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 6, Cited by 4]

Patna High Court

Bhedu Tatma And Ors. vs Hari Jha on 23 August, 1957

Equivalent citations: AIR1958PAT35, 1957(5)BLJR681, 1958CRILJ80, AIR 1958 PATNA 35, ILR 36 PAT 1214 1957 BLJR 681, 1957 BLJR 681

JUDGMENT
 

Jamuar,  J. 
 

1. This is a reference made by the Sessions Judge of Purnea under the provisions of Section 438 of the Code of Criminal Procedure. The circumstances are these; One Hari Jha had filed a petition of complaint in the court of the Subdivi-sionai Magistrate of Araria against eleven persons charging them of having committed offences punishable under Sections 148, 324 and 323 of the Indian Penal Code. The accused were tried on these charges, and four of them were convicted under Sections 148 and 323 of the Indian Penal Code by a magistrate of Araria. The magistrate passed sentence of one year's rigorous imprisonment each under Section 148, Indian Penal Code, and a sentence of fine of Rs. 60/- each under Section 323, Indian Penal Code, with the direction, that in default of payment of the fine the convicted men shall suffer rigorous imprisonment for two months each. The further direction was that the sentence of imprisonment under Section 148, Indian Penal Code, and the sentence of imprisonment in default of payment of the fine imposed under Section 323, Indian Penal Code,. shall run concurrently.

2. The convicted men appealed to the court of session. The learned Sessions Judge altered the conviction from Section 148, Indian Penal Code, to one under Section 147, Indian Penal Code, and reduced the sentence to six months' rigorous imprisonment. The sentence of fine as also the sentence of imprisonment in default of payment of the fine passed under Section 323, Indian Penal Code, was upheld. The learned Sessions Judge also gave the direction that the sentence of imprisonment under Section 147, Indian Penal Code, and the sentence of imprisonment in default of payment of the fine passed under Section 323, Indian Penal Code, shall run concurrently as ordered by the trial magistrate.

3. An application in revision was then filed in this Court as against the judgment and order passed by the learned Sessions Judge. This application was summarily dismissed by a learned, Single Judge of this Court. This was in Criminal Rev. No. 343 of 1957 (Pat) (A).

4. Thereafter, the attention of the learned Sessions Judge was drawn by the Superintendent of the District Jail of pumea that the sentence of imprisonment in default of the payment of fine could not run concurrently with the substantive term of imprisonment. Thereupon the learned Sessions Judge has made the present reference observing that this illegality which had been committed by the trial magistrate had not been pointed out to him when he had heard the appeal and it had escaped his notice. He further says in his letter of reference that since he was powerless to make any alteration in the Judgment and order passed by him, the mater is being referred to the High Court. It is further stated by the learned Sessions Judge that a direction that the sentence of imprisonment in default of payment of the fine shall run consecutively with the substantive sentence of imprisonment would virtually amount to enhancement of sentence and such an order he could not pass. Accordingly he sought the direction of this Court.

5. Notice was issued upon the opposite party to show cause why the sentence of imprisonment in default of payment of the fine imposed upon them shuold not be ordered to run consecutively with the substantive sentence of imprisonment. Notice was also directed to be issued to the State. No one has appeared on behalf of the opposite party. The learned Standing Counsel has, however, appeared for the State and we have heard him.

6. The question before us is whether after the dismissal of the application filed by the opposite party in Criminal Revn. No. 343 of 1957 (Pat) (A). This Court can now reopen the matter of the appropriate sentence which should have been passed in the case. The learned Standing Counsel has drawn our attention to the case of Anif Sahib, In, re, AIR 1925 Mad 993 (B) for the contention that this Court can correct the illegality committed by the courts below in directing that the sentence of imprisonment in default of the payment of fine shall run concurrently with the substantive sentence of imprisonment.

7. That such a sentence is illegal can admit of no doubt. Section 64 of the Indian Penal Code deals with sentence of imprisonment passed for non-payment of a fine, and the last paragraph of that section cleanly states that a court which imposes a sentence of fine upon an offender is competent to direct that in default of payment of the fine, the offender shall suffer imprisonment for a certain term, and then come the important words, "which imprisonment shall be in excess of any other imprisonment to which he may have been sentenced or to which he may be liable under a commutation of a sentence".

Accordingly, the sentence of imprisonment in default of payment of fine must be in excess of, and not concurrent with, any other sentence of imprisonment to which an accused may have been sentenced. In the present case, the trial magistrate had committed an illegality in directing that the sentence in default of payment of the fine shall run concurrently with the substantive sentence, & the same mistake was repeated by the learned Sessions Judge on appeal.

That illegality has to be corrected and in my view this Court can make that correction upon this reference made by the Sessions Judge, although an application filed in this Court in its criminal revisional jurisdiction by the convicted men has been dismissed earlier. In the Madras case, to which I have just made reference, it was pointed out that ordinarily a Judge disposing of a revision petition filed by a convicted person against the propriety of his conviction cannot be said to be adiudicating on the question of enhancing the sentence.

A Court exercising its revisional powers Upon a revision petition ordinarily deals with the points raised in the petition and has no occasion to travel outside them and consider the whole case upon its merits, as the Court that tries the accused and the Court that hears the appeal, if any, does. The application in revision had been filed by the convicted men against their conviction and the application was dismissed in limine.

The present reference is made by the Sessions Judge and it concerns illegality of the sen, tence, though in effect it may amount to enhancement of sentence by this Count. The qustion of enhancement of sentence was, of course not before the learned Judge who had dismissed the criminal revision. As again it was pointed out in the Madras case, the learned Judge when dismissing the criminal revision could not be said to have applied his mind to the extent of the sentence.

That application was disposed of without notice to the State and the question of enhancing the sentence was not & could not have been raised. In the same case, Wallace, J. dealing with the question whether the High Court should correct such a mistake or not gives convincing reasons for the view that such an error ought to be corrected. To hold otherside would be entirely wrong for, he says, "if an accused person, in order to forestall a probable reference for enhancement of punishment, puts in criminal revision petition, with grounds so obviously and intentionally untenable that it is dismissed in limine", a reference for enhancement of sentence would be precluded. "Again", he said, "if one convicted person out of two put in a criminal revision petition so unsup-portable that it was dismissed in limine that would preclude the other from putting in a criminal revision petition in his turn, however good his grounds for revision might be". Other anomalous results will also follow.

8. In these circumstances, I am of opinion that this Court can deal with this matter in this reference. Accordingly, I would accept this reference and direct that the sentence of imprisonment passed upon the opposite party in default of payment of the fine imposed upon them or their conviction under Section 323, Indian Penal Code, shall run consecutively with the substantive term of imprisonment imposed upon them under Section 147, Indian Penal Code.

Chaudhuri, J.

9. I agree.