2016 INSC 0439 SUPREME COURT OF INDIA Bijender @ Papu & Anr. Vs. State of Haryana Crl.A.No.463 of 2016 (Dipak Misra and Shiva Kirti Singh,JJ.,) 03.06.2016 JUDGMENT Shiva Kirti Singh,J., SLP(Crl)No.1754 of 2016 1. This criminal appeal arises from a special leave petition in which notice was issued solely on the question of sentence. From that point of view, it is necessary to keep in mind only the relevant broad features of the prosecution case that were accepted by the trial court leading to conviction of the two appellants as well as three others under Section 325 read with Section 149 and under Sections 148A, 308/149 and 323/149 of the IPC. The Trial Court imposed punishment of rigorous imprisonment for three years along with a fine of Rs.12,000/- each for the offence under Section 308/149 and lesser sentences including fines for the remaining offences. Rs.70,000/- out of the fine amount was ordered to be paid to the injured Budhram by way of compensation. The High Court heard the appeal of all the five convicts against their conviction and sentence together with a criminal revision filed on behalf of the injured Budhram for converting the conviction of all for the offence under Section 307 IPC and for enhanced punishment. The High Court considered the materials in detail and held the appellants as well as other three co-accused guilty of offence punishable only under Section 325 read with Section 149 of the Indian Penal Code. While maintaining the conviction and sentence for the other minor offences, the High Court, for the aforesaid major offence enhanced the sentence to RI for five years and fine of Rs.20,000/- each and in default the concerned convict has to undergo further imprisonment for a period of one year. 2. On behalf of the appellants it has been highlighted that the other three co-accused who were convicted for similar offences were ordered by the High Court to be released on probation of good conduct for the term of imprisonment. Although such relief was granted to those three co-accused mainly on consideration of their old age varying between 85 to 75 years, the appellants claim parity on account of similar role assigned to all the five convicts. 1 SpotLaw 3. It was also highlighted that the occurrence is of 1997 and the ordeal of long trial has been faced by the appellants for about 19 years. 4. The parity claimed by the appellants is misconceived. The concession shown to other three convicts was mainly on the ground of their extreme old age and that in our view justified the special treatment extended in their case. The High Court enhanced the sentence from three years to five years RI for the main offence because it was concerned and moved by the suffering of the injured Budhram on account of the sole head injury caused by lathi. Budhram was brought to court but was unable to depose because of mental impairment suffered by him. Had the prosecution witnesses been able to pinpoint the accused who caused the head injury on Budhram, we would have definitely treated him to be responsible of a graver offence meriting higher punishment but unfortunately no such specific role has been assigned to any of the five convicts. In such a situation, considering the other facts and circumstances, particularly the genesis of the occurrence which was on account of a dispute between the parties over a right to have a drain in a passage, we are Persuaded to reduce the period of sentence for the offences under Section 325 read with Section 149 of the IPC in respect of both the appellants from five years to three years RI. However, the amount of fine and conviction and sentence for other offences are left intact. 5. With the aforesaid modification in the sentence of the appellants, the Appeal is disposed of. 2 SpotLaw