Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Kumbhar Harjibhai Thakarsibhai
2025 Latest Caselaw 3301 Guj

Citation : 2025 Latest Caselaw 3301 Guj
Judgement Date : 21 February, 2025

Gujarat High Court

State Of Gujarat vs Kumbhar Harjibhai Thakarsibhai on 21 February, 2025

                                                                                                            NEUTRAL CITATION




                            R/CR.RA/176/2013                               JUDGMENT DATED: 21/02/2025

                                                                                                             undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                                   R/CRIMINAL REVISION APPLICATION NO. 176 of 2013
                                                        With
                                   R/CRIMINAL REVISION APPLICATION NO. 177 of 2013

                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE PRANAV TRIVEDI
                       ==========================================================

                                    Approved for Reporting                Yes            No
                                                                                     ✔
                       ==========================================================
                                                     STATE OF GUJARAT
                                                           Versus
                                               KUMBHAR HARJIBHAI THAKARSIBHAI
                       ==========================================================
                       Appearance:
                       MR. NEERAJ SHARMA, ADDITIONAL PUBLIC PROSECUTOR for the
                       Applicant(s) No. 1
                       MR Y J PATEL(3985) for the Respondent(s) No. 1
                       ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                                                      Date : 21/02/2025
                                                      ORAL JUDGMENT

1. The present Criminal Revision Application No. 176

of 2013 is preferred by the State being aggrieved and

dissatisfied with the order dated 31.8.2012 passed below

Exh-8 in Criminal Appeal No.1 of 2009 passed by the 7th

Additional Sessions Judge, Bhavnagar Camp at Botad,

wherein the appeal preferred by the original accused

No.1- respondent was allowed and the judgment rendered

in Criminal Case No. 394 of 1995 on 18.12.2008 by the

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

learned Principal Civil Judge and JMFC, Botad convicting

respondent-original accused No.1 for the offence

punishable under Sections 326 of the Indian Penal Code

was reversed.

2. Revision application being Criminal Revision

Application No. 177 of 2013 is preferred by the State

being aggrieved and dissatisfied with the order passed

below Exh-8 in Criminal Appeal No.22 of 2009 dated

31.08.2012 passed by the learned 7th Additional Sessions

Judge, Bhavnagar camp at Botad, wherein the appeal

preferred by the present respondent Nos. 1 to 3- original

accused Nos. 2 to 4 was dismissed and judgment

rendered in Criminal Case No. 394 of 1995 on 18.12.2008

by the learned Principal Civil Judge & JMFC, Botad,

acquitting respondent Nos. 1, 2 and 3- Original

respondent Nos. 2 to 4 for the offence punishable under

Sections 323, 324 of the Indian Penal Code was upheld.

Being aggrieved by the order passed dated 31.8.2012

passed below Exh-8 in in Criminal Appeal No.1 of 2009

as well as Criminal Appeal No. 22 of 2012, the present

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

revision applications are preferred. As both the revision

applications emerge out of the same criminal case, the

same are heard together for the sake of brevity.

3. The fact in nutshell is that it is the case of the

prosecution that the respondents accused have

committed an offence by giving a blow of sickle on the

head of brother of the complainant as well as giving stick

blows. The incident led to filing of First Information

Report which subsequently culminated into filing of the

charge-sheet. Thereafter the case was being committed to

the Court of learned JMFC which came to be numbered

as Criminal Case No. 394 of 1995. On the conclusion of

the trial, the JMFC was pleased to convict respondent

No.1 i.e. original accused No.1 of the offence punishable

under Section 326 of the IPC and sentence to undergo

three years RI with fine of Rs.3,000/- in default to

undergo nine months SI. As far as respondent Nos. 1, 2

and 3 - original accused Nos. 2 to 4 are concerned, the

learned JMFC was pleased to acquit respondent Nos. 1, 2

and 3 from the charges leveled against them as far as

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

Sections 323 and 114 of the Indian Penal Code.

4. We have heard Mr. Neeraj Sharma, learned

Additional Public Prosecutor as well as Mr. Y.J. Patel,

learned advocate for the respondent.

5. Mr. Neeraj Sharma, learned Additional Public

Prosecutor has stated that the learned Appellate Court

ought to have considered the fact that the medical

evidence has corroborated with the evidence of the

complainant as well as injured witness. The injuries found

on the victim can be said to have been proved and same

can be said to have been caused by the respondent Nos.2

and 3 - original accused. Mr. Sharma has further

submitted that looking to the evidence of the injured

witness, the complainant has stated in her evidence that

accused Nos. 2 and 3 had caused stick blow to the victim.

Likewise, the injured witness has also stated in his

evidence at Exh-66 that four accused persons got excited

and one accused armed with Dhariya and rest of three

were armed with sticks and had beaten the victim with

stick on his back. On the basis of such cogent evidences,

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

the learned trial Court as well as learned Appellate Court

had erred in coming to the conclusion that the evidence

produced before the Court are not corroborative and is

without any basis and therefore it creates doubt as to the

case of prosecution. It is also case of the prosecution that

the prosecution case can be proved from the evidence of

the witnesses examined, which gets support from the

evidence of Police witness and when there is no lacuna on

the part of the prosecution to prove its case, both the

Courts below have erred in coming to the conclusion that

the prosecution has failed to prove its case. On the basis

of such submissions, Mr. Sharma has requested to quash

and set aside the order passed by the learned Appellate

Court as well as learned trial Court and remit the matter

back.

6. Per contra, Mr. Y.J. Patel, learned advocate for the

respondent has stated that there is a concurrent findings

by both the Courts below as far as respondent Nos. 1 to3

of Criminal Appeal No. 177 of 2013 is concerned. As far

as respondent of Criminal Appeal No. 176 of 2013 is

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

concerned, the appellate has given finding re-

appreciating the evidence. This Court cannot go to the

extent of re-appreciating the evidence by the learned

Trial Court as well as learned Appellate Court. The

contention raised by the prosecution in the present

revision application is only qua re-appreciation of the

evidence. The learned Appellate Court as well as the trial

Court have given their judgment as per the provisions of

law and there is no error of law in the observation made

by the learned Trial Court as well as the learned

Appellate Court. In wake of such submissions, Mr. Patel

learned advocate has submitted to dismiss the present

revision application.

7. Having heard learned advocates for both the sides

and having perusing the material on record, it can be

borne out that the only argument that is canvassed by the

learned Additional Public Prosecutor is with regard to re-

appreciating the evidence that is being discussed by the

learned Court of JMFC as well as learned Sessions Court.

There is nothing on record to show that the learned trial

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

Court as well as learned Appellate Court has given any

finding which is contrary to the provisions of law or any

material evidence which is not recorded by the Courts

below. Therefore, it may be said that the scope of re-

appreciation of evidence in revision application is very

limited.

7. The revisional jurisdiction under Section 397 of the

Code is a limited jurisdiction exercisable if the court

below has committed a manifest illegality or the findings

are perverse and based on misreading of evidence

resulting into miscarriage of justice. The principles for

exercise of revisional jurisdiction under Section 397,

Cr.P.C. are enumerated in various judgments and

particularly in case of State of Maharashtra Vs Jag

Mohan Sing Kuldip Sing Anand and others, reported

in (2004) 7 SCC 659. The High Court under Sections

397 and 401 Cr.P.C. cannot exercise powers as a second

Appellate Court and while exercising the revisonal power,

cannot undertake in-depth and minute re-examination of

entire evidence and upset findings of the Appellate court.

NEUTRAL CITATION

R/CR.RA/176/2013 JUDGMENT DATED: 21/02/2025

undefined

There are concurrent findings of Trial Court and

Appellate Court. It would be impermissible to taken an in-

depth re-examination of the evidence recorded. The only

argument canvassed by Mr. Sharma, the learned

Additional Public Prosecutor is with regard to

appreciation of the evidence by the learned Appellate

Court. There is no argument which canvasses if there was

any illegality or any error of law. Therefore, when the

revisional power under the Code of Criminal Procedure

cannot be exercised in a routine and casual manner and

cannot go into re-appreciation of evidence, there is

nothing on record which substantiate any manifest

illegality in the order passed by the learned Appellate

Court. In view of the same, the present revision

application is without any merits and, therefore, liable to

be dismissed.

With the aforesaid observations, the present revision

application is dismissed. Rule is discharged. No order as

to costs.

(PRANAV TRIVEDI,J) SAJ GEORGE

 
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 : MAIMS

 
 
Latestlaws Newsletter