Supreme Court of India
Chandreshwar Sharma vs State Of Bihar on 7 January, 2000
Equivalent citations: JT2000(2)SC36, (2000)9SCC245, AIRONLINE 2000 SC 439, (2000) 1 ALLCRILR 757, (2000) 1 CURCRIR 304, (2000) 2 JT 36 (SC), (2000) 40 ALLCRIC 644, 2000 (9) SCC 245, 2000 SCC (CRI) 1500, (2000) SC CR R 544, (2001) 21 OCR 170, (2001) 3 CRIMES 45, (2001) 4 SUPREME 189
Author: U.C. Banerjee
Bench: U.C. Banerjee
ORDER G.B. Pattanaik, J.
1. Appearance memo filed by Mr. B.B. Singh on behalf of the State of Bihar be accepted as appearance in this case.
2. Leave granted.
3. The appellant herein was convicted under Sections 379 and 411 I.P.C. and was sentenced to rigorous imprisonment for one year as 3.5 Kg. of non-ferrous metal was recovered from his possession. On an appeal being filed, the conviction under Section 379 was affirmed. The appellant carried the matter in revision, but the revision also stood dismissed. All along the case of the appellant was that the recovery from the tiffin carrier kept on the cycle would not tantamount to recovery from the possession of the appellant, and this contention has been negatived and rightly so. When the matter was listed before this Court, a limited notice was issued as to why the provisions of Section 360 of the Criminal Procedure Code should not be made applicable Pursuance to the said notice, Mr. Singh, the learned standing counsel for the State of Bihar has entered appearance. From the perusal of the judgment of the learned Magistrate as well as the Court of Appeal, and that of the High Court, it transpires that none of the forums below had considered the question of applicability of Section 360 of the CrPC. Section 361 and Section 360 of the Code on being read together would indicate that in any case where the Court could have dealt with an accused under Section 360 of the Code, and yet does not want to grant the benefit of the said provision then it shall record in its judgment the specific reasons for not having done so. This has apparently not been done, inasmuch as the Court overlooked the provisions of Sections 360 and 361 of the CrPC. As such, the mandatory duty cast on the Magistrate has not been performed. Looking to the facts and circumstances of the present case, we see no reasons not to apply the provisions of Section 360 of the CrPC. We accordingly, while maintain the conviction of the appellant, direct that he will be dealt with under section 360, and as such, we direct that the appellant be released on probation of good conduct instead of sentencing him, and he should enter into a bond with one surety to appear and receive the sentence when called upon during the period of one year for the purpose in question. The bond for a year shall be executed before the learned Chief Judicial Magistrate, Ranchi, within 3 weeks from today. The appeal is disposed of accordingly.