Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Veerwati vs State Of U.P.
2012 Latest Caselaw 2276 ALL

Citation : 2012 Latest Caselaw 2276 ALL
Judgement Date : 29 May, 2012

Allahabad High Court
Smt. Veerwati vs State Of U.P. on 29 May, 2012
Bench: Surendra Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 52
 

 
Case :- CRIMINAL REVISION No. - 2334 of 2010
 

 
Petitioner :- Smt. Veerwati
 
Respondent :- State Of U.P.
 
Petitioner Counsel :- Neeraj Singh
 
Respondent Counsel :- Govt. Advocate
 

 
Hon'ble Surendra Kumar,J.

Criminal revision is taken up in the revised list. Learned counsel for the revisionist has not appeared to argue the revision.

Heard learned AGA for the State and perused the record.

The instant criminal revision has been preferred by Smt. Veerwati who was accused in the trial court against the judgment and order dated 25.5.2010 passed by the Additional Sessions Judge, Court No.16, Meerut, in Criminal Appeal No.65 of 2004 Ved Singh and others Vs. State of U.P. arising out of the judgment and order dated 3.8.2004 passed by the Special Chief Judicial Magistrate, Meerut, in Criminal Case No.2660 of 2003 relating to Case Crime No.36 of 1998 Police Station Brahmpuri, District Meerut, State Vs. Smt. Veerwati and others by which the revisionist was convicted under Sections 323/34 and 324 IPC and was sentenced to undergo six months simple imprisonment with fine of Rs.500/-. In default of payment of fine, one month additional simple imprisonment. The revisionist was further convicted under Section 324 IPC and sentenced to undergo one year simple imprisonment with fine of Rs.1,000/-. In default of payment of fine, one month additional simple imprisonment. All the  sentences have been ordered to run concurrently.

The relevant facts are that Criminal Case No.2660 of 2003 was proceeded against the four accused persons Smt. Veerwati, Ved Singh, Lakhpat and Bhole under Sections 323, 324, 504, 506 IPC in the court of the Special Chief Judicial Magistrate, Meerut, (hereinafter referred to as the trial court). The trial court after recording evidence and hearing both the sides convicted Ved Singh, Bhole, Lakhpat and Smt. Veerwati under Section 323/34 IPC by the impugned judgment and order dated 3.8.2004. Smt. Veerwati was further convicted under Section 324 IPC and sentenced as stated above. All the accused persons including the revisionists were acquitted for offence punishable under Sections 504 and 506 IPC. The aforesaid criminal appeal was filed by all the four convicted accused persons and by the impugned judgment and order, the learned Additional Sessions Judge, Court No.16, Meerut, (hereinafter referred to as the appellate court), three appellants Ved Singh, Bhole and Lakhpat were acquitted under Section 323/34 IPC. The learned appellate court after going through the same evidence confirmed the conviction of Smt. Veerwati under Sections 323/34 and 324 IPC and sentence as stated above.

Thus the revisionist Smt. Veerwati dissatisfied with the impugned judgment and order passed by the courts below and assailed the same in this revision. In the case in hand, a boy of four years was allegedly injured on 15.2.1998 around 5:00 p.m., when the first informant Nemwati was away for some work leaving the injured in the house. After coming back from work, the first informant was informed that the tongue of the boy was injured by the revisionist and blood was oozing out of tongue injury. Her report at Police Station was not correctly recorded and simple case of Marpit was registered. 

As per injury report of this boy dated 15.2.1998, he sustained one contusion on upper lip, second contusion on lower lip. Third injury was stitched one. It means that front portion of the tongue was also injured which oozed out blood on touching.

As per the prosecution case, tongue was injured by knife. The evidence of Dr. Raj Kumar PW-5 and that of Rajvir PW-6, tongue injury and other injuries could possibly be caused to the injured child by falling from some height namely by falling from some staircase. Injuries were said to be simple in nature.

Four person were roped in this case who were convicted and sentenced by the trial court and out of them, three accused persons were acquitted by the appellate court as stated above.

I have gone through the impugned judgment and orders and material on record. It appears from record that the revisionist was present at the time of the pronouncement of the judgment of the appellate court on 25.5.2010 and at the time of dismissal of the appeal, she was taken in custody.  When she was granted bail by this Court in the revision vide order dated 13.8.2010, the order granting bail to the revisionist was sent after 14.8.2010 to the court concerned and then she was released on bail. 

Considering the aforesaid evidence, nature of the injuries and facts and circumstances of the case, conviction of the revisionist Smt. Veerwati under Section 323/34 and 324 IPC recorded by the courts below is upheld. The sentence awarded to her as stated above is reduced and modified to the period of imprisonment already undergone by the revisionist. Her bail bonds and surety bonds are cancelled. She is on bail. She need not surrender. The instant revision is partly allowed.

Order Date :- 29.5.2012

rkg

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter