Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Roshanlal vs State (2025:Rj-Jd:17131)
2025 Latest Caselaw 10923 Raj

Citation : 2025 Latest Caselaw 10923 Raj
Judgement Date : 2 April, 2025

Rajasthan High Court - Jodhpur

Roshanlal vs State (2025:Rj-Jd:17131) on 2 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:17131]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 531/2006

Roshanlal S/o Nana Lal, Aged about 30 years, By caste Jat, R/o
Village Kabra, P.S. Railmagra, District Rajsamand
                                                                   ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Harshvardhan Singh
For Respondent(s)         :     Mr. Vikram Singh Rajpurohit, Dy.G.A



           HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

02/04/2025

Instant revision petition under Section 397/401 Cr.P.C. has

been filed by the petitioner challenging the judgment dated

24.06.2006 passed by learned Addl. Sessions Judge (Fast Track)

Rajsamand, (hereinafter referred to as 'the appellate court') in

Criminal Appeal No.39/2006 by which the appellate court partly

allowed the appeal of the petitioner and modified the judgment of

sentence dated 31.10.2003 passed by the learned Addl. Chief

Judicial Magistrate Rajsamand, (hereinafter referred to as 'the trial

court') in Criminal Regular Case No.264/1999. The learned

appellate court convicted and sentenced the present petitioner as

under :-

Offence              Sentence             Fine & default sentence
Sec. 467/120 IPC     Three years'         Fine of Rs.200/- in default of
                         SI               payment, further undergo three
                                          months' S.I.
Sec. 468 IPC         Five years' SI Fine of Rs.500/-, in default of
                                    payment, further undergo three
                                    months' S.I.



 [2025:RJ-JD:17131]                    (2 of 4)                    [CRLR-531/2006]


Both the sentences were ordered to run concurrently.

Brief facts of the case are that a letter was sent to the Office of

Collector, Rajsamand from Gram Panchayat Kabra, Panchayat Samiti

Railmagra on 13.08.1995 with the allegation that in a meeting of

Panchayat, held on 23.07.1995, in which Jeti D/o Ganga Ram Jat was

shown to be dead on 10.08.1993, whereas as per the death

certificate, Jeti was alleged to have expired on 22.03.1994. However,

it has been claimed Mrs. Jeti is in fact alive. Due to this some

tampering were made in the documents. On this report, the police

registered the case against accused-petitioner and started

investigation.

On completion of investigation, the police filed challan

against the accused-petitioner. Thereafter, the charges of the case

were framed against the accused-petitioner for offence under

Sections 420/120-B, 467/120-B, 468 and 471 IPC, who denied the

charges and claimed trial.

During the course of trial, the prosecution examined thirty

one witnesses and also exhibited certain documents. Thereafter,

statement of the accused-persons were recorded under section

313 Cr.P.C.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 31.10.2003 convicted and sentenced

the accused-petitioner for offences 420-120-B, 467/120-B and

468 of IPC.

Aggrieved by his conviction and sentence, the petitioner

preferred an appeal before the learned appellate court, which

[2025:RJ-JD:17131] (3 of 4) [CRLR-531/2006]

came to be partly allowed vide judgment dated 24.06.2006.

Hence, this revision petition.

At the threshold, counsel for the petitioner does not

challenge the finding of conviction but it is submitted that the

occurrence relates back to year 1995 and the petitioner has so far

suffered a sentence of about five days, out of total sentence of

five years' S.I. In such circumstances, it is prayed that the

substantive sentence awarded to the accused-petitioner for the

offence under Sections 467/120-B and 468 IPC may be reduced to

the period already undergone by him.

On the other hand, the learned Deputy Government

Advocate vehemently opposed the submissions made by the

learned counsel for the accused-petitioner. The learned PP

submitted that there is neither any occasion to interfere with the

sentence awarded to the accused petitioner nor any compassion or

sympathy is called for in the said case.

I have perused the evidence of the prosecution as well as

defence and the judgment passed by the courts below regarding

conviction of the accused-petitioner.

It is not disputed that the occurrence has taken place in the

year 1995 and the accused-petitioner has so far undergone a

period of about five days' incarceration, out of total sentence of

five years' S.I., and so also suffered the mental agony and trauma

of protracted trial. Thus, looking to the over-all circumstances and

the fact that the accused-petitioner has remained behind the bars

for considerable time, it will be just and proper if the sentence

reduced by the appellate court for offence under Sections

[2025:RJ-JD:17131] (4 of 4) [CRLR-531/2006]

467/120-B and 468 IPC is reduced to the period already

undergone by him.

Accordingly, the criminal revision petition is partly allowed.

While maintaining the petitioner's conviction for offence under

Sections 467/120-B and 468 IPC the sentence awarded to him for

aforesaid offences is hereby reduced to the period already

undergone. The fine amount, as imposed by the learned trial court

is hereby maintained. Two months' time is granted to deposit the

fine amount before the trial Court. In default of payment of fine,

the petitioner shall undergone one month's simple imprisonment.

The fine amount, if any, already deposited by the petitioner shall

be adjusted. The petitioner is on bail. He need not surrender. His

bail bonds stand discharged.

The record of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 11-Ishan/-

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