Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karan Chettri vs State Of Sikkim
2024 Latest Caselaw 54 Sikkim

Citation : 2024 Latest Caselaw 54 Sikkim
Judgement Date : 17 June, 2024

Sikkim High Court

Karan Chettri vs State Of Sikkim on 17 June, 2024

Author: Meenakshi Madan Rai

Bench: Meenakshi M. Rai, Bhaskar Raj Pradhan

        THE HIGH COURT OF SIKKIM : GANGTOK
                       (Criminal Appeal Jurisdiction)
                         Dated : 17th June, 2024
-----------------------------------------------------------------------------------
 DIVISION BENCH : THE HON'BLE MRS. JUSTICE MEENAKSHI MADAN RAI, JUDGE
                  THE HON'BLE MR. JUSTICE BHASKAR RAJ PRADHAN, JUDGE
-----------------------------------------------------------------------------------
                           Crl. A. No.07 of 2022
                Appellant           :     Karan Chettri

                                              versus

                Respondent          :     State of Sikkim

                Application under Section 374(2) of the
                 Code of Criminal Procedure, 1973
   ---------------------------------------------------------------------------
    Appearance
      Ms. Puja Lamichaney, Advocate (Legal Aid Counsel) for the
      Appellant.
        Mr. S. K. Chettri, Additional Public Prosecutor for the State-
        Respondent.
   ---------------------------------------------------------------------------
                                        and
                           Crl. A. No.08 of 2022
                Appellant           :     Nima Sherpa @ Nani Ko Bau

                                              versus

                Respondent          :     State of Sikkim

                Application under Section 374(2) of the
                 Code of Criminal Procedure, 1973
   ---------------------------------------------------------------------------
    Appearance
      Mr. S. S. Hamal, Senior Advocate (Legal Aid Counsel) with Mr. Tashi
      Wongdi Bhutia, Advocate (Legal Aid Counsel) for the Appellant.
        Mr. S. K. Chettri, Additional Public Prosecutor for the State-
        Respondent.
   ---------------------------------------------------------------------------
                 ORDER ON SENTENCE
   Meenakshi Madan Rai, J.

1. Heard Learned Counsel for the parties on Sentence.

2. Learned Counsel for the Convicts/Appellants verbally

submit that a lenient view be taken in the sentencing in view of the

fact that the Convicts are in their early twenties and that, only the Crl.A. No.07 of 2022 : Karan Chettri vs. State of Sikkim 2 Crl.A. No.08 of 2022 : Nima Sherpa @ Nani Ko Bau vs. State of Sikkim

minimum sentence be imposed and not the one extending to life

imprisonment.

3. Learned Additional Public Prosecutor had no

submissions to advance except to state that this Court correctly

observed in its Judgment that the minimum imprisonment to be

imposed under Section 376D of the Indian Penal Code, 1860

(hereinafter, the "IPC"), is twenty years.

4. After hearing submissions of Learned Counsel for the

parties, in view of the mandate of law a sentence of rigorous

imprisonment of twenty years, each, is imposed on each of the

Convicts (i.e., Karan Chettri in Crl.A. No.07 of 2022 and Nima

Sherpa @ Nani Ko Bau in Crl.A. No.08 of 2022) under Section 376D

of the IPC, with a fine of ₹ 5,000/-(Rupees five thousand) only,

each. In default of payment of fine, each of the Convicts shall

undergo rigorous imprisonment for a further period of one month.

5. Appeal disposed of accordingly.

6. A copy of this Order be made over to each of the

convicts through the Jail Superintendent, Central Prison, Rongyek.

7. Copy of this Order be forwarded to the Learned Trial

Court for information along with its records.

8. Copy of this Order also be forwarded to the Jail

Authority at the Central Prison, Rongyek, for information and

necessary steps.




              ( Bhaskar Raj Pradhan )                              ( Meenakshi Madan Rai )
                    Judge                                                 Judge
                       17-06-2024                                                 17-06-2024

         Approved for reporting : Yes
ds/sdl
 

 
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 Newsletter