Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Noushad Khan vs State Of Chhattisgarh
2025 Latest Caselaw 3723 Chatt

Citation : 2025 Latest Caselaw 3723 Chatt
Judgement Date : 26 August, 2025

Chattisgarh High Court

Noushad Khan vs State Of Chhattisgarh on 26 August, 2025

                                          1

                             Digitally
                             signed by
                             AKHILESH
                    AKHILESH BEOHAR
                    BEOHAR   Date:
                             2025.08.26
                             17:53:50
                             +0530
                                                                   NAFR

          HIGH COURT OF CHHATTISGARH AT BILASPUR

                              CRR No. 907 of 2016

•   Noushad Khan, S/o Lliyas Khan, aged about 21 Years, By Profession -
    Driver R/o - Bus - Stand - Nagri, Police Station - Nagri, Tahsil and Revenue
    Civil District and District Dhamtari, Chhattisgarh.
                                                              ...Applicant
                                          versus
•   State of Chhattisgarh, Police Station Dugali, Through District Magistrate -
    Dhamtari, Civil - Revenue District, Tahsil and District Dhamtari,
    Chhattisgarh.
                                                           ... Non-applicant
    For Applicant         : Mr. Jameel Akhtar Lohani, Advocate.
    For Non-applicant     : Mr. Deepak Kumar Singh, Panel Lawyer


                 Hon'ble Shri Justice Radhakishan Agrawal
                               Order on Board
    26.08.2025
1.

The present applicant has preferred this criminal revision under Section

397 read with Section 401 of Cr.P.C. against the judgment dated

01.09.2016 passed by the Sessions Judge, Dhamtari, C.G. in Criminal

Appeal No.94/2015, whereby the learned Appellate Court dismissed the

appeal, while affirming the judgment dated 04.08.2015 passed in Criminal

Case No.150/2014 by the Judicial Magistrate First Class, Nagri, District

Dhamtari, C.G., convicting the applicant under Section 279 of Indian Penal

Code (for short, 'IPC') and fine of Rs.1,000/-, in default of payment of fine

amount to undergo simple imprisonment for 15 days, under Section 337

(two counts) of IPC and fine of Rs.500/- on two counts, in default of

payment of fine amount to undergo simple imprisonment for 7-7 days,

under Section 338 (four counts) and sentencing him to rigorous

imprisonment for 1-1 month and fine of Rs.500/- on each count, in default

thereof, to undergo S.I. for 15 days each and under Section 304-A of IPC,

he was sentenced to undergo rigorous imprisonment for six months and

fine of Rs.1,000/-, in default of payment of fine amount to undergo simple

imprisonment for 15 days with a direction to run all the sentences

concurrently.

2. Case of the prosecution, in brief, is that on 02.05.2014 at about 4:00 am,

complainant/PW-1- Mohan Suresha was returning from Durg after

attending the marriage of his nephew- Deepak, while travelling in an

Innova bearing registration No.CG05-R-0786. When the said vehicle

reached near village Parsapani, at the main turning point of Nagri, due to

high speed, it dashed against a Chabutra at the chowk, owing to which,

the occupants of the vehicle sustained injuries. In the said accident, one

Goutam sustained simple injuries, whereas PW-3 Deepak, PW-5 Mamta,

PW-6 Karuna and PW-4 Neha suffered grievous injuries and Kundai Bai

Umre succumbed to the injuries. Thereafter, complainant- Mohan Suresha

lodged an FIR at Police Station Dugali, on the basis of which Crime

No.16/2014 was registered against the applicant for the aforesaid

Sections.

3. After completion of investigation, charge sheet was filed before Judicial

Magistrate First Class, Nagri, C.G.. The accused/applicant abjured the

charges and pleaded non-guilty.

4. The Court of JMFC, after appreciation of oral and documentary evidence,

convicted and sentenced the present applicant as mentioned in Para 1 of

this order. The said judgment was challenged by the applicant in criminal

appeal, however, the Appellate Court vide judgment dated 01.09.2016

dismissed the appeal while upholding the judgment of the Trial Court.

Hence, this revision.

5. Learned counsel for the applicant submits that he does not want to press

this revision on conviction part of the applicant, but confines his argument

to the sentence part only, which according to him, is on higher side. He

further submits that as per the evidence of PW-3 Deepak Kumar Suresh

and PW-5 Mamta Suresh, it is clear that at the time of accident, suddenly

some animals appeared on the way and while trying to save them, the

offending vehicle dashed with a platform at the chowk and the offending

vehicle did not lose its balance until the accident occurred. He also

submits that the applicant has remained in jail from 01.09.2016 to

30.09.2016 i.e. one month, he is facing the lis since May, 2014, i.e. more

than 11 years. He also submits that at the time of accident, applicant was a

young boy and he has no criminal antecedents. He also submits that the

fine amount has already been deposited by the applicant with the

concerned trial Court. Therefore, it is prayed that the jail sentence awarded

to the applicant be reduced to the period already undergone by him.

6. On the contrary, learned State Counsel opposes the revision and supports

the impugned judgment.

7. I have heard learned counsel appearing on behalf of the parties and

perused the record.

8. Considering the statements of complainant/PW-1 Mohan Suresha, PW-3

Deepak Kumar Suresha, PW-4 Neha Umre, PW-5 Mamta Suresha and

PW-6 Karuna Shrivas and the other evidence and material available on

record, this Court is of the opinion that the finding recorded by the learned

trial Court as well as the Appellate Court being based on the evidence

available on record is a correct finding and I hereby affirm the said finding

of conviction of applicant.

9. As regards the sentence part, considering the facts and circumstances of

the case, further considering the fact that from the evidence of PW-3

Deepak Kumar Suresh and PW-5 Mamta Suresh, it is clear that at the time

of accident, suddenly animals appeared on the way and while trying to

save them, the offending vehicle dashed with a platform at the chowk and

the offending vehicle did not lose its balance until the accident occurred,

also considering the fact that the applicant remained in jail from

01.09.2016 to 30.09.2016 i.e. one month, he is facing the lis since May,

2014, i.e. more than 11 years and he has no criminal antecedents, I am of

the view that the ends of justice would be met if, while upholding the

conviction imposed upon the applicant, the jail sentence awarded to him is

reduced to one month rigorous imprisonment for the offence under Section

304-A of IPC and 7-7 days simple imprisonment on each count for the

offence under Section 338 (four count) which he has already undergone,

however, the fine sentence with default stipulations for the aforesaid

offences shall remain intact. The conviction and sentence of the applicant

under Sections 279 & 337 (two counts) shall also remain intact. All the

sentences are directed to run concurrently. Ordered Accordingly.

10. Consequently, the revision is partly allowed.

11. It is reported that the applicant is on bail. His bail bonds are not discharged

at this stage and the same shall remain operative for a further period of six

months in light of Section 437-A of the Cr.P.C.

Sd/-

(Radhakishan Agrawal) Judge Akhilesh

 
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