Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iqbal Vs. The State of Uttar Pradesh [October 11, 2018]
2018 Latest Caselaw 752 SC

Citation : 2018 Latest Caselaw 752 SC
Judgement Date : Oct/2018

    

Iqbal Vs. State of Uttar Pradesh

[Criminal Appeal No. 1280 of 2018 @ Special Leave Petition (CRL.) No. 8855 of 2018]

[Diary No. 20227 of 2018]

KURIAN, J.

1. Delay condoned.

2. Leave granted.

3. Heard the learned counsel appearing for the parties.

4. The appellant has been convicted under Sections 399 and 402 IPC (Indian Penal code, 1860) read with Section 25 of the Arms Act, 1959 by the Assistant Sessions Judge, Shahjahanpur in ST No. 153 of 1984 and ST No. 154 of 1984. He was sentenced to undergo imprisonment for a period of four years.

5. The conviction and sentence was confirmed by the District and Sessions Judge, Shahjahanpur. The appellant filed a Revision before the High Court. As per the impugned order dated 20.11.2014, the Revision has been dismissed. It is seen from the Judgment that none appeared on behalf of the appellant in the High Court. The appellant has given in detail the circumstances which led to the absence of his counsel before the High Court.

6. Be that as it may, the incident is of the year 1980. The appellant was a young boy at that time. Taking note of that aspect, we directed the State to ascertain the antecedents of the appellant and his conduct in jail. The Superintendent of District Jail, Shahjahanpur, has reported that his conduct has been satisfactory. In the affidavit filed on behalf of the State, it is stated that to the best of their inquiry, the appellant is not involved in any other criminal case.

7. Having regard to the entire facts and circumstances of the case, particularly taking note of the fact that the incident is of 1980, when the appellant was a young boy and that there is no other criminal case against him, we are of the view that the sentence should be limited to the period already undergone.

Ordered accordingly.

8. The appeal is allowed as above.

The appellant shall be released forthwith in case he is not otherwise required to be detained in any other case.

.......................J. [KURIAN JOSEPH]

.......................J. [S. ABDUL NAZEER]

New Delhi;

October 11, 2018.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter