/2023 INSC 0667/ Non­Reportable IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NO.2259 OF 2023 (@ Special Leave Petition (Crl.) No.5823 of 2023) Razia Khan       … Appellant versus The State of M.P.    … Respondent J U D G M E N T ABHAY S. OKA, J. FACTUAL ASPECTS 1. The   appellant   has   been   convicted   for   the   offences punishable   under   Sections   333,   353   and   451   of   the   Indian Penal   Code,   1860   (for   short,   ‘IPC’).     The   Sessions   Court convicted the appellant for all three offences.  For the offences punishable   under   Sections   451   and   353   of   the   IPC,   the appellant   was   sentenced   to   undergo   rigorous   imprisonment for   one   year   each   and   for   the   offence   punishable   under Section   333   of   IPC,   he   was   sentenced   to   undergo   rigorous imprisonment   for   two   years   with   a   fine   of   ₹ 2,000/­.     By   the impugned   judgment,   the   High   Court   while   upholding   the conviction,   brought   down   the   substantive   sentence   to SLP (Crl.) No 5823 of 2023     Page 1 of 82023 INSC 667 rigorous   imprisonment   for   six   months   for   each   of   the   three offences.     On   9 th   May   2023,   this   Court   issued   a   notice confined only to the sentencing part.   SUBMISSIONS  2. The   learned   counsel   appearing   for   the   appellant   firstly submitted that considering the facts of the case, the appellant deserves to be granted the benefit of probation under Section 360   of   the   Code   of   Criminal   Procedure,   1973   (for   short, ‘Cr.P.C.’)   and/or   the   Probation   of   the   Offenders   Act,   1958. Secondly, he submitted that the incident complained occurred on 1 st   December 1992 and during the period of the last thirty and a half years, during the pendency of the trial and appeal, the appellant was all throughout on bail.  The learned counsel submitted that the appellant is a woman whose present age is 62 years.   He submitted that considering the long passage of time of thirty years and more from the date of the offence and other relevant factors, even if the benefit of probation cannot be   given   to   the   appellant,   she   deserves   to   be   let   off   only   on payment of a fine.   3. Mr.   D.S.   Parmar,   the   learned   Additional   Advocate General   appearing   for   the   respondent   –   State   of   M.P. submitted that the appellant has misbehaved with PW­1 who is   a   public   servant   and   obstructed   her   and   PW­6   from discharging   their   official   duties   and   therefore,   in   fact, stringent   punishment   was   called   for.     Moreover,   the   High Court has already shown leniency by reducing the sentence. SLP (Crl.) No 5823 of 2023     Page 2 of 8 OUR VIEW 4. It   is   necessary   for   us   to   note   the   nature   of   the   offence. The   appellant   claims   to   be   a   social   worker   belonging   to   a political   party.     A   written   complaint   was   made   by   Ms   Sajni Batra   (PW­1)   on   1 st   December   1992   to   the   Police.     She   was working   as   a   Deputy   Director   in   the   Directorate   of   Women and   Child   Development   at   Bhopal.     At   that   time,   Shri   P. Raghvan   (PW­6)   was   posted   as   the   Commissioner   in   the Directorate.  On 1 st  December 1992, PW­6 was conducting an official   meeting   in   his   chamber   in   the   presence   of   PW­1   and other   officers.     The   case   of   the   prosecution   is   that   when   the meeting was in progress, suddenly, the appellant barged into the   chamber   of   PW­6.     She   threw   a   file   at   PW­6   and   started shouting in abusive language.   When  PW­1 tried to  stop her, the appellant pushed her.   As a result, the PW­1 sustained a fracture   in   the   little   right   finger.     The   appellant   claimed   that she was the sister of a Member of Parliament and threatened to   remove   PW­6   from   his   post.     The   Sessions   Court   and   the High Court believed the testimonies of  the eye­witnesses and especially   of   PW­1   and   PW­6.     Considering   the   nature   of   the offence,   we   are   of   the   considered   view   that   the   benefit   of probation can be extended to the appellant. 5. As noted in our order  dated 9 th   May 2023, no case was made   out   to   interfere   with   the   order   of   conviction   and   the notice   was   confined   to   sentence.     Therefore,   the   question   is about   the   quantum   of   sentence.     Looking   at   the   findings SLP (Crl.) No 5823 of 2023     Page 3 of 8 recorded   by   the   Sessions   Court   and   the   High   Court,   the following  are  the  relevant  factors   for  deciding   the   question  of showing leniency to the appellant:  a. For   espousing   the   cause   of   the   labourers,   the appellant visited the office of the Directorate; b. Evidence   of   PW­1   and   PW­2   Hemraj   (a   peon working   in   the   Office   of   the   Commissioner)   indicated that the appellant had sent a slip of her name to PW­6 which was kept on the table of PW­6 as she wanted to meet him.  After waiting for a considerable time, as she was not allowed to meet PW­6, she forced her entry to his cabin and complained that she was made to wait; c. PW­1 admitted that the appellant was not annoyed with her.  She stated that the appellant did not indulge in   any   scuffle   with   her.     When   she   tried   to   stop   the appellant, she was pushed by the appellant and that is how she received injury to her little right finger; d. The incident is more than thirty years old; e. During   the   last   thirty   and   a   half   years,   when   the trial   and   appeal   were   pending,   the   appellant   was   all throughout on bail.  Even in this appeal, an exemption has   been   granted   to   her   from   the   requirement   of surrendering;   SLP (Crl.) No 5823 of 2023     Page 4 of 8 f. During   this   long   period   of   more   than   30   long years,   there   was   no   allegation   of   any   objectionable activity by her; and g. The appellant is a female whose present age is 62 years. 6. At   the   same   time,   we   cannot   ignore   that   the   appellant indulged   in   the   objectionable   act   of   entering   the   chamber   of PW­6   who   was   discharging   his   official   duty   as   a   public servant.     At   that   time,   PW­6   was   holding   a   meeting   with   the officials including PW­1.  The appellant abused PW­6 by using very   bad   language.     At   that   time,   PW­1   tried   to   stop   the appellant but the appellant pushed PW­1.   As a result, PW­1 suffered a fracture in her little right finger.   That is how both Courts   have   held   the   appellant   guilty   of   the   offences punishable under Sections 333, 353 and 451 of the IPC. 7. The offence punishable under Section 333 of voluntarily causing   grievous   hurt   to   deter   a   public   servant   from discharging his duty attracts punishment by imprisonment of either   description   for   a   term   which   may   extend   to   ten   years with   a   fine.     The   offence   punishable   under   Section   353   of using   criminal   force   to   deter   a   public   servant   from discharging his duty attracts punishment of imprisonment of either  description  for  a term   which   may  extend  to   two  years, or   with   a   fine,   or   with   both.     Lastly,   the   offence   punishable under   Section   451   of   committing   house   trespass   in   order   to commit   any   offence   punishable   with   imprisonment,   attracts SLP (Crl.) No 5823 of 2023     Page 5 of 8 imprisonment   of   either   description   for   a   term   which   may extend to two years and a fine. 8. Considering   the   seriousness   of   the   offence   punishable under   Section   333   of   the   IPC   and   since   the   punishment prescribed is both of imprisonment of either description and a fine, obviously, the appellant cannot be let off only on a fine. However, considering the circumstances set out in paragraph 5 above, we are of the view that the appellant deserves to  be shown   leniency   when   it   comes   to   the   substantive   sentence. The   distinct   factors   set   out   in   paragraph   no.5,   taken individually,   do   not   constitute   a   ground   by   itself   to   show leniency.  For example, only because an accused is on bail for a   long   time,   it   is   no   ground   by   itself   to   show   leniency.     It   is only one of the several factors to be considered.  But we have considered these factors cumulatively.   Hence, we propose  to bring   down   the   sentence   of   the   appellant   for   the   offence punishable under Section 333 to simple imprisonment for one month.  We propose to impose a fine of  ₹ 30,000/­ for the said offence. 9. The   offence   punishable   under   Section   353   provides   for punishment by imprisonment of either description for a term which   may   extend   to   two   years,   or   with   a   fine,   or   with   both. We, therefore, propose to bring down her sentence to a fine of ₹ 20,000/­.     As   regards   the   offence   under   Section   451   of   the IPC,   if   the   offence   is   not   committed   with   the   intention   of committing   theft,   it   is   punishable   by   imprisonment   of   either SLP (Crl.) No 5823 of 2023     Page 6 of 8 description   for   a   period   of   two   years   and   to   pay   a   fine. Looking   at  the   factors   set  out  in   paragraph   5,  we   propose   to sentence   the   appellant   to   undergo   simple   imprisonment   for one month and to pay a fine of  ₹ 25,000/­. 10. Accordingly,   the   appeal   is   partly   allowed.     The   order   of conviction   of   the   appellant   by   both   the   Courts   for   offences punishable   under   Sections   333,   353   and   451   of   the   IPC   is confirmed.     For   the   offence   punishable   under   Section   333   of the IPC, the appellant shall undergo simple imprisonment for one   month   and   pay   a   fine   of   ₹ 30,000/­   within   one   month from today.   For the offence punishable under Section 451 of the IPC, the appellant shall undergo simple imprisonment for one  month   and  to   pay   a  fine  of   ₹ 25,000/­  within  a  period   of one   month   from   today.     We   bring   down   the   sentence   for   the offence punishable under Section 353 of the IPC by directing the appellant to pay a fine of  ₹ 20,000/­ within a period of one month   from   today.     The   fine   amounts   as   aforesaid   shall   be deposited   in   the   Trial   Court.     The   fine   amounts   will   be inclusive   of   the   fine   of   ₹ 2,000/­   directed   to   be   paid   by   the trial   Court.     The   substantive   sentences   shall   run concurrently. 11. In  default of payment of the  fine imposed in  each  case, the appellant shall undergo simple imprisonment for 15 days. 12. Out   of   the   fine   amount,   a   sum   of   ₹ 25,000/­   shall   be paid over to the injured witness PW­1 Ms Sajni Batra by way SLP (Crl.) No 5823 of 2023     Page 7 of 8 of compensation.   The rest of the fine amount shall go to the State. 13. We   grant   time   of   one   month   to   the   appellant   to surrender   before   the   Trial   Court   for   undergoing   the punishment.  The appeal is partly allowed on above terms.  …………………….J.  (Abhay S. Oka) .…………………...J.       (Sanjay Karol) New Delhi; August 3, 2023. SLP (Crl.) No 5823 of 2023     Page 8 of 8