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 7, Cited by 9]

Supreme Court of India

Shyam Lal Verma vs C.B.I on 21 January, 2013

Equivalent citations: AIRONLINE 2013 SC 35, 2013 CRI LR(SC MAH GUJ) 614, (2013) 2 CRI LR(RAJ) 614, (2013) 1 MADLW(CRI) 413, (2013) 1 SCALE 685, (2013) 3 CAL CRI LR 316, (2013) 1 CRIMES 317, (2013) 2 ALL CRI LR 109, 2014 (15) SCC 340, (2013) 1 CUR CRI R 514, (2013) 1 CHAND CRI C 305, (2013) 81 ALL CRI C 470, 2013 CALCRILR 3 316, (2013) 124 ALL IND CAS 146 (SC), 2013 CRI LR (SC&MP) 614, (2013) 124 ALLINDCAS 146

Bench: Jagdish Singh Khehar, P. Sathasivam

                                                                  REPORTABLE


                       IN THE SUPREME COURT OF INDIA
                      CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL APPEAL NO.171 OF 2013
            (@ SPECIAL LEAVE PETITION (CRL.) NO. 4378 OF 2012)

SHYAM LAL VERMA                                 ...APPELLANT

        VERSUS

CENTRAL BUREAU OF INVESTIGATION                 ....RESPONDENT


                          O R D E R

Leave granted.

The appellant is a retired employee of Post Office. The incident occurred in 1993-94. The allegation against him is that he misappropriated to the extent of Rs.1,35,240/- (Rupees one lakh thirty five thousand and two hundred forty). The employees of various departments deposited their amount, but the appellant did not remit the amount and failed to make entry in the ledger. He was charged under Section 477-A IPC read with Section 3(1)(c) and 13(2) of the Prevention of Corruption Act 1988.

After fullfleged trial, the Trial Court convicted him under the above mentioned Sections. However, instead of awarding sentence, the Trial Court released the appellant under the Probation of Offenders Act,1958 on executing a personal bond in the sum of Rs.50,000/- and furnishing two sureties each of the like amount for a period of one year. He was also directed to maintain peace and good behaviour during this period.

...2/-

-2-

Aggrieved by the above decision of the Trial Court, the CBI filed an appeal before the High Court. Admittedly, the accused did not file any appeal challenging the order of conviction. By the impugned order, the High Court allowed the appeal of the CBI and sentenced him for a period of one year under Sections 477-A IPC and under Section 13(1)(c) read with Section 13(2) for a further period of one year. Both the sentences were directed to run concurrently.

Questioning the order of the High Court sentencing him, as stated above, the accused preferred the present appeal by way of special leave.

Heard learned senior counsel appearing on behalf of the appellant and learned counsel appearing on behalf of the respondent- CBI.

The only point for consideration in this appeal is, whether the Probation of Offenders Act is applicable to offences under the Prevention of Corruption Act? The Trial Court applied Probation of Offenders Act and sentenced him accordingly. This was reversed by the High Court and ultimately imposed substantive sentence of one year.

It is not in dispute that the issue raised in this appeal has been considered by this Court in 2004 (4) SCC 590 – State Through SP, New Delhi Versus Ratan lal Arora wherein in similar circumstances, this Court held that since Section 7 as well as Section 13 of the Prevention of Corruption Act ...3/-

-3-

provide for a minimum sentence of six months and one year respectively in addition to the maximum sentences as well as imposition of fine, in such circumstances claim for granting relief under the Probation of Offenders Act is not permissible. In other words, in cases where a specific provision prescribed a minimum sentence, the provisions of the Probation Act cannot be invoked. Similar view has been expressed in 2006 (11) SCC 473 – State Represented by Inspector of Police, Pudukottai, T.N. Vs. A. Parthiban.

In view of the settled legal position, we find no valid ground to interfere with the impugned order of the High Court. Consequently, the appeal is dismissed.

In view of the dismissal of the appeal, the appellant shall surrender and has to undergo remaining period of sentence. His bail bonds executed pursuant to our order dated 05.07.2012 shall stand cancelled.





                                                ....................J
                                [P. SATHASIVAM]


NEW DELHI                                       ....................J.
JANUARY 21, 2013                                [JAGDISH SINGH KHEHAR]