Citation : 2024 Latest Caselaw 4289 MP
Judgement Date : 13 February, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE HIRDESH
ON THE 13 th OF FEBRUARY, 2024
CRIMINAL APPEAL No. 365 of 2005
BETWEEN:-
BHAGWAN SINGH S/O HARI SINGH, AGED 31 YEARS,
OCCUPATION-AGRICULTURE, R/O VILLAGE-AKOLIYA,
POLICE STATION-BADNAGAR, DISTRICT-UJJAIN
(MADHYA PRADESH)
.....APPELLANT
(SHRI A. SIRPURKAR, LEARNED SENIOR COUNSEL WITH SHRI YOGESH
KUMAR GUPTA, LEARNED COUNSEL FOR THE APPELLANT)
AND
THE STATE OF M.P. THROUGH POLICE STATION -
BADNAGAR (MADHYA PRADESH)
.....RESPONDENT
(SHRI MAYANK MISHRA, LEARNED PANEL LAWYER APPEARING ON
BEHALF OF ADVOCATE GENERAL)
T h is appeal coming on for orders this day, t h e cou rt passed the
following:
JUDGMENT
Appellant has filed this appeal under Section 374 of the Code of Criminal Procedure against the judgment dated 18.03.2005 passed by Special Judge SC/ST (Prevention of Atrocities) Act, Ujjain in Special Case No.14/2004, whereby trial Court has convicted the appellant under Sections 325 of IPC and sentenced him to undergo six months' RI with fine of Rs.1000/- and in default of payment of fine, further R.I. for 45 days.
2. Learned counsel for the appellant, at the outset, submits that he is not challenging impugned judgment on merits and is confining his argument to
sentence only.
3. I have heard learned counsel for the parties and perused record of the case.
4. So far as conviction is concerned, I have gone through the evidence adduced by the prosecution and examined it minutely. From perusal of overall evidence on record, it is clearly established that learned trial Court did not commit any error in convicting the appellant under Sections 325 of IPC. Hence, findings recorded by the trial Court with respect to conviction are affirmed.
5. So far as sentence is concerned, record of the case reveals that incident took place on 10.07.2003, at that time the accused was 31 years old and now he
is more than 51 years old. This is first offence of the accused/appellant. He remained in jail from 27.08.2003 to 30.08.2003, hence, the end of the justice would be best served, if his sentence is reduced to the period already undergone with the fine imposed by the court below.
6. In view of the aforesaid, present appeal is partly allowed and conviction of the appellant by the trial court is upheld. So far as sentence awarded by the trial court is concerned, same is modified to the period already undergone by the appellant in jail. Since, appellant is on bail, his bail bonds be discharged.
7. Let a copy of this judgment be sent to the concerned court for compliance. The present appeal is partly allowed.
Let the record of the trial court be sent back.
(HIRDESH) JUDGE N.R.
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!