Citation : 2023 Latest Caselaw 22405 MP
Judgement Date : 26 December, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE AVANINDRA KUMAR SINGH
ON THE 26th OF DECEMBER, 2023
CRIMINAL APPEAL NO.733 OF 2009
BETWEEN:-
SANU @ SONU @ FARID, S/O MUNNA KHAN, AGED
27 YEARS, OCCUPATION: LABOUR, R/O VILLAGE,
RICHHRA FATAK, DATIA, DISTRICT- DATIA
(MADHYA PRADESH)
........APPELLANT
(BY SHRI HARISH SHARMA- ADVOCATE)
AND
STATE OF M.P. THROUGH POLICE STATION-
CHIRULA, DISTRICT- DATIA (MADHYA PRADESH)
........RESPONDENT
(BY SMT. KALPANA PARMAR- PANEL LAWYER)
----------------------------------------------------------------------------------------
This appeal coming on for orders this day, the Court passed the
following:
ORDER
This appeal is pending since 2009. This appeal has been filed by the appellant against the judgment of conviction and order of sentence dated 03/11/2009 passed by I Additional Judge, Datia, District- Datia (M.P.) in S.T. No.52/2008, whereby the appellant has been convicted and sentenced as under:-
Section Sentence Fine (Rs.) Default Stipulation 25(1-B)(A) of Arms 1 Year RI 1000/- 3 Months RI Act
2. Learned counsel for the appellant submits that appellant has been acquitted by the trial Court from the offence under Section 307 of IPC as the complainant has turned hostile. Appellant remained in custody eight months and three days and incident is of the year 2007 and more than 17 years have lapsed. Learned counsel for the appellant by not pressing on conviction confined his argument only to the point of sentence and prays that the sentence awarded to him be modified to the extent that period already undergone by him would be sufficient to meet the ends of justice.
3. Learned counsel for the respondent/State has no objection if the fine amount is enhanced while reducing the jail sentence of the appellant.
4. Although appeal on merit is not pressed today but in the interest of justice, record is seen and after going through the record and looking to the facts conviction is found to be justified, hence, conviction is affirmed and in the circumstances of the case, this Court is of the view that while affirming the conviction of the appellant under Section 25(1-B)(A) of Arms Act but under proviso of Section 25(1-B)(A) under which Court can on adequate and special reasons to be recorded in writing can impose sentence of less than two years and in this case, complainant has turned hostile, therefore, jail sentence of the appellant is reduced to the period already undergone by him but fine amount is enhanced from Rs.1000/- to Rs.3000/- for the offence 25(1-B)(A) of Arms Act which shall be deposited by him within a period of 30 days' from the date of receipt of certified copy of this order, failing which the appellant will have to suffer the complete sentence as awarded by the Court below.
5. In view of the above, this appeal is finally disposed of.
6. Let a copy of this order be sent alongwith the record to the concerned Court for necessary compliance.
(AVANINDRA KUMAR SINGH) V. JUDGE RAHUL
DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH
rahul SINGH GWALIOR, 2.5.4.20=eac942476567cd1b39b3da460684 03462fdf82ab676d0cde4dee473fe77953f5, postalCode=474001, st=Madhya Pradesh,
PARIHAR serialNumber=0275C4F803F94C47998BE5C 534E21BDED910FD4AB9D159B55575E814D 05B2EED, cn=RAHUL SINGH PARIHAR Date: 2023.12.28 11:34:46 +05'30'
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!