Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SAVITA vs. STATE OF DELHI
2019 Latest Caselaw 970 SC

Citation : 2019 Latest Caselaw 970 SC
Judgement Date : Oct/2019

    
Headnote :

IMPORTANT

Conviction - An appeal cannot be resolved without the records from the Trial Court.



Indian Penal Code, 1860 Sections 498A and 304 - Cruelty - Dowry death - The appeal was disposed of without the trial court\'s record, leading to the upholding of the conviction and sentence. It was determined that resolving the appeal without the trial court\'s records is not valid. The contested order was overturned, and the case was sent back to the High Court.



[Para 6]

 

Before :- N. V. Ramana, Sanjiv Khanna and Krishna Murari, JJ.

Criminal Appeal No. 186 of 2019. D/d. 14.10.2019.

Savita - Appellant

Versus

State of Delhi - Respondent

With

Criminal Appeal No. 187 of 2019.

Jitender - Appellant

Versus

State of Delhi - Respondent

For the Appellants :- Mr. Siddharth Luthra, Sr.Advocate and Mr. Sandeep Sudhakar Deshmukh, Advocate.

For the Respondents :- Ms. Sonia Mathur, Sr.Advocate with Ms. Seema Bengani, Mr. Vikas Bansal, Mr. Anas Zaid and Mr. B.V. Balaram Das, Advocates.

ORDER

N. V. Ramana, J. - The instant appeals, by way of special leave, are directed against the common order dated 28.07.2017 passed by the High Court of Delhi at New Delhi in Criminal Appeal No.884 of 2001 and Criminal Appeal No. 10 of 2002 whereby the High Court while disposing of the appeals upheld the conviction and sentence imposed on the appellants-accused by the trial court under Sections 498A and 304 I.P.C.

2. Today when the matter is taken up for hearing of the bail application in Criminal Appeal No.187 of 2019 both counsels agreed to dispose of the main appeal. In light of the same, we proceeded to dispose of the criminal appeals pending before us.

3. Mr. Siddharth Luthra, learned senior counsel for the appellant submits that as his client has already suffered incarceration for approximately three and half years, he may be enlarged on bail. At the same time, it has been brought to our notice by the learned senior counsel for the appellants that the High Court while disposing of the appeal filed by the appellants-accused upheld the conviction and sentence imposed by the trial court without the record of the trial court, which was lost during the pendency of the appeal before it.

4. Heard Mr. Siddharth Luthra, learned senior counsel appearing on behalf of the appellants and Ms. Sonia Mathur, learned senior counsel appearing on behalf of the respondent. The short question before us is that, whether the order of High Court disposing of the criminal appeal in the absence of original record can be held sustainable in the eyes of law.

5. It is not in dispute that the High Court has disposed of the appeal filed by the appellant herein without the record of the trial court, which was lost during the pendency of the appeal before it. The chronology of events also indicates that there is some effort were made by the State to re-construct the record of the trial court but the reconstruction of the record could not be completed. However, learned senior counsel for the respondent-State submits that some of the records are available.

6. Having heard learned senior counsel for the parties and perusing the material placed before us, we are of the view that disposing of the appeal filed by the appellant-accused without the record of the trial court is not sustainable.

7. We accordingly set aside the impugned order passed by the High Court and remand the matter back to the High Court for hearing of the appeals afresh after reconstruction of the record of the trial court.

8. Both the parties are directed to co-operate with the Registry of the High Court of Delhi in the process of reconstruction of trial court's record.

9. We direct the Registrar (Judicial) of the High Court of Delhi to take all necessary steps to complete the process of reconstruction of record of the trial court within a period of six months from today and place the matter before the appropriate Bench for disposal of the same on merits.

10. Further, keeping in view the facts and circumstances of the Criminal Appeal No.187 of 2019 and particularly the fact that the appellant has already suffered incarceration for a period of approximately 27 months out of a total sentence of 10 years Rigorous Imprisonment, awarded by the trial court which has been affirmed by the High Court, we think it is a fit case to grant bail to the appellant herein. The appellant is accordingly directed to be enlarged on bail on such terms and conditions to be imposed by the trial Court.

11. This Court vide order dated 16.07.2018 has granted bail to the appellant - Savita in Criminal Appeal No.186 of 2019, the same shall continue till the disposal of the appeal by the High Court.

12. We make it clear that we have not expressed any opinion on the merits of the matter and the same shall be decided by the High Court on its own merits.

13. The appeals stand disposed of accordingly. As a sequel to the above, pending interlocutory applications if any also stand disposed of.

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 : MAIMS

 
 
Latestlaws Newsletter