Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Singh Rajput vs The State Of Madhya Pradesh
2024 Latest Caselaw 4016 MP

Citation : 2024 Latest Caselaw 4016 MP
Judgement Date : 12 February, 2024

Madhya Pradesh High Court

Rajesh Singh Rajput vs The State Of Madhya Pradesh on 12 February, 2024

                                                             1
                               IN THE HIGH COURT OF MADHYA PRADESH
                                            AT JABALPUR
                                                    BEFORE
                                   HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI
                                             ON THE 12 th OF FEBRUARY, 2024
                                             CRIMINAL APPEAL No. 816 of 2009

                          BETWEEN:-
                          RAJESH SINGH RAJPUT S/O PREM SINGH RAJPUT,
                          AGED ABOUT 35 YEARS, R/O TYPE 41/7, KHAMARIYA,
                          DISTRICT JABALPUR (MADHYA PRADESH)

                                                                                          .....APPELLANT
                          (BY SMT. SEEMA SAHU - AMICUS CURIAE )

                          AND
                          THE STATE OF MADHYA PRADESH THROUGH PS
                          K H A M A R I YA , DISTRICT JABALPUR (MADHYA
                          PRADESH)

                                                                                        .....RESPONDENTS
                          (BY SHRI NARENDRA LODHI - PANEL LAWYER)

                                Th is appeal coming on for hearing this day, t h e court passed the
                          following:
                                                        JUDGEMENT

By the present appeal filed under Section 374(2) of the Code of Criminal

Procedure, the appellant has challenged the judgment of conviction and order of sentence passed by Special Judge (NDPS) Act Jabalpur, in Special Case No.40/2007 whereby the appellant has been convicted under Section 8/20(b)II(B) of NDPS Act and sentenced to undergo one year RI and fine of Rs. 3000/- and in default, to further undergo three months.

2. As none appeared on behalf of the appellant, Smt. Seema Sahu, Advocate who is present in the Court, has been requested to assist the Court on behalf of

the appellant as amicus curiae.

3. The facts necessary for disposal of the present appeal in brief are that on 14/9/2007, on receiving an information from an informant, police of concerned P.S.Khamariya seized 1 Kg. 400 gram ganja from the possession of the appellant.

4. Learned counsel for the appellant submitted that from the evidence on record, the appellant is entitled to be acquitted, alternatively, he submits that in fact and circumstances of the case, the sentence may be reduced to the period already undergone. He further submits that during the trial, the appellant remained in custody for 2 months 6 days. The incident is of the year 2007 since then the appellant is facing mental agony. At the time of incident, the appellant

was of 35 years of age. He has no criminal antecedent. He is the first offender. As per the record, he never misused the conditions of bail. There was no mens ria behind the incident so a liberal view of the point of sentence be taken by the Court, so he prayed that the sentence be reduced to period already undergone.

5. Per contra, learned Panel Lawyer submitted that the findings of learned trial Court does not call for any interference. Court is at liberty to consider the matter on the point of sentence.

6. After considering the arguments of both the parties and after perusal of record, it appears that FIR was lodged at P.S. Khamariya District Jabalpur on 14/9/2007 against the appellant which was registered as Crime No.182/2007 under Section 8,20 of NDPS Act. After investigation, the charge sheet was filed.

7. Learned trial Judge after considering the statements of the witnesses by judgment dated 13/4/2009 convicted the appellant under Section 8/20(b)II(B) of

NDPS Act and sentenced as stated herein above, however, t h e findings recorded by the learned trial Judge are based on due appreciation of evidence and do not require any interference. The judgment of conviction under Section 8/20(b)II(B)of NDPS Act is upheld.

8. However, looking to the facts that the incident is of the year 2007 since then the appellant is facing mental agony, the appellant remained in custody for 2 months 6 days. Appellant was of 35 years of age at the time of incident. The prosecution has not brought any past criminal antecedents of the appellant on record and there is no minimum sentence has been prescribed under Section 8/20(b) II (B) of NDPS Act at that time, I deem it proper to reduce the jail sentence of the appellant to the extent of the period which he has already undergone.

9. Accordingly, the jail sentence is reduced to the period already undergone (2 months 6 days) by him and the sentence of fine amount is maintained. Order of the trial Court regarding disposal of the property is also maintained.

10. The appellant is on bail, his personal bond and bail bond be discharged. Accordingly the appeal is partly allowed.

11. Record of the trial Court be sent back along with copy of the judgment.

(RAJENDRA KUMAR VANI) JUDGE m/-

 
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