Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pummi @ Pemina Ram vs State
2022 Latest Caselaw 8838 Raj

Citation : 2022 Latest Caselaw 8838 Raj
Judgement Date : 6 July, 2022

Rajasthan High Court - Jodhpur
Pummi @ Pemina Ram vs State on 6 July, 2022
Bench: Pushpendra Singh Bhati
                                           (1 of 3)                  [CRLA-303/1992]


      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Criminal Appeal No. 303/1992

Pummi @ Pemina Ram
                                                                     ----Appellant
                                      Versus
State
                                                                   ----Respondent


For Appellant(s)            :     Mr. SL Jain
For Respondent(s)           :     Mr. Abhishek Purohit, AGA



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                       Order

06/07/2022

1.    This criminal appeal under Section 374 Cr.P.C. has been

preferred claiming the following reliefs:


     "It is, therefore, prayed that appeal of the Appellant be
     allowed and judgment dated 29.07.92 passed in Sessions Case
     No.16/92 convicting the appellant under Section 304(A) I.P.C.
     be quashed and set aside and the appellant will be acquitted
     and discharge."


2.    The matter pertains to an incident which occurred in the year

1991 and the present appeal has been pending since the year

1992.

3.    Learned counsel for the appellant submits that this Criminal

Appeal has been preferred against the impugned judgment dated

29.07.1992, passed by the learned Additional Sessions Judge

No.2, Sriganganagar in Sessions Case No.16/92, whereby the

appellant was convicted for the offences under Section 304-A IPC

and sentenced to undergo one years' R.I. and a fine of Rs.1000/-,

                       (Downloaded on 07/07/2022 at 08:34:34 PM)
                                                 (2 of 3)                    [CRLA-303/1992]


in default of payment of which he was ordered to further undergo

one months' S.I.

4.     Learned counsel for the appellant further submits that the

sentence so awarded to the appellant was however suspended by

this Hon'ble Court, vide order dated 25.08.1992.

5.     Learned counsel for the appellant, however, makes a limited

submission          that     without         making           any       interference    on

merits/conviction, the sentence awarded to the present appellant

may be substituted with the period of sentence already undergone

by him.

6.     Learned Public Prosecutor opposes the same.

7.     This Court is conscious of the judgments rendered in,

Alister Anthony Pareira Vs. State of Maharashtra (2012) 2

SCC 648 and Haripada Das Vs. State of W.B. (1998) 9 SCC

678 wherein the Hon'ble Apex Court observed as under:-

     Alister Anthony Pareira (Supra)
     "There is no straitjacket formula for sentencing an accused
     on     proof   of    crime.   The     courts      have     evolved     certain
     principles:    twin    objective      of    the       sentencing    policy   is
     deterrence and correction. What sentence would meet the
     ends of justice depends on the facts and circumstances of
     each case and the court must keep in mind the gravity of
     the crime, motive for the crime, nature of the offence and all
     other attendant circumstances."


       Haripada Das (Supra)
     "...considering the fact that the respondent had already
     undergone detention for some period and the case is
     pending for a pretty long time for which he had suffered
     both     financial    hardship      and     mental       agony      and   also
     considering the fact that he had been released on bail as far
     back as on 17-1-1986, we feel that the ends of justice will
     be met in the facts of the case if the sentence is reduced to
     the period already undergone..."

                           (Downloaded on 07/07/2022 at 08:34:34 PM)
                                                                            (3 of 3)                [CRLA-303/1992]




                                   8.    In light of the limited prayer made on behalf of the appellant,

                                   and keeping in mind the aforementioned precedent laws, the

                                   present appeal is partly allowed. Accordingly, while maintaining

                                   the appellant's conviction under Section 304-A IPC, as above, the

                                   sentence awarded to him is reduc`ed to the period already

                                   undergone by him. The appellant is on bail. He need not

                                   surrender. His bail bonds stand discharged accordingly.


                                   9.    All pending applications stand disposed of. Record of the

                                   learned court below be sent back forthwith.



                                                                (DR.PUSHPENDRA SINGH BHATI), J.

56-Sudheer/-

Powered by TCPDF (www.tcpdf.org)

 
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