Citation : 2024 Latest Caselaw 4285 MP
Judgement Date : 13 February, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI
ON THE 13 th OF FEBRUARY, 2024
CRIMINAL APPEAL No. 881 of 2009
BETWEEN:-
MANOJ KUMAR MISHRA S/O ROSHAN LAL MISHRA,
AGED ABOUT 25 YEARS, KRISHNA COLONY THANA
GOHALPUR TEH DISTT JABALPUR (MADHYA PRADESH)
.....APPELLANT
(BY SHRI PREM NARAYAN VERMA - ADVOCATE AS AMICUS CURIAE)
AND
THE STATE OF MADHYA PRADESH THANA GOHALPUR
DISTT JABALPUR (MADHYA PRADESH)
.....RESPONDENT
(BY SHRI NARANEDRA LODHI - PANEL LAYER )
Th is appeal coming on for hearing this day, t h e court passed the
following:
JUDGMENT
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.31/2006 whereby the appellant has been convicted under Sections 8/20(b) (2)/b of NDPS Act and sentenced to undergo one year RI and fine of Rs. 2000/-and in default, to further undergo two months RI.
2. As none appeared on behalf of the appellant, Mr. Prem Narayan Verma, 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 25.05.2006, on receiving an information from an informant, police of concerned P.S. seized 1200 gram ganja from the possession of 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. 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. Gohalpur District Jabalpur on 25.05.2006 against the appellant which was registered as Crime No.469/2006 under Sections 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 22.04.2009 convicted the appellant under Sections 8/20(b)(2)/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 Sections 8/20(b)(2)/b of NDPS Act is upheld.
8. However, looking to the facts that the incident is of the year 2006 since then the appellant is facing mental agony, the appellant remained in custody for three months and four days (from 26.05.2006 to 31.08.2006). Appellant was of
25 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 Sections 8/20(b)(2)/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 and accordingly, the jail sentence is reduced to the period already undergone (three months and four days) by him and the sentence of fine amount is maintained. Order of the Trial Court regarding disposal of the property is also maintained. The appellant is on bail, his personal bond and bail bond be discharged. Accordingly the appeal is partly allowed.
9. Record of the trial Court be sent back along with copy of the judgment.
(RAJENDRA KUMAR VANI) JUDGE Digitally L.R.signed by LALIT SINGH RANA Date: 2024.02.22 10:40:57 +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!