. SHETTY
     R/AT NO. E-017, STERLING BROOKS SIDE,
     KUNDALAL HALLI, ITPL MAIN ROAD,
     BANGALORE - 560 037
                                         ...APPELLANT

(BY SRI. PRAVEEN C, ADVOCATE)

AND:

1.   THE STATE BY
     CBI:SPE, BANGALORE
                                         ...RESPONDENT

(BY SRI P PRASANNA KUMAR, ADVOCATE)
    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DT.26.03.2012 PASSED BY
THE XXI ADDL. CITY CIVIL AND S.J. AND SPL. JUDGE FOR CBI
CASES, BANGALORE IN SPL.C.C.NO. 21/1993-CONVICTING THE
APPELLANT/ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
SECTION 120-B OF IPC.
                           -4-
                                        NC: 2025:KHC:4704
                                    CRL.A No. 384 of 2012
                                C/W CRL.A No. 385 of 2012
                                    CRL.A No. 408 of 2012
                                           AND 3 OTHERS


IN CRL.A No. 465/2012

BETWEEN:

1.   SRI L DAMODHARAN
     # 43, RENUKAMBAL NILAYAM
     III CROSS, RAMAIAH REDDY COLONY
     SECTOR B, BASAVA NAGAR,
     BANGALORE -560 037
                                         ...APPELLANT

(BY SRI CHOWDAPPA.B FOR SRI BHASKAR BABU H J,
ADVOCATES)

AND:

STATE BY CBI
SPE, BANGALORE

                                       ...RESPONDENT

(BY SRI P.PRASANNA KUMAR, ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DT.26.03.2012
PASSED BY THE XXI ADDL. CITY CIVIL AND S.J. AND SPL.
JUDGE FOR CBI CASES, BANGALORE IN SPL.C.C.
NO.21/1993-CONVICTING THE APPELLANT/ ACCUSED FOR
THE OFFENCE PUNISHABLE UNDER SECTION 120-B, 465
AND 471 OF IPC.

IN CRL.A No.466/2012

BETWEEN:

1.   SRI L DAMODHARAN
     #43, RENUKAMBAL NILAYAM
     III CROSS, RAMAIAH REDDY COLONY
     SECTOR-B, BASAVA NAGAR
     BANGALORE-560037
                                         ...APPELLANT

(BY SRI CHOWDAPPA.B FOR SRI BHASKAR BABU H J,
ADVOCATES)
                                  -5-
                                               NC: 2025:KHC:4704
                                           CRL.A No. 384 of 2012
                                       C/W CRL.A No. 385 of 2012
                                           CRL.A No. 408 of 2012
                                                  AND 3 OTHERS


AND:

1.   THE SATE BY CBI, SPE
     BANGALORE
                                              ...RESPONDENT

(BY SRI. P PRASANNA KUMAR.,ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DT.26.03.2012
PASSED BY THE XXI ADDL. CITY CIVIL AND S.J. AND SPL.
JUDGE FOR CBI CASES, BANGALORE IN SPL.C.C. No.
21/1993-CONVICTING THE APPELLANT/ ACCUSED FOR THE
OFFENCE PUNISHABLE UNDER SECTION 120-B, 465 AND
471 OF INDIAN PENAL CODE.


     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:


CORAM:     HON'BLE MR JUSTICE V SRISHANANDA


                       ORAL JUDGMENT

Heard Sri S.G.Bhagavan, Sri Praveen C, Sri Chowdappa B

for Sri Bhaskar Babu H.J., learned counsel for the appellants

and Sri P.Prasanna Kumar, learned counsel for the respondent.

2. For the sake of convenience, names of the accused, their

rank before the Special Court, Special CC number, Criminal

Appeal number, Conviction and sentence is tabulated

hereunder:

NC: 2025:KHC:4704

AND 3 OTHERS

Name of the Rank Spl. C.C. Criminal Conviction Sentence accused before No. Appeal for the passed Spl. No. before offence Court. this Court p/u/s Kulwant Singh Accused 40/1996 384/2012 120B of SI for three IPC months and No.3 fine of Rs.25,000/-

in default, SI for one month.

Kulwant Singh Accused 41/1996 385/2012 -do- -do-

No.3

G. Devi Prasad Accused 125/1993 408/2012 -do- -do-

No.2

G. Devi Prasad Accused 21/1993 409/2012 -do- -do-


                 No.2

L.Damodharan     Accused   125/1993       465/2012   120B     of SI for three
                 No.4                                IPC         months and
                                                                 fine      of
                                                                 Rs.25,000/-
                                                                 in default,
                                                                 SI for one
                                                                 month.
                                                     465 of IPC SI for one
                                                                 year     and
                                                                 fine      of
                                                                 Rs.25,000/-
                                                                 in default,
                                                                 SI for three
                                                                 months
                                                     471 of IPC SI for one
                                                                 year     and
                                                                 fine of Rs.
                                                                 25,000/- in
                                                                 default, SI
                                                                 for3months

                                                 NC: 2025:KHC:4704



                                                   AND 3 OTHERS


L.Damodharan       Accused    21/1993     466/2012    120B     of SI for three
                   No.5                               IPC         months and
                                                                  fine      of
                                                                  Rs.25,000/-
                                                                  in default,
                                                                  SI for one
                                                                  month.
                                                      465 of IPC SI for one
                                                                  year     and
                                                                  fine      of
                                                                  Rs.25,000/-
                                                                  in default,
                                                                  SI for three
                                                                  months
                                                      471 of IPC SI for one
                                                                  year     and
                                                                  fine      of
                                                                  Rs.25,000/-
                                                                  in default,
                                                                  SI for three
                                                                  months



3. Facts of the case in a nutshell for the disposal of the

present appeals is as under:

As per the charge sheet material, it is found that in or

about November 1984 at Bengaluru, all the accused persons

entered into conspiracy to defraud Hindustan Vegetable Oils

Corporation, a Central Government of India undertaking

('HVOC' for short). Earlier, said concern was doing the

business in the name of Ganesh Flour Mills. Further to their

conspiracy on 20.11.1984 accused No.1-Bhattacharya, accused

No.2-Devi Prasad, accused No.3-Kulwant Singh dishonestly

NC: 2025:KHC:4704

AND 3 OTHERS

recorded a joint decision to award a civil construction contract

worth Rs.66,00,000/- to M/s Reliance Engineering Works

represented by Sri Narendra Kumar Malik/ appellant in

Crl.A.No.429/2012.(dismissed as abated since Narendra Kumar

Malik is no more)

4. It is also further allegation that accused Nos.1 to 3 did

not have the financial power or authorization to award such a

civil contract which was worth Rs.66,00,000/- without the

concurrence of the Head Office of 'HVOC'. Further allegations

in the charge sheet materials would reveal that the appellants

simply accepted the quotation made by Narendra Kumar Malik

whereby there is a wrongful loss caused to 'HVOC' and wrongful

gain to the appellants including deceased Narendra Kumar

Malik. The contract was also approved based on calling for

quotation and three quotations were sent of which two

quotations viz., M/s Shabari Constructions and M/s Krishna

Constructions were not at all in existence. There was delay in

lodging the complaint. However, the CBI investigated the

matter in detail and filed the charge sheet.

NC: 2025:KHC:4704

AND 3 OTHERS

5. Presence of accused persons was secured and after

compliance of the provisions of Section 207 of the Code of

Criminal Procedure, learned Special Judge framed the Charges

for the offences punishable under Sections 120B r/w 465, 467,

471 of the Indian Penal Code read with Section 5(2) r/w

5(1)(d) of the Prevention of Corruption Act, 1947 in respect of

accused persons in Spl.C.C.Nos.40/1996 and 125/1993.

Accused in Spl.C.C.Nos.41/1996 and 21/1993 were charged for

the offences punishable under Sections 120B r/w 409, 465,

467, 471 of the Indian Penal Code read with Section 5(2) r/w

5(1)(c)(d) of the Prevention of Corruption Act, 1947.

6. All accused persons pleaded not guilty and therefore, trial

was held.

7. In Special Case No.21/1993 prosecution examined 17

witnesses and placed on record as many as 101 documentary

evidence which were exhibited and marked as Exs.P.1 to 101

and on behalf of the defence, two witnesses viz.,

V.N.Venugopal and N.N.Diwan, were examined as D.Ws.1 and

2 and five documents were placed on record as Exs.D.1 to D.5.

- 10 -

NC: 2025:KHC:4704

AND 3 OTHERS

8. In Spl. Case No.125/1993, prosecution examined eleven

witnesses as P.Ws.1 to 11 and placed on record 52 documents

which were exhibited and marked as Exs.P.1 to 52. On behalf

of the accused, V.N.Venugopal was examined as D.W.1 and two

documents were placed on record as Exs.D.1 and D.2.

9. On conclusion of the recording of evidence, learned

Special Judge recorded the accused statement wherein,

accused persons have denied the incriminatory circumstances.

10. Thereafter, learned Special Judge heard the parties in

detail and on cumulative consideration of the oral and

documentary evidence on record, acquitted all the accused

persons for all the charges, except for the offence punishable

under Section 120B of the Indian Penal Code and sentenced as

referred to supra.

11. However, L. Damodharan, who is accused No.4 in

Spl.C.C. No. 125/1993 and accused No.5 in Spl.C.C.No.21/1993

who has preferred Crl.A. Nos.465/2012 and 466/2012 was

convicted for the offences punishable under Sections 120B, 465

- 11 -

NC: 2025:KHC:4704

AND 3 OTHERS

and 471 of the Indian Penal Code and was sentenced as

referred to supra.

12. The prosecution did not chose to challenge the acquittal

of all the accused persons for rest of the Charges and

therefore, the finding recorded by the learned Special Judge

became final.

13. However, appellants have challenged their conviction for

the offence punishable under Section 120B of the Indian Penal

Code. L.Damodharan, appellant in Crl.A.Nos.465/2012 and

466/2012 has challenged the conviction for the offence

punishable under Sections 465 and 471 of the Indian Penal

Code, as well.

14. Sri S.G.Bhagavan, Sri Praveen, and Sri Chowdappa B for

Sri Bhaskar Babu, learned counsel for the appellants

vehemently contend that when material evidence on record was

hardly sufficient for the learned Special Judge to record an

order of conviction for the rest of the offences, on the very

same set of offences, learned Special Judge ought not to have

convicted the appellants only for the offence punishable under

- 12 -

NC: 2025:KHC:4704

AND 3 OTHERS

Section 120B of the Indian Penal Code, inasmuch as, in

furtherance to conspiracy what is the offence committed having

not been established by the prosecution.

15. It is also contended on behalf of the appellants that

Central Bureau of Investigation did not had the jurisdiction to

enquire into the matter inasmuch as while taking over M/s

Ganesh Flour Mills and forming into HVOC, the unit at Calcutta

and unit at Bengaluru were excluded. Therefore, appellants

could not have been the employees or the public servants

under the Central Government. Therefore, the very filing of the

charge sheet by the Central Bureau of Investigation itself is

incorrect which vitiates the entire trial and sought for allowing

the appeals.

16. Learned counsel for the appellants also contended that

what exactly is the conspiracy existed among appellants is not

even spoken to by the prosecution witnesses whereby, actual

loss that has been caused to HVOC has not been established

even as per the findings recorded by the learned Special Judge.

Therefore, conviction of the appellants solely on the ground of

illusory existence of criminal conspiracy punishable under

- 13 -

NC: 2025:KHC:4704

AND 3 OTHERS

Section 120B of the IPC is impermissible and sought for

allowing the appeals.

17. Alternatively, learned counsel for the appellants made a

submission before this Court that in the event this Court

upholding the order of conviction, taking note of the fact that

the incident said to have occurred in November 1984, at this

distance of time directing the appellants to undergo

imprisonment would act as harsh and by enhancing the fine

amount reasonably, the imprisonment may be set-aside.

18. Per contra, Sri P. Prasanna Kumar, learned counsel for

the respondent- Central Bureau of Investigation supports the

impugned judgment in recording an Order of conviction for the

offence punishable under Sections 120B, 465 and 471 of the

Indian Penal Code.

19. He further contended that even in the absence of proof

for other offences under Indian Penal Code, apart from the

offences under the Prevention of Corruption Act for which also

the public servant has been acquitted, the very fact of entering

into conspiracy which would turn out to be criminal conspiracy

- 14 -

NC: 2025:KHC:4704

AND 3 OTHERS

itself is punishable under Section 120B of the IPC and

therefore, conviction needs to be maintained.

20. It is also his submission that since the conspiracy is

established by placing cogent evidence on record and the

statute provides for punishment of imprisonment to a

maximum of six months or with fine or with both, learned

Special Judge has used his discretion in granting three months

imprisonment and fine which is justifiable in the facts and

circumstances and sought for dismissal of the appeal in toto.

21. Having heard the parties in detail this Court perused the

material on record meticulously.

22. On such perusal of the material on record, the following

points would arise for consideration:

(i) Whether the material evidence available on record would be sufficient enough to maintain the conviction for the offence punishable under Section 120B, 465 and 471 of the IPC?

(ii) Whether the appellants make out a case that the impugned judgment of convicting

- 15 -

NC: 2025:KHC:4704

AND 3 OTHERS

appellants is suffering from legal infirmity, perversity and thus calls for interference?

(iii) Whether the sentence needs modification?

(iv) What Order?

23. REGARDING POINT Nos.1 AND 2: In the case on hand,

even though technical arguments are advanced on behalf of the

appellants that CBI did not had jurisdiction to register the case

and proceed with the investigation and filing charge sheet, in

that regard for want of materials on record, this Court is of the

considered opinion that, such a technical argument cannot be

countenanced in law for more than one reasons.

24. Firstly, charge sheet was not challenged by the appellants

and they went through the trial without resisting on the said

aspect of the matter.

25. Secondly, having suffered an order of conviction,

participated in the trial, it is impermissible for the appellants to

canvass the said ground before this Court for the first time.

Therefore, the technical ground on which the impugned

- 16 -

NC: 2025:KHC:4704

AND 3 OTHERS

judgment is attacked cannot be of much avail to the appellants

in seeking to set-aside of the impugned judgment.

26. On merits, there is sufficient force in the arguments that

has been put forth on behalf of the appellants that the fact of

want of evidence resulting in acquittal of the appellants for the

other IPC offences is relevant while appreciating the arguments

put forth on behalf of the appellants.

27. Accused No.1 being public servant having died during the

course of Trial there could not have been any conviction for him

under the provisions of Prevention of Corruption Act.

28. So far as Sri Narendra Kumar Malik one of the accused

being the contractor of M/s Reliance having died during

pendency of these appeals and also taking note of the fact that

CBI did not challenge the acquittal of the appellants for the

remaining IPC offences, the only point that this court is

required to bestow in respect of the offence punishable under

Section 120B of the Indian Penal Code is inasmuch as "Whether

the material evidence placed on record on behalf of the prosecution

- 17 -

NC: 2025:KHC:4704

AND 3 OTHERS

in both the cases would be sufficient enough to infer the conspiracy

existed among parties?"

29. In this regard, it is pertinent to note that while attracting

the offence punishable under Section 120B of the IPC, each of

the conspirator need not know the entire design. It is sufficient

that if the role played by each of the conspirator if not the main

act would not have accomplished then each of the conspirator

would be held liable for offence punishable under Section 120B

of the IPC even though each of the conspirators are not fully

aware of what the fraudulent or illegal action that is sought to

be achieved by such conspiracy.

30. Gainfully this Court places its reliance on the plrinciples of

law enunciated in the case of Mohd. Khalid vs. State of West

Bengal reported in (2002)7 SCC 334 wherein, Hon'ble Apex

court has reiterated the principles of law enunciated in the

Constitution Bench judgment in the case of Kehar Singh vs.

State (Delhi Administration) reported in (1988)3 SCC 609.

31. In the background of the above legal principles when

material evidence on record is appreciated, it is crystal clear

- 18 -

NC: 2025:KHC:4704

AND 3 OTHERS

that admittedly, for awarding the contract in a sum of

Rs.66,00,000/- and Rs.1,25,000/- for civil work, accused Nos.1

to 3 did not have any power or authorization. Admittedly, such

contract should have been with recourse to the Head Office.

32. No such prior permission is obtained by the accused

Nos.1 to 3 while awarding contract to accused No.5 viz., M/s

Tirumala Constructions. Amount is also drawn by M/s Tirumala

Constructions. Admittedly, while awarding the contract to M/s

Tirumala Constructions, necessary precautionary methods are

not followed by public servants who are no more.

33. The rules and regulations while awarding the contract

having been thrown to the wind inasmuch as the competitive

quotations that were sought for and obtained as part of the

record shows that competitive concerns who said to have given

quotation were non existing concerns.

34. Therefore, there was secret agreement to achieve the

object of HVOC by illegal and dubious methods.

- 19 -

NC: 2025:KHC:4704

AND 3 OTHERS

35. In this regard, it is necessary for this Court to cull out the

definition of Criminal Conspiracy and the punishment for such

criminal conspiracy which are defined in Section 120A and 120B

of the Indian Penal Code. The same reads as under:

120A. Definition of criminal conspiracy-

When two or more persons agree to do, or cause to be done,-

(1) an illegal act, or

(2) an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy:

Provided that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof.

Explanation- It is immaterial whether the illegal act is the ultimate object of such agreement, or is merely incidental to that object.

120B. Punishment of criminal conspiracy-

(1) Whoever is a party to a criminal conspiracy to commit an offence punishable with death, 51[imprisonment for life] or rigorous imprisonment for a term of two years or upwards, shall, where no express provision is made in this Code for the punishment of such a conspiracy, be punished in the same manner as if he had abetted such offence.

(2) Whoever is a party to a criminal conspiracy other than a criminal conspiracy to commit an offence punishable as aforesaid shall be punished with imprisonment of either description for a term not exceeding six months, or with fine or with both.

- 20 -

NC: 2025:KHC:4704

AND 3 OTHERS

36. On careful consideration of the above material on record,

civil work of HVOC getting a quotation from the prospective

contractor is a legal act. But to achieve that object, the

procedure adopted by the public servants and the beneficiaries

thereof is by illegal method which would conclude the offence of

criminal conspiracy.

37. Therefore, learned Special Judge recording an order of

conviction only for the offence punishable under Section 120B

of the IPC is based on sound and logical reasons which requires

no interference by this Court even after re-appreciation of the

material evidence on record. Consequently, point Nos.1 and 2

are answered in the affirmative and negative respectively.

38. REGARDING POINT No.3: Having held point Nos.1 and 2

as above, it is now the task of this Court to find out whether

the case on hand requires compulsory imprisonment period of

three months as is ordered in the impugned judgment or it is

appropriate to order fine alone.

- 21 -

NC: 2025:KHC:4704

AND 3 OTHERS

39. On perusal of the impugned judgment no special reasons

are forthcoming as to why learned Special Judge imposed three

months imprisonment and fine. More so, when the Section

itself would not indicate minimum punishment of imprisonment

prescribed under the statute.

40. Sri Damodar who is appellant in Crl.A. No.465/2012 and

Crl.A.No.466/2012 is also first time offender and beneficiary.

For the offence punishable under Section 465 and 471 of the

Indian Penal Code also there is no compulsory imprisonment.

41. It is settled principles of law and requires no emphasis

that the Courts are required to hate the crime and not the

criminal. Moreover, none of the appellants were possessing

any criminal antecedents. As such, they were all first time

offenders.

42. Under such circumstances, non invoking the provisions of

Probation of Offenders Act, 1958, and directly ordering for

imprisonment along with fine to be served and paid by the

appellants has resulted in miscarriage of justice in the

considered opinion of this Court.

- 22 -

NC: 2025:KHC:4704

AND 3 OTHERS

43. Even before this Court, respondent is unable to say as to

why imprisonment is a must in the case on hand.

44. Under such circumstances, exercising the power vested

with this Court in the appellate jurisdiction, this court is of the

considered opinion that if the imprisonment period of three

months each is set-aside by enhancing the fine amount in a

sum of Rs.10,000/- payable by each of the appellants in

Crl.A.Nos.384/2012, 384/2012, 408/2012 and 409/2012 and,

Rs.50,000/- payable by appellant in Crl.A.Nos.465/2012 and

466/2012 separately, would meet the ends of justice.

Accordingly, point No.3 is answered partly in the affirmative.

45. REGARDING POINT No.4: In view of finding of this Court

on point Nos.1 to 3 as above, the following:

ORDER

(i)The Criminal Appeals are allowed in part.

(ii) While maintaining the conviction of the

appellants in Crl.A.Nos.384/2012, 385/2012 and

408/2012 for the offence punishable under Section

120B of the Indian Penal Code, the imprisonment

- 23 -

NC: 2025:KHC:4704

AND 3 OTHERS

period of three months to be served by each of the

appellants in the above appeals is hereby set-aside

by enhancing the fine amount in a sum of

Rs.10,000/- payable by each of the appellants, on

or before 28th February 2025, excluding the fine

already imposed and paid by the appellants.

(iii) While maintaining the conviction of the

appellants in Crl.A.Nos.465/2012 and 466/2012 for

the offence punishable under Section 120B, 465

and 471 of the Indian Penal Code, the

imprisonment period is hereby set-aside by

enhancing the fine amount in a sum of Rs.50,000/-

in each of the appeal (totally Rs.1,00,000/-)

payable by the appellant, on or before 28th

February 2025, excluding the fine already imposed

and paid by the appellant.

(iv) Failure to make payment of the enhanced

fine amount would automatically result in restoring

the imprisonment period ordered by the learned

Special Judge in the impugned judgment.

- 24 -

NC: 2025:KHC:4704

AND 3 OTHERS

(v) Office is directed to return the Trial Court

Records along with copy of this judgment forthwith,

for issue of modified conviction warrant.

Sd/-

(V SRISHANANDA) JUDGE

kcm

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter