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 4, Cited by 50]

Supreme Court of India

Nadir Khan vs The State (Delhi Administration) on 3 June, 1975

Equivalent citations: 1976 AIR 2205, 1975 SCR 489, AIR 1976 SUPREME COURT 2205, 1975 CRI APP R (SC) 231, 1976 MADLW (CRI) 196, 1977 2 SCJ 92, 1975 2 CRI LT 382, (1975) 2 SCC 406, 1975 SCC(CRI) 622, 1975 UJ (SC) 549, 1977 MADLJ(CRI) 361

Author: P.K. Goswami

Bench: P.K. Goswami

           PETITIONER:
NADIR KHAN

	Vs.

RESPONDENT:
THE STATE (DELHI ADMINISTRATION)

DATE OF JUDGMENT03/06/1975

BENCH:
GOSWAMI, P.K.
BENCH:
GOSWAMI, P.K.

CITATION:
 1976 AIR 2205		  1975 SCR  489
 1975 SCC  (2) 406


ACT:
Code of Criminal Procedure, (II of 1974)--s. 401, scope of



HEADNOTE:
The  petitioner was convicted under s. 61(a) of	 the  Punjab
Excise	 Act   and  sentenced  to   two	  months'   rigorous
imprisonment.	Revision application to the  Sessions  Judge
having	failed,	 he moved the High Court under s.  482,	 Cr.
P.C.   1973  (II  of  1974)  read  with	 Art.  227  of	 the
Constitution.  Invoking its revisional jurisdiction suo Motu
the High Court issued a rule for enhancement of the sentence
and  raised  it to six months.	In application	for  special
leave,	the  petitioner contended that the  High  Court,  in
revision  s. 401, Cr.  P.C. had no jurisdiction or power  to
enhance	 the  sentence in the absence of an  appeal  by	 the
State under s. 337 Cr.	P.C.
Dismissing the petition,
HELD  :	 The  High Court, as  an  effective  instrument	 for
administration	of criminal justice, keeps a constant  vigil
and  wherever it finds that justice has suffered,  it  takes
upon itself as its bounded duty to suo motuu act where there
is flagrant abuse of the law.  The character of the  offence
and  the  nature  of disposal of a particular  case  by	 the
subordinate court prompt remedial action on the part of	 the
High  Court for the ultimate social good of  the  community,
even though the State may be slow or silent in preferring an
appeal provided for under the new Code.	 In a given case  of
public	importance, the High Court reacts to public  concern
over  the  problem  and	 may act  suo  Motu  on	 perusal  of
newspaper   reports   disclosing   imposition	of   grossly
inadequate  sentence  upon such	 offenders.   This  salutary
power  which existed in the old Code has not been denied  by
Parliament under the new Code. [490C-F]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Criminal S.L.P. No. 554 of 1975.

From the judgment and order dated the 21st April, 1975 of the Delhi High Court in Crl. Misc. (Main) No. 79 of 1975. K. N. Chitkara and E. C. Agarwala, for the petitioner. The order of the Court was passed by GOSWAMI J.-I am reluctant to leave this matter with the usual monomial order since the submission of the learned counsel has sought to cast an unmerited doubt on the undoubted jurisdiction of the High Court in acting suo motu in criminal revision in appropriate cases. The attempt has to be nipped in the bud.

In this case, the petitioner was found in illegal possession of ganja weighing 7 kgs. And was convicted by; the Metropolitan Magistrate, Delhi, under s. 61(a) of the Punjab Excise Act as extended to Delhi and sentenced to two months' rigorous imprisonment. With no right of appeal available, there was an unsuccessful revision application before the Additional Sessions Judge, Delhi. The petitioner then moved the Delhi High Court under s. 482 of the Code of Criminal Procedure, 1973 (Act 11 of 1974) read with Art. 227 of the Constitution against the conviction, This time he was worse off as the High Court thought that the sentence awarded was inadequate and by in-

490

invoking its revisional jurisdiction issued, sou motu, a rule for enhancement of the sentence and ultimately raised the sentence to six months. Hence this special leave petition.

The question raised by the learned counsel in this application is, that the High Court, in revision under s. 401 Cr. P.C., has no jurisdiction or power to enhance the sentence in the absence of an appeal against the inadequacy of sentence under s. 377. It is well known and has been ever recognised that the High Court is not required to act in revision merely through a conduit application at the instance of an aggrieved party. The High Court, as an effective instrument for administration of criminal-justice, keeps a, constant vigil and wherever it finds that justice has suffered, it takes upon itself as its bounded duty to suo motu act where there is flagrant abuse of the law. The character of the offence and the nature of disposal of a particular case by the subordinate court prompt remedial action on the part of the High Court for the ultimate social good of the community, even though the State may be slow or silent in preferring an appeal provided for under the new Code. The High Court in a given case of public importance e.g. is now too familiar cases of food adulteration reacts to public concern over the problem and may act suo motu on perusal of newspaper reports disclosing imposition of grossly inadequate sentence upon such offenders. This position was true and extant in the old Code of 1898 and this salutary power has not been denied by Parliament under the new Code by rearrangement of the sections. It is true the new Code has expressly given a right to the State under s.377 Cr. P.C. to appeal against inadequacy of sentence which was not there under the old Code. That however does not exclude revisional jurisdiction of the High Court to act suo motu for enhancement of sentence in appropriate cases. What is an appropriate case has to be left to the discretion of the High Court. This Court will be slow to interfere with exercise of such discretion under Art. 136 of the Constitution.

S. 401 expressly preserves the power of the High Court, by itself to call for the records without the intervention of another agency and has kept alive the ancient exercise of power when something extraordinary comes to the knowledge of the High Court. The provisions under s. 401 read with s. 386(c) (iii) Cr. P.C. are clearly supplemental to those under s. 377 whereby appeals are provided for against inade- quacy of sentence at the instance of the State Government or Central Government, as the case may be. There is therefore, absolutely no merit in the contention of the learned counsel that the High Court acted without jurisdiction in exercising the power of revision, suo motu, for enhancement of the sentence in this case. The application stands H rejected. P.B.R. Petition dismissed.

491