Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Rajubhai Samsubhai Baria (Bhil)
2026 Latest Caselaw 1035 Guj

Citation : 2026 Latest Caselaw 1035 Guj
Judgement Date : 11 March, 2026

[Cites 17, Cited by 0]

Gujarat High Court

State Of Gujarat vs Rajubhai Samsubhai Baria (Bhil) on 11 March, 2026

                                                                                                                 NEUTRAL CITATION




                           R/CR.A/1943/2010                                      JUDGMENT DATED: 11/03/2026

                                                                                                                  undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                              R/CRIMINAL APPEAL NO. 1943 of 2010


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MR.JUSTICE SANJEEV J.THAKER                                Sd/
                      ==========================================================
                                   Approved for Reporting                       Yes           No
                                                                                              ✔
                      ==========================================================
                                                   STATE OF GUJARAT
                                                         Versus
                                         RAJUBHAI SAMSUBHAI BARIA (BHIL) & ANR.
                      ==========================================================
                      Appearance:
                      MR YUVRAJ BRAHMBHATT, APP for the Appellant(s) No. 1
                      ABATED for the Opponent(s)/Respondent(s) No. 1
                      RULE SERVED for the Opponent(s)/Respondent(s) No. 2
                      ==========================================================

                        CORAM:HONOURABLE MR.JUSTICE SANJEEV J.THAKER

                                                          Date : 11/03/2026

                                                             JUDGMENT

1. Feeling aggrieved by and dissatisfied with the judgment

and order of acquittal dated 26.07.2010, passed by the learned Sessions Judge, Anand, in Sessions Case No.41 of 2010 for the offences punishable under Sections 498(A), 306 and 114 of the Indian Penal Code, the appellant - State of Gujarat has preferred this appeal under Section 378 of the Code of Criminal Procedure, 1973 (for short, "the Code").

2. The prosecution case as unfolded during the trial before the trial Court is that the respondent-original accused No.1 was

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

married to the deceased. During the subsistence of the marriage, the accused allegedly subjected the deceased to continuous physical and mental cruelty, including harassment on suspicion of her character and demands for dowry. It is alleged that due to persistent torture and harassment, which crossed tolerable limits, the deceased committed suicide by hanging herself with a sari therefore, the complaint was filed against the respondent/s-accused.

3. After investigation, sufficient prima facie evidence

was found against the accused person/s and therefore charge-

sheet was filed in the competent criminal Court. Since the

offence alleged against the accused person/s was exclusively

triable by the Court of Sessions, the learned Magistrate

committed the case to the Sessions Court where it came to

be registered as Sessions Case No.41 of 2010. The charge was

framed against the accused person/s. The accused pleaded not

guilty and came to be tried.

4. In order to bring home the charge, the prosecution

has examined 8 witnesses and also produced 16 documentary

evidence before the trial Court, which are described in the

impugned judgment.

5. After hearing both the parties and after analysis

of evidence adduced by the prosecution, the learned trial

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

Judge acquitted the accused for the offences for which the

charge was framed, by holding that the prosecution has failed

to prove the case beyond reasonable doubt.

6. Learned APP for the appellant - State has

pointed out the facts of the case and having taken this Court

through both, oral and documentary evidence, recorded before

the learned trial Court, would submit that the learned trial

Court has failed to appreciate the evidence in true sense and

perspective; and that the trial Court has committed error in

acquitting the accused. It is submitted that the learned trial

Court ought not to have given much emphasis to the

contradictions and/or omissions appearing in the evidence and

ought to have given weightage to the dots that connect the

accused with the offence in question. It is submitted that the learned trial Court has erroneously come to the

conclusion that the prosecution has failed to prove its case. It

is also submitted that the learned Judge ought to have seen

that the evidence produced on record is reliable and

believable and it was proved beyond reasonable doubt that

the accused had committed an offence in question. It is,

therefore, submitted that this Court may allow this appeal by

appreciating the evidence led before the learned trial Court.

7. Vide order dated 08.12.2025, this appeal is already

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

abated qua respondent no.1. None appears on behalf of the respondent no.2, though served.

8. In the aforesaid background, considering the oral

as well as documentary evidence on record, independently and

dispassionately and considering the impugned judgment and

order of the trial Court, the following aspects weighed with

the Court :

8.1. The prosecution has relied on the complaint, which is

filed vide Exhibit-15 as per the said complaint the alleged

incident has taken place on 23.01.2010. It is the case of the

prosecution that the, deceased Sitaben before four months of

the alleged incident was upset and had come to her parental

house, and had alleged that the accused no.1 was doubting the character of the deceased with Natubhai Saburbhai and

thereafter, father of the accused and the mother of the

accused had come to take the deceased from her parental

house. The entire case of the prosecution is based on the fact

that there was a dispute before four months from the date of

incident.

8.2. The marriage span of the deceased with the accused

no.1 was two years. The complaint has been filed by the

brother of the deceased. The prosecution has examined

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

Dr.Hasmukh P. Parekh as PW-1, who was working as

Medical Officer at Ode Community Health Center and he had

conducted the post-mortem of the deceased and as per the

said report, which is produced vide exhibit-12, the cause of

death of the deceased was due to asphyxia due to hanging

and the medical certificate is produced vide exhibit-13.

8.3. The complainant Rakesh Bhai has been examined as

PW-2 vide exhibit-14 and in his cross-examination, he has

admitted the fact that the deceased was of sensitive nature

and before the incident, the fact of extramarital affair had

come to his knowledge. The mother of the deceased has been

examined vide the Exhibit-16. The relative of the deceased,

Shamsubhai has been examined vide exhibit-17 as PW-4.

8.4. If the entire evidence is taken into consideration, the

witnesses of the prosecution have not proved other than the

fact that, before four months from the date of incident, there

was harassment by the accused on the deceased. The fact

remains that the claim of extramarital affair, which is

alleged from the case of the prosecution is with one

Natubhai, but the fact remains that Natubhai and his wife

happen to be relative of the accused and have been staying

together. If the said fact was true, the accused no.1 would

not be staying with said Natubhai.

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

8.5. Therefore, the entire case which has been stated by the

complainant is that the dispute was that the accused was

harassing the deceased, for having illicit relation with

Natubhai, but the same has not been proved by the

prosecution. The other fact which has been taken into

consideration by the sessions Court is that the deceased had

come to Devarampura village just before five days from the

date of alleged incident, but the prosecution has failed to

prove that what was the quarrel between the deceased and

the accused which had taken place over there. The

prosecution has also not been able to prove that there was

any role of the accused in instigating the deceased for

committing suicide.

8.6. The prosecution has also not been able to prove the

instigating act which was immediate in close proximity to

prove the offence against the accused. With respect to the

illicit relation of the deceased with Natubhai, the prosecution

has also not examined Natubhai and/ or his wife to prove

the said fact.

8.7. Moreover, the place where the deceased was working

was a poultry farm, and the prosecution has not examined

any of the labourers or the owner or the contractor of the

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

said poultry farm to prove the fact of harassment by the

accused on the deceased.

8.8. The prosecution has also not proved the offence of

demand of dowry by the accused. If the evidence of the

police officers who have been examined vide exhibit-31, Police

Constable Mahendrabhai Vala, the P.S.O.-Basirkhan

Aiyubkhan Pathan, who has been examined vide exhibit-32,

and the P.S.I. Ajaysinh Hardaysinh Rajput, who has been

examined vide exhibit-35, the prosecution has not been able

to prove from the said evidence, the offence against the

accused.

8.9. Moreover, according to the complainant, about four

months prior to the incident, Sitaben had a quarrel with her husband (the accused Rajubhai) and Surataben, who is the

sister-in-law of the deceased. The accused Rajubhai used to

harbour a false suspicion that his wife, Sitaben, had an illicit

relationship with Natubhai. When Sitaben had come to her

parental home about four months before the incident, she had

informed her mother, elder uncle, and father about the same.

She had stated that she did not wish to return to her

matrimonial home; however, in order to prevent the marital

life from being disrupted, when the parents of accused

Rajubhai came to take Sitaben back, she was sent with them

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

to her matrimonial home.

8.10. From the date of marriage until the conversation that

took place four months prior to the incident, there is nothing

on record to indicate that the deceased had ever complained

either to the complainant or to her parental family about any

form of harassment by the accused. If in fact the deceased

had been subjected to such unbearable cruelty that she was

unwilling to return, then unless and until some assurance or

undertaking had been given from the matrimonial side that

she would be treated properly and not subjected to any

harassment, neither the complainant nor his family members

would have chosen to send Sitaben back to her matrimonial

home. On the one hand, the complainant states that the

police had called him to come to the hospital; on the other hand, he states that he himself had gone to the police

station, made inquiries there, and thereafter gone to the

hospital. These versions of the sequence of events do not

appear to be consistent and seem contradictory. He has

stated that he had seen the dead body of the deceased;

however, he has not clarified who informed him, when, and

under what circumstances, that she had hanged herself and

committed suicide. He does not state that he personally

noticed any injuries on the body, nor does he mention having

made any inquiry with anyone regarding the incident. He has

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

narrated the details of the quarrel and alleged harassment

between his sister and the accused as having occurred four

months prior to the incident. However, despite the deceased

having thereafter resumed cohabitation with the accused,

there is nothing on record to indicate that she was subjected

to any form of harassment during the subsequent four-month

period.

8.11. It has come on record that the accused, the deceased,

and Natubhai were working at a poultry farm; however, none

of the other labourers, the owner, or the contractor of the

said poultry farm have been examined by the police during

the course of investigation. At the place where the deceased

had been working for a considerable period along with other

persons, not a single individual from that workplace has been brought before the Court to provide any direct or prima facie

evidence regarding the alleged harassment or quarrel. The

prosecution has based the allegation of harassment solely on

the statement said to have been made by the deceased to

her brother about four months prior to the incident. Apart

from that, no independent or corroborative evidence regarding

harassment, which could have been easily brought on record,

has been produced. Therefore, upon overall appreciation of the

evidence, it does not stand proved that the accused subjected

the deceased to cruelty or that they instigated or abetted her

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

to take the extreme step of ending her life.

8.12 At Exhibit 16, the evidence of the deceased's mother,

Saburiben, has been recorded. She has stated that her

daughter committed suicide due to harassment by her

husband; however, she has not clarified for what reasons, in

what manner, or at what point of time such harassment was

allegedly inflicted.

8.13. At Exhibit 17, the evidence of Samusubhai has

been recorded. Upon evaluation of his testimony, it appears

that he has no personal knowledge regarding the allegations

made in the present case. His evidence is purely hearsay in

nature and does not advance the prosecution case.

8.14. The prosecution has examined the police officer as

Prosecution Witness No.5, namely DySP Rajesh Kumar

Pathak, and his evidence has been recorded accordingly. In

cross-examination, he has admitted that one Rameshbhai had

informed him that a woman had hanged herself. He has

further admitted that both the accused and Natubhai had

gone to the spot, seen the dead body, and brought it down.

Thus, Natubhai would be material witness to the incident,

which fact is also acknowledged by the Investigating Officer.

He has also admitted that the statements of the contractor

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

Rameshbhai, the accused's other sister Kali, and Natubhai's

wife Ramilaben were not recorded during the course of

investigation. Even though these important witnesses were

available, their statements were not recorded, and therefore

they could not be considered or relied upon as supporting

witnesses.

8.15. Vide exhibit 35, the evidence of PSI Rajput has been

recorded. He has admitted that the accused were arrested

before the final opinion regarding the cause of death was

received. He further stated that the saree with which the

deceased had hanged herself was not seized, and that he had

not gone to Sudiya village where in-laws of deceased were

residing.

8.16. If the evidence of the Police Officers are taken into

consideration, the prosecution has failed to prove the direct

proximity i.e. live link between the accused action and the

victim's death. Moreover, the prosecution has also failed to

prove the act of alleged instigation was near the time of

suicide. The prosecution has also not been able to prove any

evidence of positive, direct act that forced a deceased into a

situation with no other option but to take her life. The

prosecution has not been able to prove a specific incident and

or a recent and direct act of the accused that triggered the

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

immediate suicide.

8.17. Moreover, it has also come on record that the

saree with which the deceased had hanged herself was also

not recovered by the prosecution. The prosecution has also

not made any investigation near the matrimonial home of the

deceased.

9.1 The evidence on record and the glaring omission

on the prosecution as pointed out above leaves no room of

doubt that the order passed by the trial Court is as per law.

The trial Court has rightly held that there was no positive

evidence on record to prove that the accused by way of the

conduct or spoken words, overtly or covertly, actually aided

and abetted or instigated the deceased in such a manner

that it leaves no other option for the deceased but to commit

suicide. In the present case, the prosecution has also not

been able to prove the clear motive of the accused to commit

offence of abatement. There is also no close connection

between the accused's action and the deceased's choice to

commit suicide. In view of the said fact, the prosecution has

not been able to prove that the accused have stimulated the

deceased to commit suicide.

9.2 The prosecution has not proved that there was a

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

clear motive to commit the offence of abatement. The

prosecution has also not proved that the accused proceeded to

encourage and/or irritate the deceased through words or

insults and that the accused intended to urge the deceased to

end it all by committing suicide. The prosecution has also

not been able to prove the direct connection between the

incitement and committal of suicide. The prosecution has also

not been able to prove direct or indirect act of incitement to

the commitment of suicide. The prosecution has also not been

able to prove by accusation of harassment without any

positive action on the part of the accused close to the time

of occurrence that led and forced the deceased to commit

suicide.

9.3 The present matter turns on whether the conduct attributed to the accused satisfies the legal threshold of

abetment of suicide. Therefore, read as a whole, it can be

said that mere occurrence of a suicide does not automatically

trigger rigours of the Section. The penal consequences under

Section 306 of the Indian Penal Code arise when the

prosecution is able to establish that the accused abetted and

had a role in provoking or facilitating that suicide. Therefore,

this twin test distinction is required to be borne in mind.

9.4 Abetment, as understood in criminal jurisprudence,

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

is not a broad moral expression but a term of precise

statutory meaning. Section 107 IPC delineates its contours:

instigation, conspiracy, or intentional aiding. Each of these

modes presupposes active involvement. The law does not

punish omission except in some cases, it punishes intentional

encouragement or positive facilitation of a prohibited act.

9.5 It is therefore not sufficient to show that the

deceased was unhappy, distressed, or subjected to unpleasant

treatment. The jurisprudence developed by the Hon'ble

Supreme Court has consistently underscored that routine

domestic disagreements, suspicion between spouses, or

episodes of harassment do not ipso facto amount to

instigation. Rigours of this Section intervene only where there

is clear evidence of mens rea and a direct causal link between the accused's conduct and the decision of the

deceased to commit suicide.

9.6 The concept of instigation demands something more

than mere reproach or accusation. It connotes an active

suggestion, an incitement, or conduct of such intensity that it

operates upon the mind of the victim and pushes him or her

toward this drastic and unfortunate step. The prosecution

therefore, must demonstrate either a deliberate intention to

drive the deceased to suicide or knowledge that the conduct

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

in question was likely to produce that consequence. Equally

indispensable is the requirement of proximity. The law insists

on a live and immediate nexus between the acts complained

of and the suicide. A remote or generalized allegation is

insufficient. There must be evidence showing that the accused

engaged in conduct so closely connected in time and effect

with the suicide that it can reasonably be said to have

triggered the fatal act.

9.7 No material has been brought on record

demonstrating any proximate act immediately preceding the

suicide which could be construed as instigation. Nor is there

evidence of a positive act amounting to intentional aid. The

essential ingredients of abetment -namely, culpable mental

state coupled with active or proximate conduct-are not established.

9.8 On an overall assessment of the evidence, the

prosecution has failed to demonstrate the existence of the

foundational elements necessary to sustain a conviction under

Section 306 IPC.

10. In the case of Mahendra K.C. v. State of

Karnataka and another, [(2022) 2 SCC 129], it has been held

by the Hon'ble Supreme Court that the essence of abetment

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

lies in instigating a person to do a thing or the intentional

doing of that thing by an act or illegal omission. Instigation

is to goad, urge forward, provoke, incite or encourage to do

"an act". To satisfy the requirement of instigation though it

is not necessary that actual words must be used to that

effect or what constitutes instigation must necessarily and

specifically be suggestive of the consequence. Yet a reasonable

certainty to incite the consequence must be capable of being

spelt out. A word uttered in the fit of anger or emotion

without intending the consequences to actually follow cannot

be said to be instigation.

10.1 In the case of Mahendra Awase v. State of

Madhya Pradesh, 2025 (1) Crimes 347 (SC), the observations

are made with regard to abetment of suicide. It has been held that in order to bring a case within purview of Section

306 IPC, there must be a case of suicide and in commission

of said offence, person who is said to have abetted

commission of suicide must have played active role by act of

instigation or by doing certain act to facilitate commission of

suicide. It has been further observed that the act of

abetment by person charged with said offence must be proved

and established by prosecution before he could be convicted

under Section 306 IPC. It is further observed that to satisfy

requirement of instigation, accused by his act or omission or

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

by a continued course of conduct should have created such

circumstances that deceased was left with no other option,

except to commit suicide.

10.2 In the case of Amalendu Pal alias Jhantu versus

State of West Bengal, (2010) 1 SCC 707, it has been held

that in a case of alleged abetment of suicide, there must be

proof of direct or indirect act(s) of incitement to the

commission of suicide. Merely on the allegation of harassment

without there being any positive action proximate to the time

of occurrence on the part of the accused which led or

compelled the deceased to commit suicide, conviction in terms

of Section 306 IPC would not be sustainable.

10.3 In the case of Rajesh v. State of Haryana, (2020)

15 SCC 359, after considering the provisions of Sections 306 and 107 of IPC, the Court held that conviction under Section

306 IPC is not sustainable on the allegation of harassment

without there being any positive action proximate to the time

of occurrence on the part of the accused which led or

compelled the person to commit suicide.

10.4 In the case of Amudha v. State, 2024 INSC 244,

it was held that there has to be an act of incitement on the

part of the accused proximate to the date on which the

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

deceased committed suicide. The act attributed should not

only be proximate to the time of suicide but should also be

of such a nature that the deceased was left with no

alternative but to take the drastic step of committing suicide.

11. Further, learned APP is not in a position to show

any evidence to take a contrary view in the matter or that

the approach of the Court below is vitiated by some manifest

illegality or that the decision is perverse or that the Court

below has ignored the material evidence on record. In above

view of the matter, this Court is of the considered opinion

that the Court below was completely justified in passing

impugned judgment and order.

12. Considering the impugned judgment, the trial Court has recorded that there was no direct evidence

connecting the accused with the incident and there are

contradictions in the depositions of the prosecution witnesses.

In absence of the direct evidence, it cannot be proved that

the accused are involved in the offence. Further, the motive

of the accused behind the incident is not established. The

trial Court has rightly considered all the evidence on record

and passed the impugned judgment. The trial Court has

rightly evaluated the facts and the evidence on record.

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

13. It is also a settled legal position that in acquittal

appeal, the appellate court is not required to re-write the

judgment or to give fresh reasoning, when the reasons

assigned by the Court below are found to be just and proper.

Such principle is down by the Apex Court in the case of

State of Karnataka Vs. Hemareddy, reported in AIR 1981 SC

1417 wherein it is held as under:

"... This court has observed in Girija Nandini Devi V. Bigendra Nandini Chaudhary (1967)1 SCR 93: (AIR 1967 SC 1124) that it is not the duty of the appellate court when it agrees with the view of the trial court on the evidence to repeat the narration of the evidence or to reiterate the reasons given by the trial court expression of general agreement with the reasons given by the Court the decision of which is under appeal, will ordinarily suffice."

14. Thus, in case the appellate court agrees with the

reasons and the opinion given by the lower court, then the

discussion of evidence at length is not necessary.

15. In the case of Ram Kumar v. State of Haryana,

reported in AIR 1995 SC 280, Supreme Court has held as

under:

"The powers of the High Court in an appeal from

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

order of acquittal to reassess the evidence and reach its own conclusions under Sections 378 and 379, Cr.P.C. are as extensive as in any appeal against the order of conviction. But as a rule of prudence, it is desirable that the High Court should give proper weight and consideration to the view of the Trial Court with regard to the credibility of the witness, the presumption of innocence in favour of the accused, the right of the accused to the benefit of any doubt and the slowness of appellate Court in justifying a finding of fact arrived at by a Judge who had the advantage of seeing the witness. It is settled law that if the main grounds on which the lower Court has based its order acquitting the accused are reasonable and plausible, and the same cannot

entirely and effectively be dislodged or demolished,

the High Court should not disturb the order of

acquittal."

16. As observed by the Hon'ble Supreme Court in the

case of Rajesh Singh & Others vs. State of Uttar Pradesh

reported in (2011) 11 SCC 444 and in the case of

Bhaiyamiyan Alias Jardar Khan and Another vs. State of Madhya Pradesh reported in (2011) 6 SCC 394, while dealing with the judgment of acquittal, unless reasoning by the trial

Court is found to be perverse, the acquittal cannot be upset.

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

It is further observed that High Court's interference in such

appeal in somewhat circumscribed and if the view taken by

the trial Court is possible on the evidence, the High Court

should stay its hands and not interfere in the matter in the

belief that if it had been the trial Court, it might have

taken a different view.

17. In the case of Chandrappa v. State of Karnataka,

reported in (2007) 4 SCC 415, the Hon'ble Apex Court has

observed as under:

"42. From the above decisions, in our considered view, the following general principles regarding powers of the appellate court while dealing with an appeal against an order of acquittal emerge:

(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.

(2) The Criminal Procedure Code, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.

(3) Various expressions, such as, "substantial

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language" to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.

(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused.

Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.

                                              (5)     If        two        reasonable         conclusions           are
                                              possible on the basis of the evidence on






                                                                                                                            NEUTRAL CITATION




                            R/CR.A/1943/2010                                              JUDGMENT DATED: 11/03/2026

                                                                                                                            undefined




                                               record,     the       appellate          court     should        not

disturb the finding of acquittal recorded by the trial court."

18. The Hon'ble Apex Court, in a recent decision, in

the case of Constable 907 Surendra Singh and Another V/s

State of Uttarakhand reported in (2025) 5 SCC 433, has held in paragraph 24 as under:

"24. It could thus be seen that it is a settled legal position that the interference with the finding of acquittal recorded by the learned trial Judge would be warranted by the High Court only if the judgment of acquittal suffers from patent perversity; that the same is based on a misreading/omission to consider material evidence on record; and that no two reasonable views are possible and only the view consistent with the guilt of the accused is possible from the evidence available on record."

19. Considering the aforesaid facts and circumstances

of the case and law laid down by the Hon'ble Supreme Court

while considering the scope of appeal under Section 378 of

the Code of Criminal Procedure, 1973 no case is made out to

interfere with the impugned judgment and order of acquittal.

NEUTRAL CITATION

R/CR.A/1943/2010 JUDGMENT DATED: 11/03/2026

undefined

20. In view of above facts and circumstances of the

case, on my careful re-appreciation of the entire evidence, I

found that there is no infirmity or irregularity in the

findings of fact recorded by learned trial Court and under

the circumstances, the learned trial Court has rightly

acquitted the respondent/s - accused for the elaborate reasons

stated in the impugned judgment and I also endorse the

view/finding of the learned trial Court leading to the

acquittal.

21. In view of the above and for the reasons stated

above, the present Criminal Appeal fails and the same

deserves to be dismissed and is dismissed, accordingly. Record

& Proceedings be remitted to the concerned trial Court forthwith.

Sd/ (SANJEEV J.THAKER,J) URIL RANA

 
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 : MAIMS

 
 
Latestlaws Newsletter