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 34, Cited by 0]

Madhya Pradesh High Court

Lateef Mohd. vs The State Of M.P. on 22 October, 2024

Author: Prem Narayan Singh

Bench: Prem Narayan Singh

         NEUTRAL CITATION NO. 2024:MPHC-IND:31021




                                                             1                            CRA-933-1999
                            IN     THE      HIGH COURT OF MADHYA PRADESH
                                                   AT INDORE
                                                      BEFORE
                                     HON'BLE SHRI JUSTICE PREM NARAYAN SINGH
                                              ON THE 22nd OF OCTOBER, 2024
                                             CRIMINAL APPEAL No. 933 of 1999
                                               LATEEF MOHD. AND OTHERS
                                                         Versus
                                                   THE STATE OF M.P.
                         Appearance:
                                 Shri Vivek Singh - advocate for the appellant no.1 &2.

                                 Shri Abhay Saraswat - advocate for the appellant no.3.
                                 Shri H.S.Rathore - Govt. advocate for the respondent/State.

                                                       Reserved on: 26.09.2024
                                                       Delivered on: 22.10.2024

                                                            JUDGMENT

This criminal appeal is preferred under section 374 of Cr.P.C. by the appellants being aggrieved by the judgment of conviction and sentence dated 30.06.1999, passed by learned Special Judge (SC/ST[PA]ACT), District-

Mandsaur in Special Criminal Case No.64/1997, whereby the appellants have been convicted for the offence punishable under Section 307/34, 325/34 and 323/34 of IPC, 1860 sentenced to undergo 5 years, 2 years and 6 months R.I. with fine of Rs.500/-, Rs.500/- and Rs.300/- respectively and usual default stipulations.

2. As per prosecution story, on 22.08.1993 at about 3.00 pm at village Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 2 CRA-933-1999 Khajuri Rand the complainant Devilal was returning to his house from the well then Kishore informed that he has been assaulted, at that time appellant no.1 Latif reached the spot. Complainant enquired about the incident to Latif, then he started hurling abuses and on being pacified, he left the spot, however, he returned back along with co-accused persons Subhan, Ghabba and Vali Mohammad armed with Axe, Knife and wooden sticks. Ghabba caught hold of complainant from back and appellant-Subhan assaulted him with knife on his head. Appellant Latif assaulted Bhagwan by axe and appellant-Subhan assaulted Bhagwan on his head. It is further alleged that appellant-Subhan assaulted Sampathbai also. Allegation against Vali Mohammed is that he threatened to kill the complainant party so also the drive away them from the village. When the other villagers reached the place of the incident, the accused persons flew away from the spot. Thereafter, complainant along with his brother and nephew went to police station in a tractor and registered complaint against the appellants. On the basis of which FIR was lodged against the appellants.

3. The police after following the due procedure, reached the spot, prepared the spot map; collected the blood stained and normal sand, blood stained cloths; recorded the statements of the witnesses; arrested the accused persons and on their instance seized the articles used in the crime. Injured persons were sent for treatment and the seized articles were sent for forensic lab for analysis. In medical examination injuries were found on the person of Devilal, Bhagwan, Shivlal and Sampathbai and as per fracture report, a fracture was deducted in the hand of Devilal. After due investigation, Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 3 CRA-933-1999 charge sheet was filed.

4. The prosecution on its behalf has examined as many as 12 witnesses namely Prabhulal (PW-1), Devilal (PW-2), Bhagwan (PW-3), Sampathbai (PW-4), Kishore (PW-5), Balaram (PW-6), Shivlal S/o Prabhulal (PW-7), Megha (PW-8), Balakrishna (PW-9), Dr. S.K. Mishra (PW-10), Shivlal S/o.Bownaji (P.W.-11), Prabhusingh (P.W.12), ASI R.P. Yadav (P.W.13), C.R. Jatav Inspector, CID,(P.W.14), Dr. G.L. Jain (P.W.15) and R. Udaynarayan (P.W-16). No. witness has been adduced in defence by the appellants.

5. Learned trial Court, on appreciation of the evidence and argument adduced by the parties, pronounced the impugned judgment on 30.06.1999 and finally concluded the case and convicted and sentenced the appellant for commission of the said offence as mentioned in para -1 of this order.

9. Before this Court, both the parties have filed applications for compounding the offences.

10. The said applications were sent for verification before the Principal Registrar on different dates vide orders dated 08.12.2021 and 28.07.2022. In compliance to the said orders, the compromise was verified and reports dated 15.12.2021 and 08/09/2022 have been submitted in which it is mentioned that accused/appellants and the complainants have entered into compromise with mutual consent. There is no dispute remaining between the accused/appellants and the complainant.

11. Counsel for the appellants submits that so far as sentence is Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 4 CRA-933-1999 concerned, the appellants have already undergone jail sentence of approximately more than three and half months and the incident had taken place in the year 1993. Counsel submitted that appellant no.3 - Ghabba is a government servant hence counsel prays that probation be granted under Section 4 of the Probation of Offenders Act so that his service is not adversely effected. Counsel placed reliance upon the judgment passed by Hon'ble Apex Court in the case of Rajbir vs. State of Haryana (AIR 1985 SC 1278) so also the order passed by this Court in the case of Narottam vs. State of M.P. (1995(1) MPWN 238) . It is also submitted that compromise has already been arrived at between the parties and therefore, while maintaining the conviction, the jail sentence may be reduced to the period already undergone by enhancing the fine amount on the basis of compromise.

12. Learned counsel for the respondent/state has opposed the prayer. However, it is fairly admitted that the parties have compromised the matter amicably.

13. Nevertheless, the counsel for the appellants has not impugned the merits of conviction and confined his arguments on sentencing of the appellants on the basis of compromise application, but still this appellate Court is of the view to examine the sanctity of conviction. On this aspect, I have gone through the order of the trial Court. The prosecution case is not only fortified by the eye-witnesses including the injured persons, but also well supported by medical testimony and documentary evidence adduced before the trial Court. In view of the whole evidence produced by the Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 5 CRA-933-1999 prosecution, conclusion of learned trial Court regarding conviction appears to be on sound reasoning, it does not warrant any interference.

14. Now coming to the compromise petition with regard to offence under Section 323/34 and 325/34 of IPC, actually when the injured persons have filed compromise petition with regard to aforesaid offences, the same has already been verified, and the offences are compounded with the leave of this Court, so also as there is no public interest involved in the case, all the three appellants are acquitted from the charges under Section 323/34, 325/34 of IPC on the basis of compromise, if any fine amount deposited with regard to these offences, if would be returned accordingly.

15. Now, the Court is turning to the sentencing part of appellant no.1 &2 with regard to non-compoundable offence under Section 307 /34 of IPC and considering the effect of compromise placed by the complainant/injured and accused persons. In the case of Narinder Singh and Ors Vs. State of Punjab And Anr , 2014 (6) SCC 466 relying on the various judgments, the Apex Court permitted the compounding in a non-compoundable case and quashed the criminal proceedings. The Hon'ble Apex Court in para no.21 has observed as under:-

"21. However, we have some other cases decided by this Court commenting upon the nature of offence under Section 307 of IPC. In Dimpey Gujral case (supra) , FIR was lodged under sections 147,148,149,323,307,552 and 506 of the IPC. The matter was investigated and final report was presented to the Court under Section 173 of the Cr.P.C. The trial court had even framed the charges. At that stage, settlement was arrived at between parties. The court accepted the settlement and quashed the proceedings, Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 6 CRA-933-1999 relying upon the earlier judgment of this Court in Gian Singh vs. State of Punjab & Anr. 2012 AIR SCW 5333 wherein the court had observed that inherent powers under section 482 of the Code are of wide plentitude with no statutory limitation and the guiding factors are: (1) to secure the needs of justice, or (2) to prevent abuse of process of the court. While doing so, commenting upon the offences stated in the FIR, the court observed:
"Since the offences involved in this case are of a personal nature and are not offences against the society, we had enquired with learned counsel appearing for the parties whether there is any possibility of a settlement. We are happy to note that due to efforts made by learned counsel, parties have seen reason and have entered into a compromise."

This Court, thus, treated such offences including one under section 307, IPC were of a personal nature and not offences against the society."

15. On this point, the view of Hon'ble Apex Court in the case of Unnikrishnan alias Unnikuttan versus State of Kerala reported in (2018) 15 SCC 343 is also worth referring in the context of this case as under:-

"10. In series of decisions i.e. Bharath Singh vs. State of M.P. and Ors., 1990 (Supp) SCC 62, Ramlal vs. State of J & K, (1999) 2 SCC 213, Puttaswamy vs. State of Karnataka and Anr, (2009) 1 SCC 71 1, this Court allowed the parties to compound the offence even though the offence is a non-

compoundable depending on the facts and circumstances of each case. In some cases this Court while imposing the fine amount reduced the sentence to the period already undergone."

11. What emerges from the above is that even if an offence is not compoundable within the scope of Section 320 of Code of Criminal Procedure the Court may, in view of the compromise arrive at between the parties, reduce the sentence imposed while maintaining the conviction."

16. Even this Court in Cr.A. No.268/2016 (Kanha @ Mahesh v/s Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 7 CRA-933-1999 The State of Madhya Pradesh) decided on 26.08.2017 as well as in Cr.A. No.561/2010 (Radhakrishnan & 3 Others v/s The State of Madhya Pradesh) decided on 18.04.2017 and in CRA No.604/2000 (Aaram Singh vs. The State of Madhya Pradesh) decided on 08.08.2019, Sohan Jangu & others vs. State of Madhya Pradesh reported as 2023 Lawsuit (MP) 392, Devendra Singh vs. State of M.P. (2023 Lawsuit (MP)781) and Shravan vs. The State of M.P. reported as 2024 Lawsuit (MP) 240 has taken a similar view.

17. On this point, this Court is also inclined to quote the excerpt of the judgment rendered by Hon'ble Apex Court in the case of Bhagwan Narayan Gaikwad vs. State of Maharashtra; [2021 (4) Crimes 42 (SC) which is as under:-

"28. Giving punishment to the wrongdoer is the heart of the criminal delivery system, but we do not find any legislative or judicially laid down guidelines to assess the trial Court in meeting out the just punishment to the accused facing trial before it after he is held guilty of the charges. Nonetheless, if one goes through the decisions of this Court, it would appear that this Court takes into account a combination of different factors while exercising discretion in sentencing, that is proportionality, deterrence, rehabilitation, etc.
29. The compromise if entered at the later stage of the incident or even after conviction can indeed be one of the factor in interfering the sentence awarded to commensurate with the nature of offence being committed to avoid bitterness in the families of the accused and the victim and it will always be better to restore their relation, if possible, but the compromise cannot be taken to be a solitary basis until the other aggravating and mitigating factors also support and are favourable to the accused for molding the sentence which always has to be examined in the facts and circumstances of the case on hand."
Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04

NEUTRAL CITATION NO. 2024:MPHC-IND:31021 8 CRA-933-1999

18. As the offence under Section 307/34 of IPC is not compoundable under Section 320 of the Code of Criminal Procedure, 1973, it is not possible to pass the order of acquittal on the basis of compromise but, it is by now well settled that such a compromise can be taken into account for reduction of sentence. The appellants and the complainant are living in the same society, they are residing happily since last so many years, they want to live with peace, and in view of the aforesaid principle laid down by Hon'ble Apex Court and this Court, taking into consideration that the incident has taken place in the year 1993, the appellants are facing the trial for more than 30 years and further appellants have already undergone jail sentence of more than 3 and 1/2 months and no fruitful purpose would be served in keeping the appellants in jail even after the compromise entered into between the parties, therefore, to meet the ends of justice, the sentence of imprisonment awarded against the appellant No.1- Latif & appellant No.2-Shubhan, may be reduced to the period already undergone hence this Court is of the view that while maintaining conviction under Section 307/34 of IPC, the sentence under this offence is reduced to the period already undergone by enhancing the fine amount from Rs.500 to Rs.10,000/-. The appellants 1 &2 are on bail, their bail bonds and surety shall be discharged after their depositing the aforesaid fine amount imposed upon them. Failing to deposit the fine amount or compensation amount they shall suffer 03 months S.I. , if already deposited, shall be adjusted.

20. With regard to the prayer of appellant no.3 - Ghabba learned counsel for the appellant submitted that since appellant no.3-Ghabba is a Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 9 CRA-933-1999 government servant, he should be given the benefit of Probation of Offenders Act,1958 (hereinafter referred to as 'The Act, 1958') in this regard, it is worth to quote hereunder Section 4 , 5 and 12 of The Act, 1958:

Section 4:Power of Court to release certain offenders on probation of good conduct:
(1) When any person is found guilty of having committed an offence not punishable with death or imprisonment for life and the Court by which the person is found guilty is of opinion that, having regard to the circumstances of the case including the nature of the offence and the character of the offender, it is expedient to release him on probation of good conduct, then, notwithstanding anything contained in any other law for the time being in force, the Court may, instead of sentencing him at once to any punishment direct that he be released on his entering into a bond, with or without sureties, to appear and receive sentence when called upon during such period not exceeding three years, as the Court may direct, and in the meantime to keep the peace and be of good behaviour:
Provided that the Court shall not direct such release of an offender unless it is satisfied that the offender or his surety, if any, has a fixed place of abode or regular occupation in the place over which the Court exercises jurisdiction or in which the offender is likely to live during the period for which he enters into the bond. (2)Before making any order under sub-section (1), the Court shall take into consideration the report, if any, of the probation officer concerned in relation to the case. (3)When an order under sub-section (1) is made, the Court may, if it is of opinion that in the interests of the offender and of the public it is expedient so to do, in addition pass a supervision order directing that the offender shall remain under the supervision of a probation officer named in the order during such period, not being less than one year, as may be specified therein, and may in such supervision order impose such Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021

10 CRA-933-1999 conditions as it deems necessary for the due supervision of the offender.

(4)The Court making a supervision order under sub- section (3) shall require the offender, before he is released, to enter into a bond, with or without sureties, to observe the conditions specified in such order and such additional conditions with respect to residence, abstention from intoxicants or any other matter as the Court may, having regard to the particular circumstances, consider fit to impose for preventing a repetition of the same offence or a commission of other offences by the offender.

(5)The Court making a supervision order under sub- section (3) shall explain to the offender the terms and conditions of the order and shall forthwith furnish one copy of the supervision order to each of the offenders, the sureties, if any, and the probation officer concerned." Section 5. Power of Court to require released offenders to pay compensation and costs (1) The Court directing the release of an offender under section 3 or section 4, may, if it thinks fit, make at the same time a further order directing him to pay

(a)such compensation as the Court thinks reasonable for loss or injury caused to any person by the commission of the offence; and

(b)such costs of the proceedings as the Court thinks reasonable.

(2)The amount ordered to be paid under sub-section (1) may be recovered as a fine in accordance with the provisions of sections 386 and 387 of the Code.

(3)A Civil Court trying any suit, arising out of the same matter for which the offender is prosecuted, shall take into account any amount paid or recovered as compensation under sub-section (1) in awarding damages.

XXXX Section 12 Removal of disqualification attaching to conviction Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 11 CRA-933-1999 Notwithstanding anything contained in any other law, a person found guilty of an offence and dealt with under the provisions of section 3 or section 4 shall not suffer disqualification, if any, attaching to a conviction of an offence under such law:Provided that nothing in this section shall apply to a person who, after his release under section 4, is subsequently sentenced for the original offence."

21. On this point, this Court is also inclined to quote the excerpt of the judgment rendered by Hon'ble Apex Court in the case of Rajbir vs. State of Haryana AIR 1985 SC 1278 which reads as under:-

"4. From the judgment of the High Court it appears that though the sentence imposed for the offence Under Section 323 of the Code was six months, the appellant and the co-accused had already suffered over one year's imprisonment. Ordinarily, in a situation as here, there would be no need to interfere. Learned counsel for the appellant has, however, pressed the appeal as the appellant is in Government service and if the conviction and sentence are maintained, he would lose his service. Both the parties to the assault were close relations. There is no material on the record to indicate that the appellant had any previous conviction. In the absence of such evidence, we treat the appellant as a first offender. He is entitled to be admitted to the benefits of probation Under Section 3 of the Probation of Offenders Act, 1958, taking into consideration the circumstances of the case, the nature of the offence and the character of the appellant. While maintaining his conviction we direct that he shall be released on probation of good conduct Under Section 4 of the Act. The Chief Judicial Magistrate, Bhiwani, before whom the appellant is directed to appear within four weeks from today shall release him after due admonition. We do not consider it necessary to direct him to enter into a Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 12 CRA-933-1999 bond in the facts of the case.
5. We are of the view that in the peculiar facts of the case, the conviction should not affect his service. "

22. On this point, Narottam vs. State of M.P. , reported as 1995 (1) MPWN 238 the co-ordinate Bench of this Court while granting the benefit of Section 4 of Probation of Offenders Act to the applicant has held as under:

"Reliance was placed on the case of Rajbeer vs. State of Haryana reported in AIR 1985 SC 1278. In that case it was held that on facts when the accused was in Government service, the probation could be granted u/s.4 of the Probation of Offenders Act so that his service is not adversely effected.
The facts of this case are similar. Both the petitioners are in Government service. There is no criminal history against them. Therefore, they are entitled to be released on probation instead of being sentenced to any imprisonment as fine."

23. In view of the aforesaid principles laid down by Hon'ble Apex Court and by this Court since the appellant No.3 is a Government servant, and he has been convicted for offence under Section 307/34 of IPC, 1860 and now after compromise, likewise, other co-appellants is required to be punished with only undergone period along with fine of Rs.10,000/-, it would be appropriate that this appellant no.-3 Ghabba should be given the benefit of Section 5 & 12 of The Act, 1958, as he is in government service. It is also worth to be kept in mind that the offence proved against the appellant is a serious offence but when the parties have amicably settled their dispute and due to their settlement, in view of the law laid down by Hon'ble Apex Court, his sentence is reduced to the period already undergone by him Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04 NEUTRAL CITATION NO. 2024:MPHC-IND:31021 13 CRA-933-1999 and therefore, the nature of offence would be mitigated.

24. In addition to that, it is poignant to point out that when on the basis of compromise petition, these Courts, relying upon Gian Singh (Supra), Narinder Singh and Ors (Supra), Unnikrishnan alias Unnikuttan (Supra), Bhagwan Narayan Gaikwad (Supra), can use its extraordinary jurisdiction for either quashing the criminal proceedings or reducing the sentence, they will be well within jurisdiction to give the benefit of The Act, 1958 in appropriate cases, when parties have settled their matter amicably and filed compromise petition. In the case at hand, where no evidence has been filed to indicate any criminal antecedent against appellant no.3-Ghabba, he is entitled to get the benefit of Probation of Offenders Act, 1958 under the aforesaid provisions.

25. In the upshot of the aforesaid analysis of law and deliberation in entirety, it would be condign to release the appellant No.3-Ghabba under the provisions of Section 5 & 12 of 'The Act, 1958' by imposing compensation of Rs.10000/- in the State Exchequer. In the result thereof, it is directed that conviction of appellant no.3-Ghabba will not affect his profession and future career in any manner.

26. The judgment of learned trial Court regarding disposal of the seized property stands affirmed.

27. A copy of this order be sent to the concerned trial Court for necessary compliance.

Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04

NEUTRAL CITATION NO. 2024:MPHC-IND:31021 14 CRA-933-1999

28. Pending application, if any shall be closed.

29. With the aforesaid, the present appeal stands disposed off.

Certified copy, as per rules.

(PREM NARAYAN SINGH) JUDGE sumathi Signature Not Verified Signed by: SUMATHI Signing time: 25-10- 2024 15:22:04