Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mummidi Durgaiah Vs. State of A.P. [2009] INSC 1714 (9 November 2009)
2009 Latest Caselaw 903 SC

Citation : 2009 Latest Caselaw 903 SC
Judgement Date : Nov/2009

    

Mummidi Durgaiah Vs. State of A.P. [2009] INSC 1714 (9 November 2009)

Judgment

IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 2062 OF 2009 (Arising out of SLP(Crl.) No. 9091/2008) MUMMIDI DURGAIAH APPELLANT(S) :VERSUS:

O R D E R

Leave granted.

We have heard the learned counsel for the parties and perused the impugned judgment and other documents.

The allegation against the appellant is that he was spreading rumours that PW-6 (Kapu Usha) was having illicit intimacy with one painter and at the time of commission of the crime, he also instigated the main accused for commission of the crime.

It may be pertinent to mention that three other co- accused A-2, A-3 and A-6 had also filed a separate special leave petition and this Court after granting leave, in Criminal Appeal No. 359/2007, converted their conviction from Section 302 I.P.C. to one under Section 2 304 Part-II of the I.P.C. and they were sentenced to eight years' imprisonment. In the facts and circumstances of this case, we are of the considered view that the appellant also deserves the same treatment.

Admittedly, the appellant was not having any arm at the time of the incident. Looking to the role of the appellant, in our considered view, the ends of justice would be met if his conviction is converted from Section 302/149 I.P.C. to one under Section 304 Part-II read with Section 149 I.P.C.

Accordingly the conviction of the appellant under Section 302 I.P.C. is set aside and the appellant is convicted under Section 304 Part II read with Section 149 I.P.C. and sentenced to undergo imprisonment for a period of eight years.

The appeal is partly allowed and disposed of accordingly.

.....................J (DALVEER BHANDARI)

.....................J (DR. MUKUNDAKAM SHARMA)

New Delhi;

November 9, 2009.

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