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 20, Cited by 3]

Bombay High Court

The State Of Maharashtra vs Miss Surbi Chagan Hirabhai Maraman ... on 13 December, 1991

Equivalent citations: 1991(4)BOMCR330, 1992CRILJ1384

JUDGMENT
 

 S.W. Puranik, J.
 

1. The State of Maharashtra-Original complainant challenges the sentence awarded to the respondents-original accused Nos. 1 and 2 as inadequate and prays for enhancement of that sentence.

2. On 17th May 1990, respondents-original accused Nos. 1 and 2 arrived at Sahar International Airport from Frankfurt by Lufthansa Airways Flight. On suspicion they were intercepted and questioned. They, however, denied having brought any contraband within the country. The Customs authorities insisted and searched their baggages and persons. The respondents were found to be carrying 150 gold biscuits each concealed in their detachable belts around the waist. Thus, a total 300 gold biscuits were seized during the search valued at more than Rs. 1 crore. On completion of the investigation, the respondents-accused Nos. 1 and 2 along with two other-accused Nos. 3 and 4 were charge-sheeted for the offences under sections 135(1)(a) and 135(1)(b) read with Section 135(1)(i) of the Customs Act and Section 5 of the Imports and Exports (Control) Act, 1947, as also Section 120-B of the Indian Penal Code.

3. At the commencement of the trial, the respondents-accused Nos. 1 and 2 pleaded guilty. Their statements were already recorded during investigation under section 108 of the Customs Act. In addition, their statements under section 313 of Criminal Procedure Code were recorded by the learned Magistrate. The two other accused, i.e. accused Nos. 3 and 4, claimed to be tried and their case was separated.

4. In respect of the prosecution of accused Nos. 1 and 2, on their own admission and on the basis of the investigation papers, the Additional Chief Metropolitan Magistrate, 3rd Court, Esplanade, Bombay, held them guilty of the offences charged.

5. Section 135(1)(i) of the Customs Act, 1962, provides that for the offences under sections 135(1)(a) and 135(1)(b), an accused shall be punishable in the case of an offence relating to any of the goods to which Section 123 applies and the market price whereof exceeds one lakh of rupees, with imprisonment for a term which may extend to seven years and with fine, provided that in the absence of special and adequate reasons to the contrary to be recorded in the judgment of the Court, such imprisonment shall not be less than three years.

6. On their own plea of guilty of offence the accused attempted to surreptitiously bring into India contraband gold worth more than Rs. 1 crore, the offence automatically relates to the goods to which Section 123 applies, namely, gold, and since the market price thereof in each of the cases of the two respondents exceeds one lakh of rupees, the maximum punishment of imprisonment may extend to 7 years and the same may be reduced, by special and adequate reasons to be recorded by the trial Court, to a minimum of 3 years.

7. In the instant case, the learned Magistrate has given certain reasons and has awarded only 18 months' rigorous imprisonment to each of the two accused. This order was passed by the learned Magistrate on 28th August 1991 in Case No. 6/CW/ of 1991. Shri R. F. Lambay, learned Additional Public Prosecutor, appears for the appellant-State, while the respondents-accused Nos. 1 and 2 are represented by Shri P. Janardan. With the assistance of the learned Counsel for both the parties, we have gone through the reasoning of the learned Magistrate from the impugned judgment and on the basis of the same we have heard the submissions of both the learned counsel.

8. Since the conviction of the respondents is on their plea of guilty, Shri P. Janardan fairly submitted that he is not challenging the conviction on merits.

9. The only question that arises for consideration is whether the award of sentence of rigorous imprisonment for 18 months and fine of Rs. 20,000/- on each of the two counts under sections 135(1)(a) and 135(1)(b) read with section 135(1)(i) of the Customs Act is adequate or deserves to be enhanced.

10. Time and again the Supreme Court as well as this Court had occasion to deal with cases relating to economic offences such as smuggling and it has been observed that these offences are detrimental to the economic condition of the nation and have to be dealt with a firm hand by awarding deterrent sentence. Reference in that regard may be made to the case of Union of India v. Abdul Sattar Abdul Gani, 1987 Cri LJ 1691, and the case of D. P. Solanki v. Bai Pali reported in (1976) 17 Gujarat LR 92, as also the observations of the Supreme Court in the case of Mehtabsingh Gulati v. State of Gujarat, . In the said judgment, while considering the question whether leniency should be granted in awarding sentence to the convicted appellant under section 135(1) of the Customs Act. Their Lordships have observed that the age of the appellant, viz., 65 years, would not be a consideration. They stated as follows :-

"While we do appreciate that sending the appellant to prison after this passage of time may cause disturbance in his family life, we cannot overlook the nature of his crime and its impact on society. We are, therefore, not inclined to think that one month's imprisonment would serve the ends of justice even if we are to enhance the fine. We, however, take into consideration his advanced age and the passage of time and reduce his substantive sentence from five years' rigorous imprisonment to three years' rigorous imprisonment and enhance the fine from Rs. 5,000/- to Rs. 20,000/- and the default sentence to one year should he fail to pay the fine."

Thus, the Supreme Court also held that the sentence of one month's imprisonment awarded to the convict was too inadequate and enhanced it to three years' imprisonment even in a case of an accused aged 65 years.

11. Coming to the facts of the instant case, we find that the two respondent-accused Nos. 1 and 2 are young ladies who are Kenyan nationals and who were concealing 150 gold biscuits each on their persons while entering the Customs check at the Sahar International Airport. Accused No. 2 is the elder sister of accused No. 1. The elder sister in her statement recorded under section 108 of the Customs Act had stated that they come from poor family and her sister's marriage was held up for want of finances. Her age was advancing and her parents were worried about marriage expenses. It was in these circumstances that one friend Munia suggested that she should contact one Datu and act as carrier for gold to India. She also suggested that the accused No. 2 would be paid all expenses of travelling to and fro and reasonable expenses for marriage also. It was in these circumstances that she and her younger sister had contacted the said Datu and were acting as hired carriers for gold into India. In their statements under Section 313, Cr.P.C., accused Nos. 1 and 2 merely admitted the commission of offence and every ingredient thereof and prayed for leniency in sentence.

12. At the stage of judgment after the learned Magistrate concluded that both accused Nos. 1 and 2 are guilty of the offences charged, the submissions of the Prosecutor and the Counsel for defence on the question of sentence to be awarded were heard and the learned magistrate has stated his reasons in paragraphs 5 to 8 of his judgment. With reference to the special and adequate reasons, the learned Magistrate in paragraph 7 of the impugned judgment has stated that while he is aware that sub-section (3) of Section 135 of the Customs Act has ruled out certain reasons as special and adequate reasons stated in sub-clauses (i) to (iv) of Section 135(3), he observe that the said sub-section does not exempt the question of sex from consideration. He further observes :-

"Considering the total scheme of the Criminal Procedure Code, I am of the opinion that the special privileges of bail extended to the females as well as handicapped persons and aged can also be considered for the purpose of consideration of sentence against the woman convict. In fact, there is no such para laid down in the penal provisions of Section 135 of the Customs Act."

On the basis of this reasoning, the learned Magistrate has proceeded to give a lenient treatment to the two respondents who are females. According to the learned Magistrate, the female sex is considered dependent on others and therefore deserves leniency. He has also been impressed by the fact that accused No. 2 was suffering from stomach illness, though he observes that except making the statement the said accused had not produced any document to substantiate her claim of illness. Even the Jail record and medical certificate do not mention any particular disease she was suffering from. The learned Magistrate then takes into consideration their statements recorded under section 108 of the Customs Act and observes that they may be carrying gold on behalf of somebody to be delivered to a contact man and has, therefore, awarded lesser sentence. These are the only reasons recorded as special and adequate reasons by the learned Magistrate for awarding lesser punishment.

13. While perusing the statements recorded under section 108 of the Customs Act, it becomes apparent that these two accused had on previous occasions also brought in gold successfully. It was only on the second or third occasion that they were intercepted and arrested. It is also brought to our notice by the learned Counsel that the aggregate fine of Rs. 70,000/- each has also been paid by these two accused persons and they have undergone the imprisonment of 18 months awarded to them.

14. In all these offences affecting the economy of the Country, a serious view has been repeatedly taken and we are surprised at the reasons recorded by the learned Magistrate in awarding lesser sentence for such a serious crime. In the instant case, gold worth one crore rupees was attempted to be smuggled into the country. The reasoning of the learned Magistrate that from the scheme of the Code of Criminal Procedure the special privileges to ladies in so far as bail is concerned should also be applied in the case of award of sentence to females is without any basis. Once an accused is found guilty of a given offence, then the sentence to be awarded is to be considered irrespective of the sex of the accused. Section 2(y) of the Code of Criminal Procedure states that "words and expressions used herein and not defined but defined in the Indian Penal Code have the meanings respectively assigned to them in that Code. "The words "man", "woman" or "person" are not defined in the Criminal Procedure Code. Hence, on referring to Sections 10 and 11 of the Indian Penal Code, we find that the word "man" denotes a male human being of any age; the word "woman" denotes a female human being of any age; and the word "person" includes any Company or Association, or body of persons whether incorporated or not. What is more important is Section 8 which says that the pronoun "he" and its derivation are used for any person, whether male or female. Thus, when any statute refers to a 'person' who shall be awarded, on conviction, a particular sentence, it would ordinarily mean from the entire scheme of the Code of Criminal Procedure as well as from the particular penal statute that "person" includes woman and there is no distinction in so far as the award of sentence to either of them is concerned.

15. The reasons recorded by the learned Magistrate for awarding lesser sentence are, therefore, totally irrational and cannot be sustained and the sentence of rigorous imprisonment for 18 months and fine of Rs. 20,000/- awarded by the learned Magistrate against both the accused for the offences under sections 135(1)(a) and 135(1)(b) read with Section 135(1)(i) of the Customs Act will have to be enhanced to R.I. for 5 years and fine of Rs. 35,000/- against each on each of the two counts.

16. In the result, therefore, the appeal filed by the State for enhancement of sentence against the respondents-original accused Nos. 1 and 2 is allowed. The order of sentence dated 28th August 1991 passed by the Additional Chief Metropolitan Magistrate, 3rd Court, Esplanade, Bombay, is modified as below :-

For the offences under sections 135(1)(a) and 135(1)(b) read with section 135(1)(i) of the Customs Act, both the respondents-accused Nos. 1 and 2 are sentenced to suffer R.I for 5 years and to pay a fine of Rs. 35,000/- on each of the two counts or in default to suffer further R.I. for 3 months on each of the two counts.
The order of sentences of R.I. and fine or in-default sentences passed by the learned Magistrate against both the respondents-accused Nos. 1 and 2 for the offences under section 5 of the imports and Exports (Control) Act, and Section 120-B of the I.P.C. is confirmed.
All the substantive sentences are directed to run concurrently.
(Total fine Rs. 1,00,000/- against each of the two respondents-accused Nos. 1 and 2 aggregates to Rs. 2,00,000/- and in default sentence 11 months against each).
Out of the fine, if recovered, Rs. 40,000/- to be paid to the Department in case the entire amount is recovered.
Since both the accused are reported to have been released from Jail under the trial Court's order of conviction and sentence. Warrant of arrest to issue against both the accused for undergoing the remaining period of imprisonment as now enhanced and awarded by this Court.
Certified copy to be issued on priority basis.

17. Appeal allowed.