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 3, Cited by 60]

Supreme Court of India

Amar Singh And Ors. vs State Of Madhya Pradesh on 6 March, 1981

Equivalent citations: AIR1982SC129, 1982CRILJ610, (1982)3SCC214, AIR 1982 SUPREME COURT 129, 1982 (3) SCC 214, 1982 SCC(CRI) 700.2, (1983) JAB LJ 163

Author: S. Murtaza Fazal Ali

Bench: A.N.Sen, S. Murtaza Fazal Ali

ORDER
  

S. Murtaza Fazal Ali, J.
 

1. We have heard counsel for the parties and after going through the judgment of the courts below we are satisfied that this was not a fit case in which the appellants could have been convicted on the basis of presumption (under Section 114 of Evidence Act) under Section 395 of the Indian Penal Code. As however the articles were recovered very soon after the dacoity had taken place and had been proved to have been stolen in the course of the dacoity, the case of the appellants clearly falls within the ambit of Section 412, I.P.C. We therefore alter the conviction of the appellants from one under Section 395, I.P.C, to that under Section 412, I.P.C, and reduce the sentence from four years to two years rigorous imprisonment. Fine to be maintained. Out of the sum of the fine, the entire amount shall be paid to the complainant.

2. With this modification, the appeal is disposed of.