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

Bimla Devi vs State Of Jharkhand And Ors
2025 Latest Caselaw 4360 Jhar

Citation : 2025 Latest Caselaw 4360 Jhar
Judgement Date : 30 June, 2025

Jharkhand High Court

Bimla Devi vs State Of Jharkhand And Ors on 30 June, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
    IN THE HIGH COURT OF JHARKHAND AT RANCHI
               Cr.M.P. No. 863 of 2002
                               ------
Bimla Devi                                                 ... Petitioner
                                  Versus
State of Jharkhand and Ors.                                 ... Respondents
                            With
                       Cr. Rev. 312 of 2002
                               ------
Bimla Charan Jha @ Bila Charan Jha and Ors.                ... Petitioners
                                  Versus
State of Jharkhand and Anr.                                ... Respondents



CORAM        : HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                  HON'BLE MR. JUSTICE RAJESH KUMAR
                         ------
      For the Appellant          : Mr. A.K. Choudhary, Advocate
                                 : Mr. Jayant Kr. Pandey, Advocate
                                                 [in Cr. Rev. 312 of 2002]

      For the Respondent         : Mr. Santosh Kr. Shukla, Advocate
                                 : Mr. M.K. Habib, Advocate
                                 : Mr. Rajendra Prasad, Advocate
                                                 [in Cr. Rev. 312 of 2002]

                              ------
13/Dated: 30th June, 2025

1. Both the aforementioned petitions have been preferred against the

impugned order dated 19.06.2002 passed in Cr. Appeal No. 84 of

2001 by the Judicial Magistrate, 1ST Class, Deoghar. The petition

being Cr.M.P. No. 863 of 2002 has been preferred under Section

378(4) of the Cr.P.C., and the criminal revision being Cr. Rev. No. 312

of 2002 has been preferred under Section 397 and 401 Cr.P.C. against

the judgment of conviction.

2. It needs to refer herein that the opposite party no.2, 3 and 4 of

Cr.M.P. No. 863 of 2002 are the petitioners of Cr. Rev. 312 of 2002,

are aggrieved by the same impugned judgment where by their

conviction under Section 498 A of the I.P.C has been affirmed by the

Appellate Court Cr.M.P. No. 863 of 2002,

3. It appears that Cr. Rev. 312 of 2002 has been preferred against the

judgment of conviction, as such it is to be heard by the learned Single

Bench of this Court. Further, Cr.M.P. No. 863 of 2002, has been filed

for seeking leave of this Court to prefer an appeal against the

judgment of acquittal.

4. So far as the issue of seeking leave as required under Section 378(4)

is concerned, there is no dispute that the day when the special leave

application has been filed for seeking leave by way of Cr.MP No. 863

of 2002, since was filed on 27.08.2002 and as such on that date, as

per the applicable provision of law, the leave application has been

filed under Section 378(4) Cr.P.C for seeking leave to prefer an

appeal against the judgment of acquittal. However after amendment

incorporated in Section 372 Cr.P.C by insertion of the proviso by way

of Act 5 of 2009, Section 29, with effect from 31.12.2009, whereby it

has been stipulated that the victim shall have a right to prefer an

appeal against any order passed by the Court acquitting the accused

or convicting for a lesser offence or imposing inadequate

compensation, and such appeal shall lie to the Court to which an

appeal ordinarily lies against the order of conviction of such Court.

In the view of aforesaid the question arises herein as to whether, the

special leave to appeal is required to be granted or the leave of

appeal is given to petitioner to file the appeal directly under Section

372 of Cr.P.C.

5. We have gone through the proviso to Section 372, which according

to our considered view the same is in the nature of procedure, and

the law is well-settled that the amendment incorporated, so far as

the procedure is concerned, will be applicable with retrospective

effect. It is settled position of law that a statute which affects

substantive rights is presumed to be prospective in operation unless

made retrospective, either expressly or by necessary intendment,

whereas a statute which merely affects procedure, unless such a

construction is textually impossible, is presumed to

be retrospective in its application, should not be given an extended

meaning and should be strictly confined to its clearly defined limits,

reference in this regard be made to the Judgment rendered by the

Hon'ble Apex Court in the case of Hitendra Vishnu Thakur And

Others Etc. Vs. State of Maharashtra and Others AIR1994 SC 2623.

6. This Court, therefore, is of the view that after insertion of the proviso

in Section 372 with effect from 31.12.2009, there is no requirement

as of now to seek leave, since admittedly herein, the petitioner is a

victim, and such preferred an appeal against the order of acquittal of

one of the accused persons.

7. Learned counsel appearing for the petitioner, in such circumstances,

has sought for leave for allowing to convert this petition into an

acquittal appeal filed under Section 372 Cr.P.C.

8. Such liberty is being granted.

9. Let necessary correction be made in the memo of appeal.

10. The Office is directed to proceed further.

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.)

Samarth

 
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