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 2, Cited by 8]

Supreme Court of India

Raviner Singh vs State Of Himachal Pradesh on 30 April, 2009

Equivalent citations: AIR 2010 SUPREME COURT 199, 2009 (14) SCC 201, 2009 AIR SCW 5845, 2009 (8) SCALE 785, 2010 (1) SCC(CRI) 1329, (2010) 1 RECCRIR 100, (2009) 8 SCALE 785

Author: Arijit Pasayat

Bench: Arijit Pasayat, Asok Kumar Ganguly

                                    2009(9) SCR 937
                        RAVINDER SINGH
                                V.
                 STATE OF HIMACHAL PRADESH
                 (Criminal Appeal No. 16 of 2003)
                            APRIL 30, 2009
  [DR. ARIJIT PASAYAT AND ASOK KUMAR GANGULY, JJ.]


    The Judgment of the Court was delivered by

    DR. ARIJIT PASAYAT, J. 1. Heard learned counsel for the
parties.

    2. Challenge in this appeal is to the judgment of a learned
Single Judge of the Himachal Pradesh High Court upholding the
conviction of the appellant for offence punishable under Section
61(1)(a) of the Punjab Excise Act, 1914 (hereinafter referred to as
'the Act').

    3. The allegation against the accused-appellant was that he
was carrying illicit liquor in a container wrapped in a gunny bag.
The accused was driving truck bearing No.HPA-1975 and the truck
was stopped and search was carried out. On checking the
container, it was found that it contained five bottles of illicit liquor.
On analysis by the Chemical Examiner, the sample which was
collected was found to be illicit liquor.

    4. Learned Chief Judicial Magistrate, Solan, found the
appellant guilty of the offence punishable under Section 61(1)(a) of
the Act and sentenced him to simple imprisonment for six months
and to pay a fine of Rs.5,000/- with default stipulation.
   5. The matter was carried in appeal by the appellant before the
learned Sessions Judge who dismissed the appeal. The appellant
challenged the order of the learned Sessions Judge before the
High Court by filing criminal revision which, by the impugned order,
dismissed the appeal.

   6. In support of the appeal learned senior counsel for the
appellant submitted that the evidence adduced by the prosecution
to establish the accusations was not sufficient to record the
conviction. Additionally, it is submitted that though the learned
Chief Judicial Magistrate was of the view that six months' sentence
would be harsh, yet, being of the view that the minimum sentence
imposable was six months, imposed the sentence of six months.
According to learned senior counsel for the appellant, the
occurrence took place on 25th May 1995 at which point of time
there was no minimum sentence prescribed as amendment to
Section 61(1)(a) bringing in the concept of minimum sentence was
introduced by Himachal Pradesh Act No.8/1995 dated 23rd June
1995.

   7. Learned counsel for the respondent, on the other hand,

submitted that the relevant date would be the date of conviction and not the date of commission of the offence.

8. Prior to the amendment by the Himachal Pradesh Amendment Act, Section 61(1)(a) read as follows :

"61.(1) Penalty for unlawful import, export, transport, manufacture, possession, etc.: Whoever, in contravention of any section of this Act or of any rule, notification issued or given thereunder or order made, or of any license, permit or pass granted under this Act,-
(a) imports, exports, transports, manufactures, collects or possesses any (intoxicant); or
(b) ... ... ...
(c) ... ... ...

shall be punishable for every such offence with imprisonment for a term which may extend to three years and with fine upto two thousand rupees and if found in possession of a working still for the manufacture of any intoxicant shall be punishable with the minimum sentence of six months imprisonment and fine of two hundred rupees."

9. A bare reading of the above provision makes it clear that though the maximum sentence was prescribed, there was no minimum sentence prescribed.

10. It is trite law that the sentence imposable on the date of commission of the offence has to determine the sentence imposable on completion of trial. This position is clear even on a bare reading of Article 20(1) of the Constitution of India, 1950 (in short, 'the Constitution'). The said provision reads as under:

"20. Protection in respect of conviction for offences.-(1) No person shall be convicted of any offence except for violation of a law in force at the time of the commission of the act charged as an offence, nor be subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence."

11. Wills in his Constitutional Law of the United States (at page

516) brought out a lucid classification of the penal law which are ex post facto :

(i) when they make criminal an act which was innocent when done;
(ii) when they make a crime greater than it was when it was committed;
(iii) when they make the punishment greater than the punishment was at the time the act was committed;
(iv) when they change the rule of evidence as to deprive a defendant of a substantive right; and
(v) when they make retrospective qualifications for an offence which are out a proper exercise of the police power.

Under Article 20(1) of the Constitution what is prohibited is the conviction and sentence in criminal proceedings under ex post facto law.

12. Considering the quantity of illicit liquor seized and the passage of time, while upholding the conviction, we restrict the period of sentence to the one already undergone.

13. The bail bonds executed to give effect to the order of bail dated 09th September 2002 shall stand discharged.

14. The appeal is allowed to the aforesaid extent.