Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalchaamrem vs State Of Manipur
2024 Latest Caselaw 127 Mani

Citation : 2024 Latest Caselaw 127 Mani
Judgement Date : 8 April, 2024

Manipur High Court

Lalchaamrem vs State Of Manipur on 8 April, 2024

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

                                                              Item No. 10-12


              IN THE HIGH COURT OF MANIPUR
                        AT IMPHAL

                     MC(Crl.A.) No. 13 of 2022 with
                       Crl.A. No. 9 of 2022 with
                       MC(Crl.A.) No. 1 of 2024

       Lalchaamrem
                                                   .....Appellant/s

                                  - Versus -

       State of Manipur
                                                   .... Respondent/s

BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

Order

08.04.2024

[1] Heard Mr. Serto T Kom, learned counsel along with Mr.

Karung H Kom, learned counsel for the appellant and Mr. Y. Ashang,

learned PP for the State respondent.

[2] The appellant was convicted under Section 21 (b) of the

NDPS Act by the Ld. Special Judge (NDPS), Churachandpur vide judgment

and order dated 04.07.2022 in Special Trial No. 11 of 2020 and vide order

dated 04.07.2022, the appellant was sentenced to undergo 4 (four) years of

rigorous imprisonment along with a fine of Rs. 25,000/- (Rupees twenty five

thousand).

[3] The order of conviction and sentence dated 04.07.2022

passed by the Ld. Special Judge (NDPS), Churachandpur is challenged

before this Court by way of Crl.A. No. 9 of 2022 along with an application

Page 1 being MC(Crl.A.) No. 13 of 2022 for suspending the sentence under Section

389(1)of CrPC.

[4] When the matter was taken up, this Court proposed to dispose

of the appeal itself and the application for suspension of sentence was kept

pending. However, due to the compelling reasons, the appeal could not be

disposed of within a short period.

[5] Learned PP submits that the appeal involves the interpretation

of Section 52A of the NDPS Act and on 02.04.2024, when the matter was

taken up as hearing as part heard item, Mr. Y. Ashang, learned PP drew the

attention of this Court that there are conflicting decisions of the Hon'ble

Supreme Court with respect to interpretation of Section 52A of NDPS Act

and the matter will take some time.

[6] In the circumstances, this Court is inclined to take up the issue

of suspension of sentence.

[7] Mr. Serto T Kom, learned counsel for the appellant, submits

that from the date of conviction and sentence i.e. 04.07.2022 and after

setting off a period of 3 (three) months already undergone by the appellant

as during the trial, as on 04.04.2024, the appellant has undergone more

than 2 (two) years of sentence which is half of 4 (four) years of total

sentence by the Ld. Special Court. He submits that in various decisions of

the Hon'ble Supreme Court in the case of (i) Saudan Singh vs. State of UP

reported as 21 SCC Online SC 3259, para 7 and (ii) Dinesh Kumar Sinha

vs. State of Jharkhand reported as (2009) 6 SCC 628, para 4 held that the

Page 2 Court can consider for suspension of sentence after the convict has

undergone 50% of the total sentence awarded by the Trial Court.

[8] It is submitted that in the present case, the appellant has

undergone 50% of the total 4 (four) years of sentence awarded by the Ld.

Special Court. The appellant is female of 62 years as on date and there is

no possibility of her absconding during the pendency of the present appeal.

It is also pointed out that in the case of Dadu Alias Tulsidas vs. Sate of

Maharastra reported as (2000) 8 SCC 437, the Hon'ble Supreme Court held

that Section 32A of the NDPS Act which restricts the power of the Court for

suspension of sentence is unconstitutional and Mr. Serto T Kom, learned

counsel for the appellant, submits that this Court can exercise the power of

suspension of sentence under Section 389 of CrPC. Reference is made to

the decision of Bhagwan Rama Shinde Gosai & Ors. vs. State of Gujarat

reported as (1999) 4 SCC 421, para 3 held that when a person is sentence

for a fixed period of sentence, the Court may liberally consider suspension

of sentence and in the similar case, vide order dated 31.05.2019 passed by

this Court in Crl.A. No. 11 of 2018, suspended the sentence of person facing

conviction under NDPS Act.

[9] Mr. Y. Ashang, learned PP, draws the attention of this Court to

the observation made by the Hon'ble Supreme Court in the case of Dadu

(Supra) that while considering suspension of sentence under NDPS Act, the

condition as stipulated out under Section 37 of the Act has to be complied

and submits that this Court may pass appropriate order.

Page 3 [10] Considering the peculiar facts of the present case, this Court

has perused the materials on record and the decisions cited at bar. It is seen

that the appellant who is lady of 62 years has undergone 50% of 4 (four)

years of sentence awarded by the Trial Court and the appeal will take some

time for considering the conflicting views of the Hon'ble Supreme Court with

respect to Section 52A of the NDPS Act.

[11] In the circumstances, this Court is inclined to suspend the

order of sentence dated 04.07.2022 passed by the Ld. Special Court, NDPS

in Special Trial No. 11 of 2022 on the condition that the appellant shall

furnish a personal bond of Rs. 1,00,000/- (Rupees one lakh) with surety

(Government Employee) of like amount to the satisfaction of the Ld. Special

Judge (NDPS), Churachandpur subject to the condition that she shall

appear before Officer-in-Charge, Churachandpur Police Station on 15th of

every month and she shall not leave the State of Manipur without the

permission of this Court.

[12] With this observation, MC(Crl.A.) No. 13 of 2022 is allowed

and disposed of.

[13] List the remaining cases on 08.05.2024 for continuation of

hearing.

[14] Send a copy of this order to the Ld. Special Judge (NDPS),

Churachandpur for information.




                                                                              JUDGE

KH.      Digitally signed Kh. Joshua Maring
         by KH. JOSHUA
JOSHUA   MARING
         Date: 2024.04.08
MARING   14:50:28 +05'30'
                                                                                       Page 4
 

 
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