Delhi High Court
H.L. Khurana vs Cbi on 18 August, 2023
Author: Amit Bansal
Bench: Amit Bansal
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on : 10th August, 2023
Judgment delivered on: 18th August, 2023
+ CRL.A. 411/2023
H.L. KHURANA ..... Appellant
Through: Mr. Tanmay Mehta, Mr. Manish
Gandhi, Mr.Ankit and Mr.Krishan
Kanhaiya, Advocates.
Versus
CBI ..... Respondent
Through: Mr.Jeevesh Nagrath, SPP for CBI,
Mr.Arjun Gaur, Mr.Vedansh Vashisht
and Mr.Rajat Gupta, Advocates.
CORAM:
HON'BLE MR. JUSTICE AMIT BANSAL
JUDGMENT
CRL.M.(BAIL) 708/2023 (suspension of sentence)
1. By way of the present application, the applicant seeks regular suspension of sentence during the pendency of appeal filed by the applicant in FIR RC No. 4(A)/2013/AC-III/CBI/New Delhi under Sections 120- B/420/466/468/471 of the Indian Penal Code, 1860 (IPC) and Sections 13(2)/13(1)(d) of the Prevention of Corruption Act, 1988 (PC Act).
2. Vide judgment dated 3rd May, 2023, the Special Judge (PC Act), CBI, Rouse Avenue Court Complex, New Delhi convicted the applicant under Sections 120-B/420 of the IPC and 13(2)/13(1)(d) of the PC Act and vide Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023 CRL.A. 411/2023 16:50:26 Page 1 of 5 order on sentence dated 6th May, 2023, sentenced him to undergo four years rigorous imprisonment and imposed a combined fine of Rs. 6,00,000/-.
3. Counsel appearing on behalf of the applicant submits that the applicant was working as a Dealing Assistant with the Delhi Development Authority (DDA) at the relevant point of time, which was the lowest in the hierarchy, and hence was not in a position to influence decisions. He states that no money trail has been found traceable to the applicant.
4. Counsel for the applicant submits that the applicant was on bail during the period of trial and has never misused the liberty granted to him. The applicant has been in custody since 6th May, 2023, and has undergone about 3 months in custody. He further states that the applicant has been unable to pay the fine.
5. Learned counsel appearing on behalf of the Central Bureau of Investigation (CBI) submits that the applicant has rightly been convicted by the Trial Court and no grounds for granting suspension of sentence have been made. He states that merely because the applicant has been on bail during the trial proceedings, the same is not sufficient to grant suspension of sentence after the applicant has been found guilty. He further submits that suspension of sentence should be granted only where the convict stands a fair chance of acquittal.
6. Learned counsel for the CBI has placed reliance on the following judgments in support of his contentions:
(i) Kishori Lal v. Rupa, (2004) 7 SCC 638; (ii) Omprakash Sahni v. Jai Shankar Chaudhary, (2023) 6 SCC 123; (iii) Manoj Kumar Mishra v. CBI, 2016 SCC OnLine Del 6285 Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023 CRL.A. 411/2023 16:50:26 Page 2 of 5
7. I have heard the counsels for the parties and perused the material on record.
8. It is a settled principle of law that the Court should not deal with the merits of the case in detail at the stage of consideration of suspension of sentence. However, a prima facie view would have to be taken by the Court while deciding the application for suspension of sentence.
9. In the present case, the applicant was a junior official with the DDA and it appears from the record that no money trail has been traced back to him.
10. A perusal of the Nominal Roll shows that the applicant has already spent more than three months in custody and the conduct of the applicant has been satisfactory and he is not involved in any other case.
11. Moreover, the co-convict, the appellant in Crl.A. 431/2023, who has been awarded sentence of 3 years rigorous imprisonment has been granted suspension of sentence.
12. The judgment of the Supreme Court in Kishori Lal (supra) and Omprakash Sahni (supra) were in the context of suspension of sentence where the appellant had been found guilty of the offence punishable under Section 302 of the IPC and awarded life imprisonment. Therefore, the observations made therein with regard to suspension of sentence have to be seen in that context.
13. The judgment of the Co-ordinate Bench of this Court in Manoj Kumar Mishra (supra) was in respect of conviction under the Prevention of Corruption Act, 1988. It was a case which involved impersonation by the appellant as an officer of CBI. However, what has to be borne in mind is that in the said case, the application seeking suspension of sentence was Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023 CRL.A. 411/2023 16:50:26 Page 3 of 5 dismissed on the first date itself, when the appeal was listed. While dismissing the application for suspension of sentence, the appeal itself was listed for hearing after three months and liberty was given to the appellant to seek suspension in the event that the appeal is not heard within a period of three months.
14. Considering the totality of the aforesaid facts and circumstances and taking into account that the appeal is unlikely to come up for hearing in the near future and that the applicant has spent more than 3 months in custody, this Court deems it fit to suspend the sentence of the applicant during the pendency of the appeal.
15. Accordingly, the application is allowed. The sentence of the applicant is hereby suspended during the pendency of the appeal and he shall be released on bail on furnishing a personal bond in sum of Rs. 25,000/- with one surety of the like amount, subject to the satisfaction of the Trial Court and further subject to the following conditions:
i. The applicant shall provide his mobile number(s) to the Investigating Officer (IO) concerned, which shall be kept in a working condition at all times and shall not switch off or change the mobile number without prior intimation to the IO concerned during the period of suspension of sentence.
ii. The applicant shall furnish his permanent address to the IO within two weeks of his release and in case he changes his address, he will inform the IO concerned and this Court.
iii. The applicant shall appear before the Court as and when the appeal is taken up for hearing.
iv. The applicant shall not leave the country without the permission of Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023 CRL.A. 411/2023 16:50:26 Page 4 of 5 this Court.
16. Needless to state that any observations made herein are purely for the purposes of deciding the question of suspension of sentence and shall not be construed as an expression on the merits of the case.
17. The application is disposed of in above terms.
18. Copy of this order be given to the counsel for the applicant dasti under the signature of the Court Master.
AMIT BANSAL, J.
AUGUST 18, 2023 sr Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023 CRL.A. 411/2023 16:50:26 Page 5 of 5