Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaliya vs State (2024:Rj-Jp:6941)
2024 Latest Caselaw 956 Raj/2

Citation : 2024 Latest Caselaw 956 Raj/2
Judgement Date : 7 February, 2024

Rajasthan High Court

Kaliya vs State (2024:Rj-Jp:6941) on 7 February, 2024

Author: Praveer Bhatnagar

Bench: Praveer Bhatnagar

[2024:RJ-JP:6941]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

            S.B. Criminal Revision Petition No. 1184/2005

Kaliya S/o Nathiya, r/o Arniya, P.S. Unnel, District Jhalawar
(Raj.).
(At present in District Jail, Jhalawar)
                                                          ---Accused-Petitioner
                                   Versus
The State of Rajasthan through PP
                                                                ----Respondent

For Petitioner(s) : Mr. Sanjay Kumar Sharma For Respondent(s) : Mr. Suresh Kumar - PP

HON'BLE MR. JUSTICE PRAVEER BHATNAGAR

Order

07/02/2024

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

2000 and the present criminal revision is pending since the year

2005.

2. This criminal revision petition under Section 397 read with

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

dated 22.10.2005 passed by learned Additional District & Sessions

Judge (Fast Track), Jhalawar in Criminal Appeal No.85/2005,

whereby, the learned appellate court while dismissing the appeal

of the accused-petitioner has upheld the judgment of conviction

and order of sentence dated 04.09.2004 passed by the learned

Judicial Magistrate (First Class), Pidawa, District Jhalawar in

Criminal Case No.345/2000, whereby, the revisionist-petitioner

was convicted and sentenced as under:-

[2024:RJ-JP:6941] (2 of 3) [CRLR-1184/2005]

Section 379 IPC :

Two years' simple imprisonment alongwith a fine of Rs.200/- and in default of payment of fine, he was further ordered to undergo fifteen days' simple imprisonment.

3. Learned counsel for the revisionist-petitioner submits that

the sentence so awarded to the revisionist-petitioner was

suspended by this Hon'ble Court vide order dated 29.11.2005

passed in S.B. Criminal Misc. (SOS) Bail Application No.308/2005.

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

makes a limited submission that the petitioner has already

remained in custody for a period of 1 month and 16 days, 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.

5. Learned Public Prosecutor opposes the same.

6. 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

[2024:RJ-JP:6941] (3 of 3) [CRLR-1184/2005]

will be met in the facts of the case if the sentence is reduced to the period already undergone..."

7. In light of the limited prayer made on behalf of the petitioner

and keeping in mind the aforementioned precedent laws, the

present criminal revision petition is allowed. Accordingly, while

maintaining conviction of the petitioner for the offence under

Section 379 IPC, the sentence awarded to him is reduced to the

period already undergone by him and imposition of fine by the

trial court is maintained. The petitioner is on bail. He need not

surrender. His bail bonds stand discharged accordingly.

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

learned court below be sent back forthwith.

(PRAVEER BHATNAGAR),J

25-ASHWINI KUMAR CHOUHAN /680

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