Citation : 2024 Latest Caselaw 13428 MP
Judgement Date : 9 May, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE MANINDER S. BHATTI
ON THE 9 th OF MAY, 2024
CRIMINAL APPEAL No. 3880 of 2019
BETWEEN:-
ANIL KHAN @ ANEES KHAN @ SALAUDDIN KHAN S/O
SHRI KALLA ALIAS KALE KHAN, AGED ABOUT 25
YEARS, OCCUPATION: SELF EMPLOYED R/O VILAGE
UMRAI (BEHRA) P.S. SULTANPUR, DISTT. RAISEN
(MADHYA PRADESH)
.....APPELLANT
(BY MS. SHANTI TIWARI - ADVOCATE AS AMICUS CURIAE AND SHIR
SANKALP KOCHAR WITH SHRI ANMOL NAIK - ADVOCATE)
AND
THE STATE OF MADHYA PRADESH THR. ARAKSHI
KENDRA DEVNAGAR, DISTT. RAISEN (MADHYA
PRADESH)
.....RESPONDENT
(BY SHRI CHANDRAPAL SINGH PARMAR - GOVERNMENT ADVOCATE)
This appeal coming on for final hearing this day, the court passed the
following:
ORDER
Ms. Shanti Tiwari, Advocate is appointed as Amicus Curiae on behalf of the applicant to assist the Court.
2. This appeal has been filed by the appellant under Section 374 of the Cr.P.C. being aggrieved by judgment of conviction and order of sentence dated 25.04.2019 passed by I Additional Sessions Judge, Bagumganj, District Raisen in S.T. No.262/2013 whereby the appellant has been convicted under Section 25(1-B)A of Arms Act and sentenced him to R.I. for 1 year with fine of
Rs.1,000/-, with default stipulation.
3. The counsel for the appellant submits that the appellant does not want to press his conviction recorded by the trial Court, however, it is submitted that the ends of justice would be met, if the jail sentence of the appellant is reduced to the period already undergone.
4. Per contra, learned counsel for the State has supported the conviction and sentence recorded by the trial Court.
5. Having heard the submissions advanced on behalf of the parties and on perusal of the impugned judgment and other material on record, since counsel for the appellant has not pressed upon the conviction of the appellant,
therefore, the conviction of the appellant under Section 25 (1-B) A of Arms Act is hereby affirmed.
6. So far as sentence is concerned, as per the counsel for the appellant, during trial the appellant was in jail from 27.08.2013 to 26.09.2013, therefore, he has suffered incarceration of one month. However, as the incident took place 11 years ago, in the considered view of this Court, no fruitful purpose is going to be served by again sending the appellant to the jail after about 11 years of the incident, therefore, it would be in the interest of justice, the jail sentence of the appellant is reduced to the period already undergone.
7. Consequently, the appeal is partly allowed. The conviction of the appellant recorded by the trial Court under Section 25 (1-B) A of Arms Act is hereby affirmed. The jail sentence of the appellant is reduced to the period already undergone with fine (as imposed by the trial Court).
8. The appellant is on bail, his bail bond and surety bond stand discharged.
9. Record of the trial Court be sent back immediately along with a copy
of this judgment for information and necessary action.
(MANINDER S. BHATTI) JUDGE sp
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!