Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dalpat Bhai vs State And Anr. (2024:Rj-Jd:37936)
2024 Latest Caselaw 8034 Raj

Citation : 2024 Latest Caselaw 8034 Raj
Judgement Date : 12 September, 2024

Rajasthan High Court - Jodhpur

Dalpat Bhai vs State And Anr. (2024:Rj-Jd:37936) on 12 September, 2024

Author: Birendra Kumar

Bench: Birendra Kumar

[2024:RJ-JD:37936]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 997/2016

Dalpat Bhai S/o Mani Lal, B/c Shah Jain, R/o Jangirpura Asarwa,
Ahmedabad (Gujarat).
                                                                    ----Petitioner
                                     Versus
1. The State of Rajasthan.
2. Kishore Kumar S/o Late Babulal, B/d Jain, R/o Guda Balotan,
Tehsil Ahore, District Jalore.
                                                                  ----Respondent
                               Connected With
             S.B. Criminal Revision Petition No. 998/2016
Vilas Bhai S/o Sidhu Jadhav, B/c Jadhav, R/o 442, Kandoi
Khiraki, Manak Chowk, Ahmedabad.
                                                                    ----Petitioner
                                     Versus
1. The State of Rajasthan.
2. Kishore Kumar S/o Late Babulal, B/c Jain, R/o Guda Balotan,
Tehsil Ahore, District Jalore.
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Abhishek Sharma
                                 Mr. D.S. Sodha
For Respondent(s)          :     Mr. Prem Singh Panwar, PP
                                 Mr. Pradeep Shah with
                                 Ms. Komal R. Verma



            HON'BLE MR. JUSTICE BIRENDRA KUMAR

Order

Reserved on :- 06/09/2024 Pronounced on :- 12/09/2024

1. The background leading to these criminal revisions is that;

one Babulal lodged Aahor PS Case No.127/1997 under Sections

457 and 380 IPC against unknown.

[2024:RJ-JD:37936] (2 of 3) [CRLR-997/2016]

2. According to FIR, the informant had gone to his residential

house in Gudabalotan. The informant had a shop at Sheetal

Durga. After fifteen days, the informant returned back and saw

that lock of his house was broken and theft of gold ornaments

referred in the FIR as well as silver utensils was committed.

During investigation, the informer of the police gave feedback that

accused Shambhoo Singh, Baboo Singh and Chel Singh were

involved in the theft. Thereafter, those persons were arrested by

the police and on their disclosure under Section 227 of the

Evidence Act, from the possession of the petitioner - Dalpat Bhai,

gold biscuits and from the possession of Vilas Bhai two silver

biscuits were recovered, on suspicion that ornaments and utensils

were melted and converted as biscuits. The trial of those accused

persons resulted in conviction, which was upheld up to this Court.

3. Thereafter, the petitioners and respondent No.2 brought a

proceeding under 452 CrPC vide Criminal Misc. Case No.338/2007

claiming the seized gold and silver biscuits.

4. By judgment dated 14.06.2011, learned Chief Judicial

Magistrate, Jalore directed that the gold and silver biscuits be

returned to Kishore Kumar, son of the informant, after expiry of

the period of appeal and revision. The said order was challenged

by petitioners - Dalpat Bhai and Vilas Bhai in Criminal Appeal

Nos.26/2011 & 27/2011 under provisions of Section 424 CrPC. By

the impugned order dated 12.07.2016, the said criminal appeals

were dismissed.

5. Learned counsel for the petitioner submits that in fact the

stolen property i.e. gold ornaments and silver utensils were not

recovered from the possession of the petitioners, rather, gold and

[2024:RJ-JD:37936] (3 of 3) [CRLR-997/2016]

silver biscuits were recovered. There was no evidence that in fact

the stolen property was melted and converted into gold biscuits.

The petitioners had produced receipts of purchase of gold and

silver biscuits vide Ex.4, 5 & 6. Respondent No.2 had not produced

any documentary evidence. Therefore better claim was of the

petitioners, from whose possession recovery was made. It could

not be established that the same were made after melting the

ornaments of the informant.

6. Learned counsel for the informant submits that production of

the purchase receipts is not necessary in each and every case. Old

purchase of the ornaments and utensils made by the family and

negligence in keeping receipts would not falsify the claim of

respondent No.2.

7. Evidently, both the courts have failed to consider that there

was complete lack of evidence that the biscuits recovered from

possession of the petitioners were stolen property or were made

from the stolen property. Hence, bonafide claim is of the

petitioners. Therefore, impugned orders suffer from impropriety.

8. Accordingly, the same are set aside and it is directed that the

seized gold and silver biscuits be returned to the petitioners on

execution of bond of Rs.50,000/-.

9. Accordingly, these revision petitions stand allowed.

(BIRENDRA KUMAR),J 243-244-nitin/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter