Citation : 2021 Latest Caselaw 6877 Raj/2
Judgement Date : 24 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Revision Petition No. 582/2015
Bhagirathmal S/o Lichhman Ram, R/o Bhakro Ki Dhani, Tan
Rulyana Patti, Police Station Nechhwa, District Sikar
----Accused-Petitioner
Versus
1. State Of Rajasthan through P.P.
----Accused-Petitioner
2. Dula Ram S/o Teeku Ram R/o Charano Ki Dhani, Tan Suthoth,
Police Station Nechhwa, District Sikar
----Complainant-Respondent
Connected With S.B. Criminal Revision Petition No. 758/2015 Dularam S/o Teekuram, aged about 65 years, R/o Charano Ki Dhani, Tan Suthoth, Police Station Nechhwa, District Sikar
----Complainant-Petitioner Versus
1. Bhagirathmal S/o Lichhmanram, R/o Bhakaro Ki Dhani, Tan Rulyana Patti, Police Station Nechhwa, District Sikar
----Accused-Respondent
2. State Of Rajasthan through P.P.
----Respondent
For Petitioner(s) : Mr. Abhishek B. Sharma For Respondent(s) : Mr. Imran Khan, PP Mr. Sushil Pujari
HON'BLE MR. JUSTICE MANOJ KUMAR VYAS
Order
24/11/2021 S.B. Criminal Revision Petition No. 582/2015 :
This revision petition has been preferred against the
judgment dated 19.03.2015 passed by the court of Sessions
Judge, Sikar (the appellate court) in Criminal Appeal No.07/2015,
(2 of 2) [CRLR-582/2015]
whereby the order dated 03.12.2014 passed by the Chief Judicial
Magistrate, Sikar (the trial court) in Criminal Case No.23/2014,
was modified.
It has been submitted on behalf of the parties that the
parties have entered into an amicable settlement. The accused-
petitioner and complainant/respondent have appeared before the
Registrar (Judicial) and got the compromise deed verified.
It is further submitted that in view of the compromise
between the parties, the petition may be allowed and the
petitioner may be acquitted of the charges under Sections 341,
323 and 325 of IPC.
Heard both the parties.
In view of the compromise arrived at between the parties,
the petition is disposed of. Judgments of trial court dated
03.12.2014 as well as the Appellate Court dated 19.03.2015 are
hereby quashed and set aside and the petitioner is acquitted of
charges under Sections 341, 323 and 325 of IPC.
S.B. Criminal Revision Petition No. 758/2015 :
Learned counsel for the petitioner seeks permission to
withdraw the petition in view of the compromise entered into
between the parties.
Accordingly, the revision petition is dismissed as withdrawn.
All pending applications, if any, also stand disposed of.
(MANOJ KUMAR VYAS),J
Hemant/94-95
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!