Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohan Lal And Anr vs State
2021 Latest Caselaw 16520 Raj

Citation : 2021 Latest Caselaw 16520 Raj
Judgement Date : 29 October, 2021

Rajasthan High Court - Jodhpur
Mohan Lal And Anr vs State on 29 October, 2021
Bench: Manoj Kumar Garg

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Appeal No. 586/2015

1. Mohan Lal S/o Shri Radhey Shyam by caste Patidar, R/o Balaguda, Tehsil Malargarh, District Mandsaur (M.P.)

2. Ramgopal s/o Shri Nathu lal by caste Brahmin, R/o Pipaliya Mandi, District Mandsaur (M.P.)

----Appellant Versus State of Rajasthan

----Respondent

For Appellant(s) : Mr. M.L. Bishnoi For Respondent(s) : Mr. B.R. Bishnoi, AGC

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

Judgment Reserved on : 25/10/2021 Date of pronouncement: 29/10/2021

The instant criminal appeal has been filed by the appellants

against the judgment dated 05.06.2015 passed by learned Special

Judge, NDPS Act Cases, Jodhpur in Sessions Case No. 165/2010,

by which the trial court convicted the present appellants for the

offence under Section 8/18 of Narcotic Drugs and Psychotropic

Substances Act, 1985 and sentenced him as under :-

OFFENCE                       SENTENCE
8/18 NDPS Act                 15 years Rigorous imprisonment with fine of

Rs.1,50,000/- each, in default of fine to undergo two year RI

(2 of 9) [CRLA-586/2015]

Brief facts of the case are that on 16.05.2010, SHO P.S.

Bilara received a secret information regarding transportation of

opium in a black Santro car. The police party reached the road

and laid an ambush. At about 08:15 PM one Black colour Santro

car coming from Bilara side was stopped in which two persons

were sitting who were identified as Ramgopal and Mohan lal. Upon

search in the presence of independent motbirs, six bags were

recovered containing total 18 kg 400 gm opium for which the

accused had no license or permit. The police seized the

contraband and arrested the accused persons.

The police registered the FIR for offence under Section 8/18

NDPS Act and started investigation. After investigation, the police

filed challan against the present appellants. The charges of the

case were framed against the appellants. They denied the charges

and claimed trial.

During the course of trial, the prosecution examined thirteen

witnesses and various documents were also exhibited. Thereafter,

statement of appellant under section 313 Cr.P.C was recorded.

One witness Jitendra Singh was examined as DW/1 on the defence

side.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 05.06.2015 convicted and sentenced

the appellants for offence under Section 8/18 NDPS Act as

mentioned earlier.

At the threshold, learned counsel for the appellants argued

that he does not challenge the order of the conviction, however,

he submitted that the appellants are behind the bars and have

(3 of 9) [CRLA-586/2015]

already served the total sentence of 11 years 04 months out of

the total sentence of 15 years. So he prayed that a lenient view

should be taken and the sentence awarded to the appellants

should be reduced to that of already undergone by him. Learned

counsel further submitted that towards the default of payment of

the fine also, a very harsh punishment of two year R.I. has been

imposed upon the appellants. While placing reliance on the

judgment of Hon'ble Supreme Court in the case of Shahfjad Khan

Maebub Khan Pathan Vs. State of Gujarat, reported in (2013) 1

SCC 570 and Balwinder Singh & Ors Vs Asstt. Commissioner,

Custom and Central Excise reported in 2005 AIR SCW 3380, it was

prayed that the quantum of sentence in lieu of default in payment

of fine may also be reduced appropriately. No other ground was

argued by the learned counsel for the appellant.

Learned Public Prosecutor opposed the prayer made by the

learned counsel for the appellant and submitted that there is

neither any occasion to interfere with the sentence awarded to the

accused appellants nor any compassion or sympathy is called for

in the said case.

I have heard the rival contentions of the parties and have

carefully gone through the record.

In view of the limited prayer made on behalf of the

appellant, this Court need not go into the merits of the case and

the conviction recorded by the learned trial court is hereby upheld.

As far as the sentence is concerned, the learned trial court

has awarded a total punishment of 15 years RI to each appellant

and in default of payment of fine to undergo two years' RI.

(4 of 9) [CRLA-586/2015]

In the case of Shahfijad Khan Mahebub Khan Pathan (supra),

Hon'ble Supreme Court held as under:

"8) Coming to the question of sentence, it is not in dispute that the appellants were charged for possession of brown sugar in the quantity of 500 grams which falls under the head "commercial quantity". As per the notification of the Government being No. SO.1055(E) dated 19.10.2001, it is necessary to consider the same in terms of Section 21(c) of the NDPS Act. The trial Judge, taking note of the fact that the appellants were carrying such commercial quantity of brown sugar to the State of Gujarat from the State of Madhya Pradesh, awarded RI for 15 years and also directed them to pay a fine of Rs.1.5 lakhs each, in default, to further undergo RI for 3 years. For offences punishable under Sections 8(c), 21 and 29 of the NDPS Act, undoubtedly, the minimum sentence prescribed is 10 years which may extend to 20 years with fine. In this regard, it is useful to refer a decision of this Court in Balwinder Singh vs. Asstt. Commr., Customs & Central Excise, (2005) 4 SCC

146. The appellant therein was convicted for offences punishable under Sections 18, 22, 23, 25, 28, 29 and 30 of the NDPS Act and Section 120-B of the Indian Penal Code, 1860 (in short 'the IPC'). This Court, having regard to the facts and circumstances and taking note of the fact that the appellant therein was convicted for the said offences for the first time (emphasis supplied), while confirming the conviction, reduced the sentence from 14 years to 10 years for the offences under the NDPS Act and the IPC.

9) It is projected before us that both the appellants are first time offenders and there is no past antecedent about their involvement in offence of like nature on earlier occasions. It is further brought to our notice, which is also not disputed by the learned counsel for the State that as on date, the appellants had served nearly 12 years in jail. In view of the same and in the light of the decision of this Court, in Balwinder Singh (supra), while confirming the conviction, we reduce the sentence to 10 years which is the minimum prescribed sentence under the relevant provisions of the NDPS Act."

Hon'ble Supreme Court while confirming the conviction of

appellant therein reduced the sentence of 15 years to 10 years.

Applying the law laid down by Hon'ble Supreme Court in the case

of Shahfjad Khan Mahebub Khan Pathan (supra) in the facts of

this case, as the appellant is a first time offender, the sentence of

(5 of 9) [CRLA-586/2015]

15 year as imposed by the learned trial court upon the appellant is

hereby reduced to 10 years.

Hon'ble Apex Court in the case of Balwinder Singh (Supra)

has held as under :-

"In this case, the Appellant Tarlochan Singh was the driver of the vehicle D.I.L. 3372. He was also in custody of vehicle P.J.A. 8677. His statement was recorded under Section 108 of the Customs Act. From his possession, the articles of opium and heroin were recovered and in his statement, he admitted that he knew about the presence of these drugs in the vehicle and about the transport of the drugs illegally from Ludhiana to Bombay. It is evident from the statement made by him that he committed the offences punishable under Sections 18, 21, 22, 23, 25, 29 and 30 of the N.D.P.S. Act.

5. We find no reason to interfere with the conviction and sentence entered against the Appellant Tarlochan Singh and the criminal appeal stands dismissed. We are told that the Appellant was convicted of this offence for the first time. The sentence imposed on him was imprisonment for a period of 14 years. Having regard to the facts and circumstances of this case, we reduce the sentence from 14 years to 10 years each for the offences under the N.D.P.S. Act and for the offence under Section 120B, I.P.C. The sentences shall run concurrently. The direction to pay fine is maintained, but the default sentences shall also run concurrently."

Now, coming to the next argument of the appellant regarding

the default sentence in lieu of fine, it is evident that the learned

trial court has imposed a fine of Rs. 1,50,000/- and in default of

which, the learned trial court has imposed two years' R.I.

(6 of 9) [CRLA-586/2015]

Hon'ble Supreme Court in the case of Shahfijad Khan

Mahebub Khan Pathan (supra), has laid down the following law on

the point of 'default of sentences':-

"Default Sentence:

10) Coming to the next claim of the appellants, i.e., default sentence, the trial Judge, taking note of various aspects including the fact that the appellants were carrying commercial quantity of brown sugar from the State of Madhya Pradesh to the State of Gujarat for doing business, imposed a fine of Rs.1.5 lakh each, in default, ordered to undergo RI for 3 years.

11) According to the learned counsel for the appellants, the default sentence, i.e., 3 years, is very harsh and the Additional Sessions Judge ought not to have imposed such sentence for non-payment of fine amount. In view of the same, he relied on a decision of this Court in Shantilal Vs. State of M.P. (2007) 11 SCC 243 wherein this Court considered the imprisonment in default of payment of fine with reference to various provisions of IPC and the Code of Criminal Procedure, 1973 (in short 'the Code') and held as under:

"31. The term of imprisonment in default of payment of fine is not a sentence. It is a penalty which a person incurs on account of non-payment of fine. The sentence is something which an offender must undergo unless it is set aside or remitted in part or in whole either in appeal or in revision or in other appropriate judicial proceedings or "otherwise". A term of imprisonment ordered in default of payment of fine stands on a different footing. A person is required to undergo imprisonment either because he is unable to pay the amount of fine or refuses to pay such amount. He, therefore, can always avoid to undergo imprisonment in default of payment of fine by paying such amount. It is, therefore, not only the power, but the duty of the court to keep in view the nature of offence, circumstances under which it was committed, the position of the offender and other relevant considerations before ordering the offender to suffer imprisonment in default of payment of fine.

32. A general principle of law reflected in Sections 63 to 70 IPC is that an amount of fine should not be harsh or excessive. The makers of IPC were conscious of this problem. The authors of the Code, therefore, observed:

(7 of 9) [CRLA-586/2015]

Death, imprisonment, transportation, banishment, solitude, compelled labour, are not, indeed, equally disagreeable to all men. But they are so disagreeable to all men that the legislature, in assigning these punishments to offences, may safely neglect the differences produced by temper and situation. With fine, the case is different. In imposing a fine, it is always necessary to have as much regard to the pecuniary circumstances of the offender as to the character and magnitude of the offence."

In para 12 of the said judgment, Hon'ble Supreme Court

observed as under:-

"12) It is clear and reiterated that the term of imprisonment in default of payment of fine is not a sentence. To put it clear, it is a penalty which a person incurs on account of non-payment of fine. On the other hand, if sentence is imposed, undoubtedly, an offender must undergo unless it is modified or varied in part or whole in the judicial proceedings. However, the imprisonment ordered in default of payment of fine stands on a different footing. When such default sentence is imposed, a person is required to undergo imprisonment either because he is unable to pay the amount of fine or refuses to pay such amount. Accordingly, he can always avoid to undergo imprisonment in default of payment of fine by paying such an amount. In such circumstance, we are of the view that it is the duty of the Court to keep in view the nature of offence, circumstances in which it was committed, the position of the offender and other relevant considerations such as pecuniary circumstances of the accused person as to character and magnitude of the offence before ordering the offender to suffer imprisonment in default of payment of fine. The provisions of Sections 63 to 70 of IPC make it clear that an amount of fine should not be harsh or excessive. We also reiterate that where a substantial term of imprisonment is inflicted, an excessive fine should not be imposed except in exceptional cases."

In the case of Shantilal vs. State of M.P. reported in (2007)

11 SCC 243 while dealing with the issue under N.D.P.S. Act,

Hon'ble Supreme Court after considering the provisions of

Sections 63 to 70 of IPC, section 30 of Cr.P.C. and relying upon

various precedents of Hon'ble the Apex Court and also referring

(8 of 9) [CRLA-586/2015]

the commentary of Ratanlal and Dhirajlal observed in para 39 as

under :-

"We are mindful and conscious that the present case is under the NDPS Act. Section 18 quoted above provides penalty for certain offences in relation to opium poppy and opium."

Minimum fine contemplated by the said provision is rupees one lakh ("fine which shall not be less than one lakh rupees"). It is also true that the appellant has been ordered to undergo substantive sentence of rigorous imprisonment for ten years which is minimum. It is equally true that maximum sentence imposable on the appellant is twenty years. The learned counsel for the State again is right in submitting that Clause (b) of sub-section (1) of Section 30 CrPC authorises the court to award imprisonment in default of payment of fine up to one- fourth term of imprisonment which the court is competent to inflict as punishment for the offence. But considering the circumstances placed before us on behalf of the appellant- accused that he is very poor; he is merely a carrier; he has to maintain his family; it was his first offence; because of his poverty, he could not pay the heavy amount of fine (rupees one lakh) and if he is ordered to remain in jail even after the period of substantive sentence is over only because of his inability to pay fine, serious prejudice will be caused not only to him, but also to his family members who are innocent. We are, therefore, of the view that though an amount of payment of fine of rupees one lakh which is minimum as specified in Section 18 of the Act cannot be reduced in view of the legislative mandate, ends of justice would be met if we retain that part of the direction, but order that in default of payment of fine of rupees one lakh, the appellant shall undergo rigorous imprisonment for six months instead of three years as ordered by the trial court and confirmed by the High Court."

In view of the aforesaid principles of the law laid down by

Hon'ble the Apex Court, it emerges that even in the cases of

N.D.P.S. Act, the sentence awarded in default of payment of fine is

not akin to the main sentence. It is a penalty which a person

incurs on account of non payment of fine. If the sentence is

imposed against an offender he must undergo it; unless it is set

aside or remitted in part or in whole either in appeal or in revision

(9 of 9) [CRLA-586/2015]

or in other appropriate judicial proceedings. Thus, the

imprisonment ordered in default of payment of fine stands on a

different footing. When such default sentence is imposed, a person

is required to undergo imprisonment either because he is unable

to pay the amount of fine or refuses to pay such amount.

Therefore, it is the duty of the court to keep in view the nature of

the offence, the circumstances under which the offence was

committed, the financial status of the offender and other relevant

considerations such as pecuniary circumstances before ordering

the offender to suffer imprisonment in default of payment of fine.

In the light of aforesaid discussion, the present appeal is

partly allowed. The conviction recorded by the learned trial court

for offence under Section 8/18 of NDPS Act is hereby confirmed.

The sentence imposed upon the present appellants to undergo 15

years rigorous imprisonment is hereby reduced to 10 years R.I.

The order of payment of fine in the sum of Rs.1,50,000/- is

hereby maintained, however, in the facts and circumstances of the

case, the sentence awarded in default of payment of fine i.e. two

years' R.I. is hereby reduced to one year R.I. Since the appellants

have already served 11 years 04 months R.I, they may be

released forthwith, if not required in any other case.

With this modification, the appeal is decided.

Record of the trial court be sent back forthwith.

(MANOJ KUMAR GARG),J

186-BJSH/-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter