Supreme Court of India
Lashkari Ram & Ors vs Mast Ram Tanta & Anr on 1 September, 1998
Equivalent citations: AIR 1998 SUPREME COURT 3334, 1998 AIR SCW 3274, (1998) SC CR R 942, (1998) 3 CURCRIR 248, (1998) 3 ALLCRILR 170, 1998 (6) SCC 666, 1999 ALLMR(CRI) 1 144, 1998 UJ(SC) 2 591, 1998 ADSC 6 653, (1998) 7 SUPREME 165, (1998) 5 SCALE 139, (1998) 37 ALLCRIC 635, (1998) 3 CHANDCRIC 66, 1998 CRILR(SC&MP) 597, (1998) 3 CRIMES 230, 1998 SCC (CRI) 1553, (1998) 6 JT 195(2) (SC)
Bench: G.T.Nanavati, S.P.Kurdukar
PETITIONER: LASHKARI RAM & ORS Vs. RESPONDENT: MAST RAM TANTA & ANR. DATE OF JUDGMENT: 01/09/1998 BENCH: G.T.NANAVATI, S.P.KURDUKAR ACT: HEADNOTE: JUDGMENT:
JUDGMENT NANAVATI. J.
In this appeal, filed by some of the officers of the Himacahal Pradesh Government, what is called in question are the remarks made against them by the High Court, while disposing of Criminal Revision No. 56/82. Respondent No.1 Mast Ram Tanta was tried by the Court of Sub-Divisional Magistrate, Theog for certain offences punishable under the Indian Penal Code and the Forest Act. Respondnt No. 1 pleaded quilty and was sentenced to pay fine only. The High Courtfinding that the sentence imposed upon Respondent No. 1 was inadequate, in exercise of its sub moto powers, issued notice to him calling him to show cause why the sentence should not be enhanced. During those proceedings the High Court found that the whole trial was conducted in an unholy haste and there was plea bargaining. Therefore, instead of enhancing the sentence it thought it proper to quash the whole trial and remanded the case back to the trial court for conducting the trial afresh. While disposing of the Revision Application in that manner the High Court made certain observations against the present appellants. Having gone through the judgment, we find that the said observations are part and parcel of the reasoning of the High Court and they have been made while appreciating the evidence on record. Those observations are a part of the reasoning of the High Court. They cannot be expunged because that will amount to removing the very foundation on which the High Court judgment is based.
We, therefore, dismiss this appeal.