Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Patram vs State
2022 Latest Caselaw 6283 Raj

Citation : 2022 Latest Caselaw 6283 Raj
Judgement Date : 28 April, 2022

Rajasthan High Court - Jodhpur
Patram vs State on 28 April, 2022
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
           S.B. Criminal Revision Petition No. 285/2000

Patram
                                                                  ----Petitioner
                                   Versus
State
                                                                ----Respondent


For Petitioner(s)        :     Mr. Abhishek Charan
For Respondent(s)        :     Mr. S.S. Rajpurohit, PP



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                Judgment

28/04/2022
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

16.07.1997 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 14.06.2000 passed by learned Additional Sessions Judge,

Didwana in Criminal Appeal No.65/99 (8/98), whereby the

judgment dated 11.03.1998 passed by the learned Additional

Chief Judicial Magistrate, Didwana in Criminal Original Case

No.348/97, convicting the revisionist-petitioner was upheld. The

petitioner was convicted for the offences under Section 279 IPC

and was sentenced to undergo six months S.I. and a fine of

                    (Downloaded on 05/05/2022 at 08:12:25 PM)
                                                (2 of 3)                  [CRLR-285/2000]


Rs.1000/-, in default of payment of which, he was ordered to

undergo further one month S.I.; under Section 304A IPC, he was

sentenced to undergo two years S.I. and a fine of Rs.5000/-, in

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

three months 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 22.03.2001.

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."
       Haripada Das (Supra)
     "...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


                          (Downloaded on 05/05/2022 at 08:12:25 PM)
                                                                                 (3 of 3)                     [CRLR-285/2000]

                                        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 279, 304-A IPC, 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.

57-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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter