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 15, Cited by 0]

Allahabad High Court

Aliyar & Others vs State Of U.P. on 27 August, 2014

Author: Ranjana Pandya

Bench: Ranjana Pandya





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Reserved
 
Court No. - 14
 

 
Case :- CRIMINAL REVISION No. - 1700 of 1990
 

 
Revisionist :- Aliyar & Others
 
Opposite Party :- State Of U.P.
 
Counsel for Revisionist :- N.N. Singh
 
Counsel for Opposite Party :- A.G.A.
 

 
Hon'ble Mrs. Ranjana Pandya,J.
 

1. This revision has been preferred against the judgment and order dated 27.09.1990 passed by the Sessions Judge, Ghazipur in Criminal Appeal No. 43 of 1990 confirming the judgment of the trial court in Criminal Case No. 2460 of 1988 passed by the learned Munsif Magistrate/Lower Criminal Court, Mohammadabad, district Ghazipur on 12.04.1990 convicting the revisionists under sections 323 read with section 34 IPC, but modifying the sentence and giving them benefit of First Offender's Probation Act.

2. Facts of the case, in brief, are that on 20.03.1984 at about 3.00 p.m. in the afternoon, the complainant Girja Yadav and his brother Ram Bachan was cleaning the ground in front of the house, suddenly Ram Karan, Aliyar, Kamal Dev and Ram Laxman came and Ram Karan was armed with gandasa and remaining accused were armed with lathis. Ram Karan assaulted Ram Bachan with gandasa, Aliyar assaulted with head of lathi on the face of Ram Bachan due to which one teeth of Ram Bachan was broken and he sustained injury on the upper lip. Kamal Dev, Ram Laxman and Ram Bachan were also assaulted with lathi. Girja was also assaulted by Ram Bachan and Kamal Dev and Aliyar by lathi. The accused persons used abusive languages and threatened to kill the complainant. Witnesses Siddan and Sarvdev etc. came to the spot and saved the complainant and report was lodged and the injured were medically examined, thus, the investigation started.

3. After investigation, the Investigating Officer submitted charge sheet against the accused persons. The accused persons were summoned and charges under section 323, 325 IPC against all the accused were framed except Ram Karan, against whom charge under section 324 IPC was framed. The accused persons denied the charges and claimed tried.

4. The prosecution examined PW-1 Constable Ram Dulare, PW-2 Girja Yadav, PW-3 Ram Bachan, PW-4 Dr. C.S. Ray, PW-5 Dr. K.P. Ray, PW-6 S.I. Daya Ram Bhaskar, PW-7 Sarvdev and closed the evidence. The accused persons were examined under section 313 Cr.P.C., who were again denied the occurrence. The learned lower court after perusal of all the evidence on record convicted the revisionists Aliyar, Kamal Dev and Ram Laxman under section 323 read with section 34 IPC for two month's simple imprisonment and a fine of Rs. 100 with defaulting clause and acquitted all the accused under section 325/34 IPC and Ram Karan under section 324 IPC. Feeling aggrieved the accused-persons file a Criminal Appeal No. 43 of 1990, in which on 27.09.1990, the learned appellate court upheld the conviction, but modified the sentence and granted probation.

5. None was present on behalf of the revisionists even in the revised list. I have heard learned AGA for the State and perused the record.

6. It is well settled law that the evidence in revision as far as it relates to the factual aspects cannot be reassessed as can be done in appeal because it will be beyond the jurisdiction of the revisional court, who reassessed the evidence. The Hon'be Apex Court in AIR 1999 SC 981 State of Kerala vs. Putthumana Illath Jathavedan Namboodiri has held that the High Court while hearing the revisions does not work as Appellate Court and will not re-appreciate the evidence, unless some glaring feature is pointed out which may show that injustice has been done.

7. I have gone through the impugned judgment and also material on record. It is well settled position of law that the High Court will exercise its revisional power where there is material error or defect in law or procedure, misconception or misreading of evidence, failure to exercise or wrong exercise of jurisdiction or where the facts admitted or proved do not disclose any offence.

8. As a broad proposition, the interference may be justified (a) where the decision is grossly erroneous; (b) where there is no compliance with the provisions of law; (c) where the finding of fact affecting the decision is not based on the evidence; (d) where the material evidence of the parties has not been considered; and (e) where the judicial discretion is exercised arbitrarily or perversely.

9. Thus, in exercise of revisional jurisdiction, it will be beyond its power and jurisdiction to re-assess the evidence.

10. In another case reported in AIR 1993 Supreme Court 1126 State of Karnataka vs. Appa Balu Ingale and others it has been held by the Hon'ble Apex Court that " generally speaking, concurrent findings of fact arrived at by two courts below are not to be inferred with by the High Court in absence of any special circumstances or unless there is any perversity.

11. Considering the limited scope of revisional jurisdiction it is clear that the evidence recorded by the trial court and well discussed and appreciated by the Appellate Court is not required to be again re-appreciated on the point raised by the learned counsel for the revisionist.

12. I find that the evidence of the prosecution witnesses is clear and cogent and there is no illegality in appraisal of the evidence by the courts below. The residual question is applicability of Sections 3 and 4 of the Probation of Offenders Act and Section 360 of the Code. Where the provisions of the Probation of Offenders Act are applicable the employment of Section 360 of the Code is not to be made.

13. In cases of such application, it would be an illegality resulting in highly undesirable consequences, which the Legislature who gave birth to the Probation of Offenders Act and the Code wanted to obviate. Yet the Legislature in its wisdom has obliged the Court under section 361 of the Code to apply one of the other beneficial provisions; be it Section 360 of the Code or the provisions of the Probation of Offenders Act. It is only by providing special reasons that their applicability can be withheld by the Court. The comparative allegation of the provisions of the Probation Act are further noticed in Sub Section (10) of the 360 of the Code which makes it clear that nothing in the said Section shall affect the provisions of the Probation of Offenders Act. Those provisions have importance of their own in the respective areas where they are applicable.

14. Section 360 of the Code relates only to persons not under 21 years of age convicted for an offence punishable with fine only or with imprisonment for a term of 7 years or less, to any person under 21 years of age or any woman convicted of an offence not punishable with sentence of death or imprisonment for life. The scope of Section 4 of the Probation of Offenders Act is much wider. It applies to any person found guilty of having committed an offence not punishable with death or imprisonment for life. Section 360 of the Code does not provide for any rule for Probation Officers in assisting the courts in relation to supervision and other matters while Probation of Offenders Act does make such a provision. While Section 12 of the Probation of Offenders Act states that the persons found guilty of an offence and dealt with under Section 3 or 4 of the Probation of Offenders Act shall not suffer disqualification, if any, attached to conviction of an offence under any law, the Code does not contain parallel provision. Two statutes with such significant differences could not be intended to co-exist at the same time in the same area. Such co-existence would lead to anomalous results. The intention to retain the provisions of Section 360 of the Code and the provisions of the Probation of Offenders Act as applicable at the same time in a given area cannot be gathered from the provision of Section 360 or any other provision of the Code. Therefore, by virtue of Section 8(1) of the General Clauses Act, where the provisions of the Act have been brought into force. The provisions of Section 360 of the Code are wholly inapplicable.

15. Enforcement of Probation Act in some particular area excludes the applicability of the provisions of Section 360, 361 of the Code in that area. Section 3 of the Probation of Offenders Act reads as follows:-

"3. Power of court to release certain offenders after admonition.- When any person is found guilty of having committed an offence punishable under section 379 or section 380 or section 381 or section 404 or section 420 of the Indian Penal Code, (45 of 1860) or any offence punishable with imprisonment for not more than two years, or with fine, or with both, under the Indian Penal Code, or any other law, and no previous conviction is proved against him and the court by which the person is found guilty is of opinion that, having regard to the circumstances of the case including the nature of the offence, and the character of the offender, it is expedient so to do, then, notwithstanding anything contained in any other law for the time being in force, the court may instead of sentencing him to any punishment or releasing him on probation of good conduct under section 4 release him after due admonition.
Explanation.- For the purposes of this section, previous conviction against a person shall include any previous order made against him under this section or section 4."

16. Section 4 of Probation Act runs as follows:

"4. Power of court to release certain offenders on probation of good conduct.--(1) When any person is found guilty of having committed an offence not punishable with death or imprisonment for life and the court by which the person is found guilty is of opinion that, having regard to the circumstances of the case including the nature of the offence and the character of the offender, it is expedient to release him on probation of good conduct, then, notwithstanding anything contained in any other law for the time being in force, the court may, instead of sentencing him at once to any punishment direct that he be released on his entering into a bond, with or without sureties, to appear and receive sentence when called upon during such period, not exceeding three years, as the court may direct, and in the meantime to keep the peace and be of good behaviour:
Provided that the court shall not direct such release of an offender unless it is satisfied that the offender or his surety, if any, has a fixed place of abode or regular occupation in the place over which the court exercises jurisdiction or in which the offender is likely to live during the period for which he enters into the bond.
(2) Before making any order under sub-section (1), the court shall take into consideration the report, if any, of the probation officer concerned in relation to the case.
(3) When an order under sub-section (1) is made, the court may, if it is of opinion that in the interests of the offender and of the public it is expedient so to do, in addition pass a supervision order directing that the offender shall remain under the supervision of a probation officer named in the order during such period, not being less than one year, as may be specified therein, and may in such supervision order, impose such conditions as it deems necessary for the due supervision of the offender.
(4) The court making a supervision order under sub-section (3) shall require the offender, before he is released, to enter into a bond, with or without sureties, to observe the conditions specified in such order and such additional conditions with respect to residence, abstention from intoxicants or any other matter as the court may, having regard to the particular circumstances, consider fit to impose for preventing a repetition of the same offence or a commission of other offences by the offender.
(5) The court making a supervision order under sub-section (3) shall explain to the offender the terms and conditions of the order and shall forthwith furnish one copy of the supervision order to each of the offenders, the sureties, if any, and the probation officer concerned.

17. Section 361 Cr.P.C. is as under:

361. Special reasons to be recorded in certain cases.- Where in any case the Court could have dealt with-
(a) an accused person under section 360 or under the provisions of the Probation of Offenders Act, 1958 (2) of 1958), or
(b) A youthful offender under the Children Act, 1960 (60 of 1960), or any other law for the time being in force for the treatment, training or rehabilitation of youthful offenders, but has not done so, it shall record in its judgment the special reasons for not having done so.

18. Thus, according to the provision of section 361 Cr.P.C., the learned trial court should have assigned reason for not granting benefit of section 360 Cr.P.C. or the Probation of Offender's Act, which has not been done in this case, but the appellate court in its wisdom choose to grant benefit of section 4 of the Probation of Offender's Act.

19. In the circumstance, the revision deserves to be dismissed and the judgment passed by learned Sessions Judge, Ghazipur dated 27.09.1990 is liable to be confirmed.

20. The revision is dismissed and the order dated 27.09.1990 is confirmed.

21. A copy of this judgment be sent to the court concerned for compliance.

Dated :- 27.08.2014 Sazia