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

Navneet vs Lrs Of Smt. Prem Devi ...
2025 Latest Caselaw 11165 Raj

Citation : 2025 Latest Caselaw 11165 Raj
Judgement Date : 7 April, 2025

Rajasthan High Court - Jodhpur

Navneet vs Lrs Of Smt. Prem Devi ... on 7 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
         [2025:RJ-JD:17818]

               HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                JODHPUR
                         S.B. Criminal Revision Petition No. 256/2025

          Navneet S/o Shri Shyam Sunder Atal, Aged About 41 Years, R/o
          D/177, Sanjay Colony, Bhilwara.
                                                                                  ----Petitioner
                                                 Versus
          1.       Lrs    Of   Smt. Prem            Devi, W/o         Shri    Pramod Kumar
                   Mansinghka.
                   1/1 Pramod Kumar S/o Shri Makhanlal Mansinghka, Aged
                   About 70 Years, R/o Bazar No.3, Bhilwara.
                   1/2 Nitigya S/o Shri Pramod Kumar, R/o Bazar No.3,
                   Bhilwara.
                   1/3 Varsha D/o Shri Pramod Kumar, R/o Bazar No.3,
                   Bhilwara.
                                                                              ----Respondents


         For Petitioner(s)             :     Mr. Suresh Kumbhat
         For Respondent(s)             :     Mr. Gaurav Ranka



                    HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

REPORTABLE 07/04/2025

The present revision petition under Section 397/401 Cr.P.C

has been filed against the order dated 07.12.2024 passed by

learned Additional Session Judge, Women Atrocities cases,

Bhilwara whereby, the application preferred by the petitioner

under Section 391 Cr.P.C. for adducing evidence was dismissed.

Brief facts of the case are that the petitioner was convicted

and sentenced by the learned Special Judicial Magistrate No.2,

Bhilwara in Criminal Case No.1954/2016 whereby, the petitioner

convicted and sentence for offence under Section 138 of

Negotiable Instruments Act. Being aggrieved the petitioner filed

[2025:RJ-JD:17818] (2 of 7) [CRLR-256/2025]

an appeal which is pending consideration before learned Additional

Sessions Judge, Women Atrocities Cases, Bhilwara. During

pendency of the appeal, the petitioner preferred an application

under Section 391 Cr.P.C to record the statements of complainant

Pramod and his son Nitigya Mansinghka arising out of FIR No.

274/2013 so also the copy of FIR and challan, however, the

appellate court rejected the application vide order dated

07.12.2024. Hence, this revision petition.

Counsel for the petitioner submits that the appellate court

has committed grave error of law in dismissing the application

filed by the petitioner under Section 391 Cr.P.C inasmuch as the

documents are vital for just decision of the case. It is argued that

the complainant had filed a case against the petitioner for offence

under Section 420 & 406 IPC in which the trial court had recorded

the statement of PW/1 Pramod Mansinghkha and Nitigya

Mansinghka and trial court had acquitted the petitioner. The

petitioner is seeking to produce the statement of these two

witnesses on record for just decision of the case, however, the

appellate court mechanically dismissed the said application. It is

prayed that dismissal of the application under Section 391 Cr.P.C

to bring on record essential piece of evidence, will result into

grave injustice to the petitioner and therefore, the same is liable

to be allowed. Learned counsel placed reliance on judgment of

Hon'ble Apex Court in the case of Brig. Sukhjeet Singh (Retd.)

MVC Vs. State of U.P. & Ors. reported in 2019(1) CJ (Cri.)

(SC) 137 and judgment of Division Bench Bench of this Court in

the case of Pankaj & Anr. Vs. State of Rajasthan reported in

2019(2) CJ (Cri.) (Raj.) 1051.

[2025:RJ-JD:17818] (3 of 7) [CRLR-256/2025]

Per contra, learned counsel for the respondent supported the

impugned order and argued that after conclusion of trial, at the

appellate stage, the petitioner is seeking to produce the said

documents only with an intention to delay the matter. It is argued

that the petitioner had every opportunity to produce the evidence

at the time of trial before the learned Special Judicial Magistrate

(N.I Act) Cases No.2, Bhilwara, but the petitioner failed to do so,

nor did he file any application to bring the said evidence on record

subsequently and now at the appellate stage, the petitioner has

filed the application. Therefore, the appellate court has rightly

dismissed the application filed under section 391 Cr.P.C. which

does not call for any interference from this Court. Learned counsel

placed reliance on judgment of Hon'ble Supreme Court in the case

of Mitthulal and Anr. Vs. State of M.P. reported in 1975 3 SCC

529.

I have considered the rival contentions of the parties and

carefully gone through the documents on record.

At the outset it is relevant to discuss section 391 of Crpc

which is quoted herein below :-

" 391. Appellate Court may take further evidence or direct it to be taken.- (1) In dealing with any appeal under this Chapter, the Appellate Court, if it thinks additional evidence to be necessary, shall record its reasons and may either take such evidence itself, or direct it to be taken by a Magistrate, or when the Appellate Court is a High Court, by a Court of Session or a Magistrate. (2) When the additional evidence is taken by the Court of Session or the Magistrate, it or he shall certify such evidence to the Appellate Court, and such Court shall thereupon proceed to dispose of the appeal.

[2025:RJ-JD:17818] (4 of 7) [CRLR-256/2025]

(3) The accused or his pleader shall have the right to be present when the additional evidence is taken. (4) The taking of evidence under this section shall be subject to the provisions of Chapter XXIII, as if it were an inquiry."

Section 391 of the Criminal Procedure Code constitutes a

pivotal legal provision that confers upon appellate courts the

authority to admit additional evidence when deemed

indispensable for the proper administration of justice. This

provision ensures that in circumstances where critical evidence

has been inadvertently omitted or overlooked at the trial stage,

the appellate court is empowered to remedy such omissions to

avert any miscarriage of justice. However, the exercise of this

power must be approached with the utmost caution and

circumspection, taking into account the specific facts and

nuances of each case. Judicial precedents consistently

underscore that, while the discretion conferred under Section

391 is expansive, it must not be exercised in an arbitrary or

capricious manner. The overarching objective of this provision

is to facilitate the just and fair adjudication of matters, rather

than to unduly protract or complicate the trial process. The

introduction of additional evidence should be considered solely

in instances where it is indispensable for the fair and equitable

determination of the case at hand, and where such evidence

was either not available or could not have been adduced during

the original trial, despite the exercise of due diligence by the

parties involved.

Furthermore, it is imperative to recognize that the

exercise of this power under Section 391 must not be

[2025:RJ-JD:17818] (5 of 7) [CRLR-256/2025]

construed as a means to rectify deficiencies in the trial

proceedings or to address issues that could have been rectified

during the trial phase. The appellate court is duty-bound to

refrain from employing this provision to reopen matters that

are speculative or inconsequential, or to unduly delay the

resolution of the case, as such actions would subvert the

foundational principle of timely justice. Accordingly, while the

discretion vested under Section 391 is broad, its exercise must

be grounded in a commitment to the pursuit of truth, fairness,

and judicial economy, ensuring that it is not misused to

unnecessarily extend or complicate the proceedings.

In the present case, a complaint was previously filed by

the complainant against the petitioner for offences under

Sections 420 and 406 of the Indian Penal Code (IPC). In this

regard, the statements of Prosecution Witness (PW/1) Pramod

Mansinghka and Nitigya Mansinghka (PW/2) were recorded,

and the trial court subsequently acquitted the petitioner. The

petitioner now seeks to introduce the statements of these two

witnesses on record, as they are deemed relevant to the just

adjudication of the case. However, the application was

dismissed by the appellate court, which primarily relied upon

the testimony of Pramod Mansinghka, who made a crucial

admission: neither he nor his wife had any financial obligations

towards the petitioner, Navneet, subsequent to 24.03.2012.

This acknowledgment not only casts doubt on the veracity of

the allegations but also reveals the inherent weakness of these

claims, as they are unsupported by sufficient evidence.

[2025:RJ-JD:17818] (6 of 7) [CRLR-256/2025]

In light of the foregoing, and without delving into the

substantive merits of the case, it is reasonable to assert that

the application warrants consideration under Section 391 CrPC.

Allowing the introduction of this evidence would serve the

interests of hustice, ensuring that all relevant and material

facts are comprehensively examined prior to the rendering of a

final judgment. Such an approach would not only safeguard

the appellant's right to a fair hearing but also enable the court

to render a just and informed decision, based on a

comprehensive evaluation of all the facts and evidence

available.

So far as the case of Mitthulal and Anr. (Supra) cited

by the respondent, it is imperative to note that the decision to

grant or deny an application under Section 391 of the Criminal

Procedure Code is contingent upon the specific facts and

circumstances inherent to each individual case. The judiciary

possesses discretionary authority to evaluate such

applications, and this discretion is grounded in principles of

justice and fairness. The rationale behind this discretion lies in

the recognition of the unique nature of each case, which may

involve varying degrees of complexity, urgency, and the

interplay of rights and responsibilities. The court must weigh

the merits of the application against the backdrop of the legal

framework and the broader principles governing criminal

procedure.

Therefore, the revision petition is partly allowed. The

impugned order dated 07.12.2024 passed by learned

Additional Sessions Judge, Women Atrocities Act cases,

[2025:RJ-JD:17818] (7 of 7) [CRLR-256/2025]

Bhilwara is quashed and petitioner is permitted to produce the

statement of PW/1 Pramod Mansinghkha and PW/2 Nitigya

Mansinghka and the appellate court is directed to take the

same on record. However, no other document/evidence shall

be permitted on behalf of petitioner by the appellate court. The

appellate court is directed to decide the appeal expeditiously,

in accordance with law.

Stay petition is also disposed of.

(MANOJ KUMAR GARG),J 139-BJSH/-

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