2008 INSC 1593 SUPREME COURT OF INDIA Mangoo @ Mangal Singh Vs. State of M.P. Crl.A.No.1145 of 2008 (Dr. Arijit Pasayat and P. Sathasivam JJ.) 24.07.2008 JUDGMENT Arijit Pasayat, J. 1. Though the petition was filed as a writ petition and was numbered as WP (Crl.) No. 192 of 2005, by order dated 1.4.2005 it was noted that in the notice it shall be indicated that the writ petition shall be treated as a Special Leave Petition against the judgment of the High Court and shall be disposed of in the light of this Court's judgment in Ghapoo Yadav and Ors. v. State of Madhya Pradesh1. 2. Background facts in a nutshell are as follows: "Five persons faced trial for alleged commission of offence punishable under Section 302 read with Section 149 of the Indian Penal Code, 1860 (in short the 'IPC'). The trial Court convicted all the five accused persons including the appellant in this Writ Petition and sentenced him to undergo RI for life. All the accused persons preferred appeal which was numbered as Criminal Appeal No. 718 of 1989 before the Madhya Pradesh High Court at Jabalpur. The High Court by its judgment dated 18.4.2001 dismissed the appeal. Three of the accused persons filed Special Leave Petition No. 4782 of 2002 which was admitted and registered as Criminal Appeal No. 229 of 2003. The appellant admittedly did not file any Special Leave Petition. By judgment dated 17.2.2003 in the aforesaid Criminal Appeal, a Bench of this Court held that Exception 4 to Section 300 IPC was applicable to the facts of the case and altered the conviction to Section 304 Part I IPC and held that custodial sentence of 10 years and fine as was imposed by the High Court would meet the ends of justice. The petition be numbered as Special Leave Petition and consequently as a criminal appeal on grant of leave." 3. Learned Counsel for the respondent-State submitted that since the appellant had not filed any special leave petition in time, he is not entitled to the benefit of the judgment. 1 SpotLaw 4. In Vajrapu Sambayya Naidu and Ors. v. State of A.P. and Ors.2 the benefit of the judgment was extended even to other accused persons who had not approached this Court. 5. In Harbans Singh v. State of UP. and Ors.3, four accused, were convicted and sentenced to death. The order was confirmed by the High Court. One of the accused died in police encounter. Separate Special Leave Petitions of remaining three accused came up for consideration before different Benches in this Court. SLP of one of them was dismissed and he was hanged, SLP of another accused was partly allowed by the Court and death sentence was commuted to imprisonment for life. SLP of the remaining accused thereafter was dismissed, review petition was also dismissed and his prayer for clemency came to be rejected by the President. When the date for execution of death penalty was fixed, he again approached this Court. 6. The Court noted that the course which the case had taken made a 'sad reading'. It was observed that it would be a sheer travesty of justice, if for the very same offence; one had to pay the extreme penalty of death whereas the other accused was to get life-imprisonment. In view of the fact, however, that the 'mercy petition' of the appellant was rejected by the President, the Court thought in the interest of comity to refer the matter to the President with a recommendation to be so good as to exercise his power to commute death sentence into imprisonment for life. 7. In a concurring judgment, A.N. Sen, J. stated: "Very wide powers have been conferred on this Court for due and proper administration of justice. Apart from the jurisdiction and powers conferred on this Court under Articles 32 and 136 of the Constitution, I am of the opinion that this Court retains and must retain, an inherent power and jurisdiction for dealing with any extraordinary situation in the larger interests of administration of justice and for preventing manifest injustice being done. This power must necessarily be sparingly used only in exceptional circumstances for furthering the ends of justice. 7. By exercising suo motu power, this Court has granted the benefit of acquittal, conviction for a lesser offence or reduction of sentence to non-appealing accused in several cases. (See Hardyal v.: State of Rajasthan4, Pyare Singh v.;State of M.P. Jashubha v. :State of Gujarat5, Dandu v. : State of A.P.6, Bijoy Singh v. : State of Bihar7, Rajaram v., State of M.P. Gurucharan v. : State of Rajasthan8, Akhil Ali v.: State of Maharashtra9, Bansi Lal v.: State of M.P.10, Rattan Singh v. :State of Punjab11, Hari Nath v. : State of U.P.12, Jayantibhai v.: State of Gujarat13, Suresh v. :State of Bihar14, Apren Joseph v. : State of Kerala15, Hira Lal v.: Delhi Administration16, Uma Shankar v. State of Bihar17.)" 8. In our view, similar course needs to be adopted. In the circumstances, by applying the decision in Vajrapu's case (supra), the conviction of the appellant is altered to Section 304 Part I, IPC and 10 years' custodial sentence with fine as was imposed by the High Court 2 SpotLaw would meet the ends of justice, since the accused appellant stands on similar footing with the other accused persons who were the appellants in Criminal Appeal No. 229 of 2003. 9. The appeal is allowed. 12003CriLJ1536 22003CriLJ4433 31982CriLJ795 41991CriLJ345 5[1994]3SCR471 61999CriLJ4287 72002CriLJ2623 82003CriLJ1234 9(2003)2SCC708 10(1982)3SCC370 111989CriLJ287 121988CriLJ422 132002CriLJ4734 142003CriLJ1717 151973CriLJ185 161973CriLJ47 17(2005) 10 SCC 336 3 SpotLaw