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 4, Cited by 0]

Delhi District Court

State vs Sh. Chote Lal. on 5 February, 2014

      IN THE COURT OF SHRI SANATAN PRASAD:
     METROPOLITAN MAGISTRATE: BEGGAR'S COURT:
                    DELHI


                                         Case No. 73/14.
                                         U/S 5(5) BPB Act, 1959.
                                         State Vs Sh. Chote Lal.



a.    Sr. No. of the case                73/14.


b.    Date of commission of offence      4.2.2014.


c.    Name of the complainant            Mr. A.M. Pandey.


d.    Name of the inmate & his           Sh. Chote Lal, S/o Sh. Sh.Babu

      parentage & address                Lal, R/o Footpath, Delhi.

e.    The offence complained of

      or proved                          5(5)BPB Act, 1959.

f.    The date of hearing of arguments   5.2.2014


g.    The date of such order             5.2.2014


h.    Final order                        Declared beggar.


Present:


Ld. APP for the state.


Accused produced from RCC.
 JUDGMENT.


A brief reason for statement of decision:-



1.     By this Judgment I shall decide the present case of the prosecution. The case of

the prosecution is this that on 4.2.2014 at about 11.10 A.M at in front of Hanuman

Mandir, Yamuna Bazar, Delhi accused was found begging and he was arrested and

was proceeded U/S 4(1) of Bombay Prevention of Begging Act, 1959 and a kalandra

was filed before the court.

2.     Notice U/S 25l CrPC for the offence of begging defined 2(1)(1) of the Bombay

Prevention of Begging Act, 1959 read with 4(1) of Bombay Prevention of Begging Act,

1959, by explaining to the accused in vernacular has been served and he has been

cautioned that he is not required to plead guilty and further he has been told about the

consequences thereof also and despite the consequences being told accused pleads

guilty to the offence/ accusation explained to him, as above.

3.     After conducting summary inquiry in the matter I am satisfied that accused has

voluntarily pleaded guilty and therefore, accused is found begging and he is, therefore,

declared a beggar and his case, therefore, falls U/S 5(5)of The Bombay Prevention of

Begging Act, 1959.



ORDER

4. I have heard Ld. APP for the state and also the inmate as well and after conducting a summary inquiry, by explaining accusation to him in vernacular and also by questioning the circumstances of his arrest, I am of the view that beggar is not likely to beg again and therefore I find it a fit case for releasing him on admonition and furnishing a bond for a sum of Rs.3000/- for the beggars abstaining from begging and be of good behaviour without surety. File be consigned to Record Room.

ANNOUNCED IN THE OPEN                        (SANATAN PRASAD)
COURT ON 5.2.2014                        METROPOLITAN MAGISTRATE
                                          BEGGAR'S COURT : DELHI.
 Case No. 73/14                                     State Vs Shri Chote Lal.




                     NOTICE OF ACCUSATION U/S 25l CrPC

It is alleged against you that on 4.2.2014 at about 11.10 A.M at in front of Hanuman Mandir, Yamuna Bazar, Delhi you accused Chote Lal was found begging from the passersby by raising your hands and thereby you committed an offence of begging defined U/S2 (1) (i) of The Bombay Prevention of Begging Act, 1959 and you are required to be dealt in accordance with Section 5(5) of the Bombay Prevention of Begging Act, 1959 and within my cognizance.

MM Delhi/5.2.2014 Notice U/S 5(5)BPB Act,59 has been read over and explained to the accused in vernacular and he is questioned as under:-

Q.     Do you plead guilty or claim trial?


Ans. I plead guilty and do not claim trial.




RO&AC                                              MM Delhi/5.2.2014