Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 30]

Supreme Court of India

State Of H.P vs Naresh Kumar @ Kaka & Ors on 22 April, 2009

Equivalent citations: AIRONLINE 2009 SC 202, (2009) 3 ALL CRI LR 147, (2011) 75 ALL CRI C 337.1, 2009 (14) SCC 195, (2009) 2 ALL CRI R 1720, (2009) 2 CRIMES 293, (2009) 6 SCALE 295, 2010 (1) SCC (CRI) 1326

Author: Arijit Pasayat

Bench: Asok Kumar Ganguly, Arijit Pasayat

                                                                          REPORTABLE

                      IN THE SUPREME COURT OF INDIA

                    CRIMINAL APPELLATE JURISDICTION

                     CRIMINAL APPEAL NO.1202 OF 2003

State of Himachal Pradesh                     .....Appellant

         Versus

Naresh Kumar @ Kaka & Ors.                              .....Respondents


                                 JUDGMENT

Dr. ARIJIT PASAYAT,J.

Challenge in this appeal is to the judgment of a Division Bench of the Himachal Pradesh High Court directing acquittal of the respondents who faced trial of alleged commission of offences punishable under Section 302 read with Section 34 and 323 read with 34 of the Indian Penal Code, 1860 (in short, 'the IPC').

Learned Sessions Judge, Hamirpur had found the present respondent- accused persons guilty and had convicted each one of them and sentenced to imprisonment for life and to pay fine of Rs.2000/- with default stipulation. Learned Sessions Judge, however, acquitted the co-accused Sunil Kumar.

We need not deal with the factual aspects in detail because we find that the High Court has not analysed the evidence in detail. It has come to certain abrupt conclusions about the prosecution version being not credible. Since the High Court was upsetting a judgment of the Trial Court which has been rendered after analysing the evidence, the casual manner in which the appeal was disposed of allowing the appeal filed by the present Crl.A.No.1202/03 .... (contd.) -2- respondent-accused persons was certainly not the proper course to be adopted.

Therefore, without expressing any opinion on merit, we set aside the impugned judgment and remit the matter to the High Court for fresh consideration.

Since the matter is pending since long, we request the High Court to explore the possibility of disposing of the appeal as early as practicable and preferably by the end of September 2009.

After the acquittal when this Court granted leave, the respondents were not in custody and bailable warrants were issued. They will continue to be so till the disposal of the matter afresh by the High Court.

The appeal is allowed accordingly.

Sd/-

..........................J. [Dr. ARIJIT PASAYAT] Sd/-

..........................J. [ASOK KUMAR GANGULY] New Delhi.

April 22, 2009.