Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CHANDRAKUMAR@KALI vs. STATE OF MADHYA PRADESH
2020 Latest Caselaw 298 SC

Citation : 2020 Latest Caselaw 298 SC
Judgement Date : 03 Mar 2020
Case No : Crl.A. No.-000378-000378 / 2020

    
   SC Pdf Link
Headnote :

According to Section 304 Part II of the Indian Penal Code, 1860, regarding culpable homicide and sentencing, the appellant-accused has two daughters who are of marriageable age, specifically 19 and 21 years old. The family lacks a male member to support them and care for the daughters. Taking into account the unique facts and circumstances of the case, the Court has decided to reduce the appellant\'s sentence from five years to two years.



[Para 8]

 

Before :- R.Banumathi and A.S.Bopanna, JJ.

Criminal Appeal No. 378 of 2020 (@ Special Leave Petition (Crl.) No. 2749 of 2019). D/d. 3.3.2020.

Chandrakumar @ Kali - Appellants

Versus

The State of Madhya Pradesh - Respondents

For the Appellants :- Raju Ram Chandran, Sr.Adv., Himanshu Shekhar, S.K. Gangle, Jamnesh Kumar and Parth Shekhar, Advocates.

For the Respondents :- Ravi Prakash Mehrotra, Ankit Agarwal, Amartya Singh and Rahul Kaushik, Advocates.

JUDGMENT

R. Banumathi,J. - Leave granted.

2. This appeal has been preferred against the Judgment and order dated 18.12.2018 passed by the High Court of Madhya Pradesh in CRA No. 1574 of 1996 in and by which the High Court has reduced the sentence awarded to the appellant from ten years to five years.

3. On 24.09.1994 at about 05.30 a.m. in a wordy quarrel, when the deceased Munna was milking the buffalo in Kanhaiya Dairy owned by the appellant-accused, the appellant-accused came to the deceased and asked to show the bucket of milk. On seeing the less quantity of milk, the appellant-accused is alleged to have beaten the deceased with bamboo stick on the head due to which the deceased fell down on the ground and became unconscious. The appellant-accused with the help of other servants took the deceased to the hospital where the deceased died on 20.10.1994. Initially the case was registered under Section 307 IPC (Indian Penal code, 1860) which was subsequently altered to Section 302 IPC .

4. Upon consideration of the evidence, the Trial Court observed that there was no intention on the part of the appellant to cause the death of deceased. The Trial Court vide judgment dated 16.09.1996 convicted the appellant-accused under Section 304 Part-II and sentenced him to undergo ten years rigorous imprisonment.

5. In appeal preferred by the appellant before the High Court, the High Court after considering the facts and circumstances of the case, reduced the sentence of imprisonment from ten years to five years.

6. Being aggrieved, the appellant-accused has preferred this appeal.

7. We have heard Mr. Raju Ramachandran, learned senior counsel appearing on behalf of the appellant as well as Mr. Ravi Prakash Mehrotra, learned counsel appearing on behalf of the respondent- State of Madhya Pradesh.

8. Mr. Raju Ramachandran, learned senior counsel appearing on behalf of the appellant submitted that though in SLP grounds various contentions have been raised assailing the conviction but when we have heard the matter, learned senior counsel mainly confined his submissions only on the question of sentence. It is also submitted that the appellant-accused has two daughters of marriageable age viz. 19 and 21 years and there is no male member in the family to take care of the family and also of the daughters.

9. Considering the peculiar facts and circumstances of the case and also the submissions of learned senior counsel appearing on behalf of the appellant-accused, we reduce the sentence of imprisonment awarded to the appellant from five years to two years.

10. The appeal is partly allowed.

11. Since the above order is passed in the peculiar facts and circumstances of the case, the same may not be quoted as a precedent in any other case.

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