Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

KARTHICK vs. STATE REP BY INSPECTOR OF POLICE
2020 Latest Caselaw 472 SC

Citation : 2020 Latest Caselaw 472 SC
Judgement Date : 26 Aug 2020
Case No : Crl.A. No.-000543-000543 / 2020

    
   SC Pdf Link
Headnote :
The Indian Penal Code of 1860, specifically Sections 147, 323, 325, 323, and 149, addresses grievous hurt and sentencing. At the time of the incident, the accused were between 21 and 23 years old. The event occurred unexpectedly over the act of picking blackberries. Medical evidence indicates that the victim suffered a finger fracture, while another individual sustained minor injuries. The accused have already served approximately six months of their sentence. According to the ruling of the Trial Court, which was upheld by the High Court, the maximum sentence is one year of simple imprisonment. Therefore, the sentence is reduced to the time already served, and the compensation awarded to the victim with serious injuries is increased by Rs. 25,000.
 

Before :- R. Subhash Reddy and M.R. Shah, JJ.

Criminal Appeal No. 543 of 2020 [Arising out of SLP (Criminal) No. 2040 of 2020]. D/d. 26.08.2020.

Karthick & Ors. - Appellants

Versus

The State represented by Inspector of Police, Kancheepuram District, Tamil Nadu - Respondent

For the Petitioner :- Naresh Kumar, Advocate.

For the Respondent :- M. Yogesh Kanna, Advocate.

JUDGMENT

M.R. Shah, J.- Leave granted.

2. Feeling aggrieved and dissatisfied with the impugned judgment and order dated 24.04.2019 passed by the High Court of Judicature at Madras in Criminal Revision Case No. 118 of 2012 by which the High Court has dismissed the said revision application and has confirmed the judgment and order passed by the learned Trial Court convicting the appellant herein - original accused for the offences under Sections 147, 323, 325, 323 read with 149 and 325 read with 149 IPC , the original accused have preferred the present appeal.

3. At the outset, it is required to be noted that vide order dated 24.02.2020 this Court found no ground to interfere with the judgment of conviction. However, it was ordered to issue notice only on quantum of sentence. Therefore, now the quantum of sentence only is required to be considered by this Court.

4. As per the judgment and order passed by the learned Trial Court, the maximum sentence to be undergone by the appellantsaccused is one year S.I. The learned Trial Court also passed the order that out of the total amount of fine of Rs.30,000/, Rs.10,000/is to be given to the grievously injured person-Saravanan (P.W.3) by way of compensation.

5. Learned counsel appearing on behalf of the accused has stated that, by now, the accused have undergone sentence of approximately six months. It is submitted that there was a delay of 12 days in lodging the FIR; that the injuries were very minor injuries and P.W.3 had a minor fracture on the finger; that the incident had occurred all of a sudden for plucking the Jamun and there was no intention to cause the injuries. Therefore, it is prayed to reduce the sentence to the period already undergone.

6. Learned counsel appearing on behalf of the State, while opposing the prayer to reduce the sentence, has vehemently submitted that as observed by the learned Trial Court and the findings confirmed by the High Court, the injuries were grievous injuries and therefore no sympathy should be shown to the accused persons.

7. Having heard the learned counsel appearing on behalf of the respective parties and, in the facts and circumstances of the case, more particularly, considering the fact that at the time of incident, the accused persons were aged between 21 and 23 years and the incident had taken place all of a sudden and the cause was plucking the Blackberries (Jamuns). P.W.3, as per the medical evidence, sustained a fracture on the finger and other suffered light injuries. By now, all the accused persons have undergone the sentence for approximately six months. The maximum sentence to be undergone as per the judgment and order passed by the learned Trial Court and confirmed by the High Court shall be for one year S.I. Therefore, if the sentence is reduced to the period already undergone and the compensation awarded to P.W.3 who sustained grievous injuries is further enhanced by Rs.25,000/, it will meet the ends of justice.

8. In view of the above and for the reasons stated above, the present appeal is allowed in part. The conviction of the accused for the offences under Sections 147, 323, 325, 323 read with 149 and 325 read with 149 IPC is hereby confirmed. However, the sentence imposed by the learned Trial Court and confirmed by the High Court is hereby modified and reduced to the period already undergone and the amount of compensation to be paid to P.W.3-Sarvanan is further enhanced by Rs.25,000/and the same shall be paid to P.W.3 within a period of six weeks from today. The learned Trial Court is directed to ensure that the enhanced amount of compensation i.e. Rs.25,000/is paid to P.W.3-Saravanan by the accused persons as per the present order.

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