Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Durgesh vs State
2022 Latest Caselaw 5339 Raj

Citation : 2022 Latest Caselaw 5339 Raj
Judgement Date : 11 April, 2022

Rajasthan High Court - Jodhpur
Durgesh vs State on 11 April, 2022
Bench: Pushpendra Singh Bhati
                                        (1 of 3)                  [CRLR-148/2000]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
           S.B. Criminal Revision Petition No. 148/2000

Durgesh
                                                                  ----Petitioner
                                   Versus
State
                                                                ----Respondent


For Petitioner(s)        :     Mr. Vijay Kumar Aggarwal
For Respondent(s)        :     Mr. S.S. Rajpurohit, PP



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

11/04/2022
1.   In the wake of instant surge in COVID - 19 cases and spread

of its highly infectious Omicron variant, abundant caution is being

maintained, while hearing the matters in the Court, for the safety

of all concerned.

2.   The matter pertains to an incident which occurred on

04.08.1997 and the present criminal revision has been pending

since the year 2000.

3.   This criminal revision petition under Section 397 read with

Section 401 Cr.P.C. has been preferred against the judgment

dated 10.04.2000 passed by learned Additional Sessions Judge

No.2, Jodhpur in Criminal Appeal No.28/99, whereby the judgment

dated 18.09.1999 passed by the learned Chief Judicial Magistrate,

Jodhpur in Criminal Case No.75/97, convicting the revisionist-

petitioner was upheld. The petitioner was convicted for the offence

under Section 7/16 of Prevention of Food Adulteration Act and was

sentenced to undergo six months R.I. and a fine of Rs.2000/-, in

                    (Downloaded on 13/04/2022 at 08:29:50 PM)
                                                (2 of 3)                  [CRLR-148/2000]


default of payment of which, he was to undergo further one month

S.I. and under Rule 50(1), he was ordered to stand till rising of

the court on the concerned day along with the fine of Rs.500/-, in

default of payment of which, he was to undergo further seven

days S.I.

4.     Learned counsel for the revisionist-petitioner further submits

that the sentence so awarded to the revisionist-petitioner was

suspended by this Hon'ble Court, vide order dated 08.06.2000.

5.     Learned      counsel       for    the     revisionist-petitioner,        however,

makes a limited submission that without making any interference

on merits/conviction, the sentence awarded to the present

revisionist-petitioner may be substituted with the period of

sentence already undergone by him.

6.     Learned Public Prosecutor opposes the same.

7.     This Court is conscious of the judgments rendered in,

Alister Anthony Pareira Vs. State of Maharashtra (2012) 2

SCC 648 and Haripada Das Vs. State of W.B. (1998) 9 SCC

678 wherein the Hon'ble Apex Court observed as under:-


     Alister Anthony Pareira (Supra)
     "There is no straitjacket formula for sentencing an accused
     on   proof    of   crime.    The     courts      have     evolved   certain
     principles:   twin    objective      of    the       sentencing   policy   is
     deterrence and correction. What sentence would meet the
     ends of justice depends on the facts and circumstances of
     each case and the court must keep in mind the gravity of
     the crime, motive for the crime, nature of the offence and all
     other attendant circumstances."



       In Haripada Das (Supra), the Hon'ble Apex Court

while considering reduction of sentence to the period


                          (Downloaded on 13/04/2022 at 08:29:50 PM)
                                                                                (3 of 3)                  [CRLR-148/2000]


                                   already undergone by the convicted therein under the

                                   Prevention of Food Adulteration Act, observed as under:

                                        "...considering the fact that the respondent had already
                                        undergone detention for some period and the case is
                                        pending for a pretty long time for which he had suffered
                                        both   financial   hardship      and     mental       agony    and    also
                                        considering the fact that he had been released on bail as far
                                        back as on 17-1-1986, we feel that the ends of justice will
                                        be met in the facts of the case if the sentence is reduced to
                                        the period already undergone..."


                                   8.     In light of the limited prayer made on behalf of the

                                   petitioner, and keeping in mind the aforementioned precedent

                                   laws, the present petition is partly allowed. Accordingly, while

                                   maintaining the conviction of the petitioner for the offence under

                                   Section     7/16   and     Rule      50(1)      of     the    Prevention     of   Food

                                   Adulteration Act, the sentence awarded to him is reduced to the

                                   period already undergone by him. The petitioner is on bail. He

                                   need not surrender. His bail bonds stands discharged accordingly.

                                   9.     All pending applications stand disposed of. Record of the

                                   learned below be sent back forthwith.




                                                                    (DR.PUSHPENDRA SINGH BHATI), J.

53-Zeeshan

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter