Citation : 2022 Latest Caselaw 7747 Raj
Judgement Date : 24 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 643/1999
Neeraj Kumar And Anr
----Petitioner
Versus
State of Rajasthan
----Respondent
For Petitioner(s) : Mr. Digvijay Singh Sodha, Amicus
Curiae
For Respondent(s) : Mr. SS Rajpurohit, PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
24/05/2022
1. Mr. Digvijay Singh Sodha, Advocate is appointed as Amicus
Curiae to argue the matter on behalf of the petitioners under the
free legal aid scheme of RSLSA. His remuneration shall be paid by
the Rajasthan State Legal Services Authority as per the rules.
2. This criminal revision petition under Section 397 read with
Section 401 Cr.P.C. has been preferred against the judgment
dated 15.09.1999 passed by learned Additional Sessions Judge,
No.3, Udaipur in Criminal Appeal No.9/1999 whereby the
judgment dated 20.02.1999 passed by the learned Chief Judicial
Magistrate, Udaipur in Criminal Case No.139/1990 convicting the
revisionist-petitioners was upheld. Neeraj Kumar was convicted for
the offence under Section 33 I(2) of the Drugs and Cosmetics Act,
1940 and was sentenced to undergo three months' S.I. with a fine
of Rs.500/- in default of payment of which he was further ordered
to undergo fifteen day's S.I; and the firm-M/s. Agarwal Medical
(Downloaded on 25/05/2022 at 09:02:17 PM)
(2 of 3) [CRLR-643/1999]
and General Store was convicted for the offence under Section 33
I(2) of the Drugs and Cosmetics Act, 1940 and sentenced with a
fine of Rs.500/-.
3. Vide order dated 15.09.1999 the sentence awarded to the
petitioner No.1 was reduced from three months' to 1 ½ months'
S.I. and a fine of Rs.500/- in default of payment which he was
further ordered to undergo fifteen days' S.I.
4. Learned counsel for the revisionist-petitioner further submits
that the sentence so awarded to the petitioner No.1 was
suspended by this Hon'ble Court, vide order dated 17.09.1999.
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)
(Downloaded on 25/05/2022 at 09:02:17 PM)
(3 of 3) [CRLR-643/1999]
"...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 offences under
Sections 33 I(2) of the Drugs and Cosmetics Act, 1940, 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 stand discharged accordingly.
9. All pending applications stand disposed of. Record of the
learned below be sent back forthwith.
(DR.PUSHPENDRA SINGH BHATI), J.
64-Nirmala/-
Powered by TCPDF (www.tcpdf.org)
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!