Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Panch Ram @ Bono vs State Of Chhattisgarh
2025 Latest Caselaw 3322 Chatt

Citation : 2025 Latest Caselaw 3322 Chatt
Judgement Date : 27 June, 2025

Chattisgarh High Court

Panch Ram @ Bono vs State Of Chhattisgarh on 27 June, 2025

                                                         1




                                                                           2025:CGHC:28578
                                                                                             NAFR

                          HIGH COURT OF CHHATTISGARH AT BILASPUR

                                              CRR No. 939 of 2016

             1 - Panch Ram @ Bono S/o Aaju Ram Lahare Aged About 48 Years
             2 - Aangan Bai W/o Panch Ram @ Bono Lahare Aged About 40 Years
             3 - Itwari Bai W/o Prakash Lahare Aged About 35 Years
             All are R/o Village Parsadih, Police Station Jaijaipur, Tahsil Jaijaipur, District Janjgir-
Digitally
signed by    Champa, Chhattisgarh.,                                                  ... Applicants
ANJANI
KUMAR
ALLENA
                                                      versus
Date:
2025.06.30
18:11:42
+0530
             State Of Chhattisgarh Through Station House Officer, Police Station Jaijaipur,
             District Janjgir- Champa, Chhattisgarh.                                 ... Respondent

For Applicants : Shri Vinod Kumar Tekam, learned Advocate. For Respondent/State : Shri Sachidanand Yadav, learned P.L.

(HON'BLE SHRI JUSTICE RADHAKISHAN AGRAWAL)

Order on Board

27/06/2025 Heard.

1. The present revision filed under Section 397/401 Cr.P.C. is directed

against the judgment of conviction and order of sentence dated

26.09.2016 passed by the 2nd Additional Sessions Judge, Sakti, C.G. in

Criminal Appeal No.93/2015 whereby the learned appellate Court

dismissed the appeal while upholding the judgment dated 23.04.2015

passed in Criminal Case No.298/2013 by the Judicial Magistrate First

Class, Jaijaipur convicting the applicants under Section 325/34 IPC

and sentencing them to suffer RI for one year and fine of Rs.200/- each

with default sentence of RI for one month. However, the learned

appellate Court set aside the conviction under Section 341/34 IPC and

the sentence of RI for one month with fine of Rs.100/- each and

acquitted the applicants of the offence under Section 341/34 of IPC.

2. Case of the prosecution, in brief, is that on 21.06.2013 some quarrel

took place between the son of complainant - Mankibai and nephew of

the applicants, thereafter she went to Sarpanch along with her

husband to report the same and returned and when they reached near

the house of Panchram (applicant No.1), at 10:00 pm, the applicants

stopped them and started abusing them and assaulted the complainant

over her head with stick and applicants No.2 & 3 have also assaulted

on the complainant with stick. On report being lodged to the above

effect by her (P.W.2), offence under Sections 294, 506-B, 323, 341/34

IPC under Crime No.153/13 has been registered at Police Station

Jaijaipur against the applicants.

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

Magistrate First Class, Jaijaipur against the applicants, who abjured

the charge and pleaded non-guilty.

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

evidence, convicted them under Section 325/34 & 341/34 IPC and

sentenced them to RI for one year and fine of Rs.200/- each with

default sentence of RI for one month and under Section 341/34 IPC,

sentence of RI for one month with fine of Rs.100/- each In appeal, the

Appellate Court upheld the conviction and sentence under Section

325/34 IPC but acquitted them of the offence under Section 341/34 of

IPC. Hence, this Revision by the present applicants.

5. Learned counsel for the applicants submits that the dispute arose

between the applicants and the complainant over the quarrel between

the children, which is trivial in nature. He further submits that the

applicants were in jail from 26.09.2016 to 04.10.2016 and thus

incarcerated jail sentence for a period of 9 days and during trial also

they were on bail and they never misused the liberty granted by the

Court, they have no criminal antecedents and that, they are facing the

lis since June, 2013, i.e., for more than 12 years. He also submits that

fine amount has been deposited. On these premises, he urged that

the jail sentence awarded to the applicants may be reduced to the

period already undergone by him.

6. On the contrary, learned State Counsel opposed the revision and

supported the impugned judgment.

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

perused the record.

8. Considering the statement of complainant PW-2 Mankibai supported by

the evidence of P.W.3 Santram and medical evidence of P.W.8 Dr. S.

Kachchap, who proved the M.L.C. report (Ex.P.9), according to which,

there is fracture of right ulna bone found on the complainant including

some bruises and contusions, and the other evidence and material

available on record, this Court is of the opinion that the finding of

conviction 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.

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

of the case and also considering the fact that the applicants have

undergone 9 days, they are facing the lis since 2013 i.e. for more than

12 years, there are no criminal antecedents against them and that fine

has already been deposited, I am of the view that ends of justice would

be met if, while upholding the conviction imposed upon the applicants,

the jail sentence awarded to them is reduced to the period already

undergone by them.

10. Consequently, the revision is partly allowed. While maintaining

conviction of the applicants under Section 325/34 of IPC, the sentence

imposed thereunder by the Appellate Court is hereby modified and they

are sentenced to the period already undergone by them. The fine

sentence is affirmed.

11. It is reported that the applicants are on bail. Their 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

Anjani

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter