Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Amer Singh vs State
2022 Latest Caselaw 6962 Raj

Citation : 2022 Latest Caselaw 6962 Raj
Judgement Date : 10 May, 2022

Rajasthan High Court - Jodhpur
Shri Amer Singh vs State on 10 May, 2022
Bench: Pushpendra Singh Bhati
                                        (1 of 4)                  [CRLR-429/2002]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
           S.B. Criminal Revision Petition No. 429/2002

Amar Singh
                                                                  ----Petitioner
                                   Versus
State
                                                                ----Respondent
                         Connected With
          S.B. Criminal Revision Petition No. 381/2002
Shri Amer Singh
                                                    ----Petitioner
                             Versus
State
                                                  ----Respondent


For Petitioner(s)        :     Mr. Chakravarti Singh Rathore
For Respondent(s)        :     Mr. Mukhtiyar Khan, PP



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

10/05/2022

     S.B. Criminal Jail Revision No. 381/2002

     This is By post matter received from Jail by the same

accused-Amar    Singh     against       same       impugned      orders   dated

09.05.2002 & 22.10.2001. Thus, there being multiplicity of

petition, the same is dismissed.



     S.B. Criminal Revision Petition No.429/2002

1.   In the wake of instant surge in COVID - 19 cases and spread

of its highly infectious Omicron variant, abundant caution is being

maintained, while hearing the matters in the Court, for the safety

of all concerned.




                    (Downloaded on 17/05/2022 at 08:07:30 PM)
                                          (2 of 4)               [CRLR-429/2002]


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

1995 and the present criminal revision has been pending since

the year 2002.

3.   This criminal revision petition under Section 397 read with

Section 401 Cr.P.C. has been preferred against the judgment

dated 09.05.2002 passed by learned Additional Sessions Judge,

Nathdwara in Criminal Appeal No.55/2001, whereby the judgment

dated 22.10.2001 passed by the learned Additional Chief Judicial

Magistrate, Nathdwara in Criminal Case No.1/1996, convicting the

revisionist-petitioner was upheld. The petitioner was convicted for

the offences under Sections 279, 337, 338, 304A of IPC and

Section 134/187 of Motor Vehicle Act and sentenced as under:-

(sentences will concurrently)

304-A IPC              : 01 year's SI and a fine of Rs.5000/-
                         in default of payment of fine to
                         further undergo 02 months SI.

279 IPC                : 03 months' SI and a fine of Rs.500/-
                         in default of payment of fine to
                         further undergo 07 days SI.
134/187
M.V. Act               : 01 month's SI and a fine of Rs.100/-
                         in default of payment of fine to
                         further undergo 02 days SI.

4.   Learned counsel for the revisionist-petitioner further submits

that the sentence so awarded to the revisionist-petitioner was

suspended by this Hon'ble Court, vide order dated 02.07.2002

passed in S.B. Criminal Misc. Bail Application No.70/2002.

5.   Learned     counsel    for    the     revisionist-petitioner,   however,

makes a limited submission that without making any interference

on merits/conviction, the sentence awarded to the present

revisionist-petitioner may be substituted with the period of

sentence already undergone by him.

                    (Downloaded on 17/05/2022 at 08:07:30 PM)
                                                 (3 of 4)                  [CRLR-429/2002]


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..."



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

petitioner, and keeping in mind the aforementioned precedent

laws, the present petition is partly allowed. Accordingly, while

maintaining the conviction of the petitioner for the offence under

Sections 304-A, 279 IPC and Section 134/187 of Motor Vehicle

                           (Downloaded on 17/05/2022 at 08:07:30 PM)
                                                                                 (4 of 4)                [CRLR-429/2002]


                                   Act, the sentence awarded to him is reduced to the period

                                   already undergone by him. The petitioner is on bail. He need not

                                   surrender. His bail bonds stand discharged accordingly.

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

                                   learned below be sent back forthwith.




                                                                     (DR.PUSHPENDRA SINGH BHATI), J.

59-60 nirmala/Sanjay-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter