Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nirmal @ Mota vs State Of Rajasthan (2025:Rj-Jd:18010)
2025 Latest Caselaw 11201 Raj

Citation : 2025 Latest Caselaw 11201 Raj
Judgement Date : 8 April, 2025

Rajasthan High Court - Jodhpur

Nirmal @ Mota vs State Of Rajasthan (2025:Rj-Jd:18010) on 8 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:18010]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                S.B. Criminal Appeal (Sb) No. 116/2024

 Nirmal @ Mota S/o Baldeo Singh, Aged About 43 Years, R/o
 Tenant At Ward No. 18, Near Khaterpal Temple, Sethiya Colony,
 Sriganganagar. (Presently Lodged In Central Jail, Sriganganagar)
                                                                      ----Appellant
                                       Versus
 State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Appellant(s)           :        Mr. Umesh Kant Vyas
For Respondent(s)          :        Mr. V.S. Rajpurohit, Dy.G.A.



                HON'BLE MR. JUSTICE FARJAND ALI

Order

Reportable 08/04/2025

1. This criminal appeal is preferred against the judgment dated

31.10.2023 passed by the Additional District & Sessions Judge

No.1, Sriganganagar, in Sessions Case No.17/2017 (CIS

No.52/2016), whereby the appellant was convicted under Section

7/25 of the Arms Act and sentenced to undergo seven years of

simple imprisonment along with a fine of Rs.10,000/-, and in

default of payment of fine, to further undergo an additional three

months of simple imprisonment.

2. Briefly stated, the facts of the case are that on 03.03.2016,

one Sub-Inspector Bhoop Singh of Police Station Kotwali, District

Sri Ganganagar, is alleged to have received secret information

about a boy in possession of a country-made revolver, who was

[2025:RJ-JD:18010] (2 of 9) [CRLAS-116/2024]

standing near a pipal tree and Shiv Mandir. Acting on the

information, he reached the spot where it was alleged that the

appellant was standing. Upon conducting a search, a country-made

revolver was found in the right pocket of the appellant's pants.

Based on the above, FIR No.99/2016 was registered under Section

5/25 of the Arms Act, and the appellant was arrested. After the

usual investigation, a charge sheet was filed against the appellant

for commission of an offence under Section 3/25 of the Arms Act.

3. After taking cognizance of the offence, the learned Magistrate

heard the parties on the question of framing of charges and

thereafter framed charges under Section 7 read with Section 25 of

the Arms Act. It is pertinent to mention that, as per the

investigation report, the police were of the opinion that the

recovered arm fell under the definition of an offence under Section

3 of the Arms Act, which is why the charge sheet was submitted

under Section 3 read with Section 25 of the Act. The basis for

invoking Section 7 instead of Section 3 appears to be a report of

the District Magistrate, Sri Ganganagar, which stated that the

seized ammunition fell under the prohibited category.

4. The trial commenced, during which as many as 10 witnesses

were examined and reliance was placed on 11 documents to

substantiate the charge. The pistol (Article 1) was tendered in

evidence. Thereafter, an explanation was sought from the

appellant under Section 313 of the Cr.P.C., in which he denied the

allegations and claimed innocence; however, no defence evidence

[2025:RJ-JD:18010] (3 of 9) [CRLAS-116/2024]

was produced. After hearing counsel for the parties, the learned

Judge found the appellant guilty and convicted and sentenced him

as mentioned above. The judgment of conviction and the order of

sentence are under challenge before this Court.

5. I have heard Shri Umesh Srimali, learned counsel for the

appellant, and Shri V.S. Rajpurohit, learned counsel for the State,

and have minutely examined the record of the case. My

observations are as under:

5.1. PW-7 Sub-Inspector Bhoop Singh, was examined during the

trial and reiterated the facts as mentioned in the report Exhibit P6.

His deposition regarding the search of the appellant and the

recovery of the country-made pistol from the right pocket of the

appellant's pants appears to be reliable. The fact of recovery is

corroborated by prosecution witnesses Narpat Singh and Jogendra

Singh. They were thoroughly cross-examined, but nothing came

on record to create any doubt or suspicion to disbelieve their

testimony.

5.2. The evidence to this effect further gets corroborated by the

statements of PW-8 Jogendra Singh and PW-1 Satish. Exhibit P1 is

the recovery memo of the country-made revolver, and Exhibit P2

pertains to the structure of the arm. Interestingly, the arm was

not sent to a ballistic expert for verification or to ascertain its

description and quality. Although Exhibit P5, a letter, was

addressed to the armourer, PW-5 Rajendra Prasad but there is

nothing on record to show his expertise in the branch or subject of

[2025:RJ-JD:18010] (4 of 9) [CRLAS-116/2024]

armory. He is merely an F.C. (Field Constable)deployed as an

armourer at the Reserved Police Line, Sri Ganganagar. He stated

that a packet was sent to him by Police Station Sri Ganganagar

containing a rusted 0.38 bore revolver. According to him, the

seized revolver qualifies as a firearm. However, he does not assert

that it falls under the definition of a prohibited firearm as it is

defined under the Arms Act. He admits that he did not give any

opinion that the seized article qualifies as a prohibited arm.

5.3. The prosecution has not produced any other evidence to

establish that the article falls under the definition of a prohibited

arm.

5.4 Section 2(1)(i) of the Arms Act, 1959 defines prohibited

arms. For reference, the provision reads:

"(i)"prohibited arms" means--

(i) firearms so designed or adapted that, if pressure is applied to the trigger, missiles continue to be discharged until pressure is removed from the trigger or the magazine containing the missiles is empty, or

(ii) weapons of any description designed or adapted for the discharge of any noxious liquid, gas or other such thing, and includes artillery, anti-aircraft and anti-tank firearms and such other arms as the Central Government may, by notification in the Official Gazette, specify to be prohibited arms;"

5.5. A bare perusal of the definition makes it clear that only

articles conforming to the criteria mentioned therein can be

classified as prohibited arms. It was incumbent upon the

[2025:RJ-JD:18010] (5 of 9) [CRLAS-116/2024]

prosecution to adduce scientific, cogent, and reliable evidence to

prove that the seized article was of the type defined under

Section 2(1)(i) of the Arms Act. There is no such evidence to

indicate the specific nature of the article allegedly seized from the

appellant.

5.6. Section 3 of the Arms Act provides that no person shall

acquire, possess, or carry any firearm or ammunition unless he

holds a license under the provisions of the Act. A plain reading of

Section 3 indicates that possessing an arm without a valid license

constitutes an offence under the said provision, punishable under

Section 25 of the Act.

5.7. Before moving forward, it is necessary to first discuss

Section 7 of the Arms Act which is regarding prohibition of

acquisition or possession, or manufacture or sale of prohibited

arms or prohibited ammunition. For ease of reference, Section 7 of

the Arms Act is reproduced herein below:-

"7. Prohibition of acquisition or possession, or of manufacture or sale of prohibited arms or prohibited ammunition.―No person shall―

(a) acquire, have in his possession or carry; or

(b) 1[use, manufacture] sell, transfer, convert, repair, test or prove; or

(c) expose or offer for sale or transfer or have in his possession for sale, transfer, conversion, repair, test or proof, any prohibited arms or prohibited ammunition unless he has been specially authorised by the Central Government in this behalf."

From bare perusal of the provision, it is evident that this

section applies specifically to "prohibited arms" and "prohibited

[2025:RJ-JD:18010] (6 of 9) [CRLAS-116/2024]

ammunition" as defined in Section 2(1)(i) and 2(1)(h) of the Arms

Act, which usually includes automatic firearm, certain military-

grade weapons. They cannot deal with prohibited arms or

ammunition unless specifically authorised by the Central

Government.

5.8 Section 2(1)(i) of the Arms Act defines "prohibited arms" as

those designed in such a manner that, once the trigger is

activated, the weapon continues to discharge projectiles

automatically. Therefore, it is incumbent upon the prosecution to

adduce credible evidence to establish that the firearm in question

qualifies as a prohibited arm within the meaning of the Act.

However, in the present case, the prosecution has failed to

discharge this burden. No ballistic expert report has been brought

on record, nor have any technical specifications or documentation

regarding the nature of the recovered weapon been submitted.

The challan appears to have been filed without the necessary

foundational documents, and even such documents, if any, were

not tendered during trial. In such circumstances, it becomes

essential for the prosecution to prove beyond reasonable doubt

that the weapon allegedly recovered from the accused falls within

the ambit of "prohibited arms". In the absence of such proof, the

charge under Section 7 of the Arms Act cannot be sustained.

There are provisions for other categories of arms defined under

the Arms Act, for which punishment may be imposed under

Section 3 of the Act, but not under Section 7 of the Act.

[2025:RJ-JD:18010] (7 of 9) [CRLAS-116/2024]

5.9 This Court feels that the learned Judge has not provided any

reasoning as to why the case against the accused would fall under

Section 7 of the Arms Act instead of Section 3 of the Arms Act. I

am of the firm opinion that to convict an accused under Section 7,

concrete scientific evidence--such as report from a ballistic expert

or a certified laboratory--must be produced to establish that the

seized article meets the criteria of a prohibited arm as defined

under Section 2(1)(i). In the absence of any definite findings or a

special description of the ammunition, a conviction under Section

7 cannot be sustained. The learned Judge indeed has committed

an error of law and fact in convicting the appellant under Section 7

without having specific nature of the weapon, and therefore the

same is not legally sustainable. The appellant deserves to be

acquitted from charge of Section 7 of the Arms Act.

6. The next question pertains to the applicable provision for

penalizing the appellant. The recovery of ammunition has been

proved through sufficient material. I am of the view that the

appellant's act of possessing a firearm without a valid license

constitutes an offence under Section 3, punishable under Section

25 of the Arms Act.

7. In view of the above, the appeal succeeds. The conviction of

the appellant under Section 7 of the Arms Act is set aside; and he

is convicted under Section 3 of the Arms Act instead.

8. Since the conviction under Section 7 has been set aside, the

corresponding part of the sentence under that section

[2025:RJ-JD:18010] (8 of 9) [CRLAS-116/2024]

automatically lapses. The appellant now stands convicted under

Section 3 of the Arms Act.

9. I have heard learned counsel for the appellant and the State

on the question of sentence.

10. It is pleaded that the appellant has never been convicted in

any previous case. This Court has verified from Paragraph 27 of

the impugned judgment that he has been facing rigor trial since

the year 2016. He was a young man of about 21 years at the time

of the offence. Section 3 read with Section 25 of the Arms Act

does not prescribe a sentence exceeding three years. Therefore,

the provisions of Section 360 Cr.P.C. and Sections 4 and 5 of the

Probation of Offenders Act are squarely applicable. Section 361

Cr.P.C. imposes a duty on the court to explain why the benefit of

probation cannot be granted in cases where the punishment does

not exceed seven years. With the advent of reformative

sentencing principles and the enactment of the Probation of

Offenders Act, the trial court must consider the point of extending

the benefit of probation in the absence of overriding or

extraordinary reasons. Nine years have elapsed since the initiation

of the trial. Requiring the appellant to now furnish a bond for

maintaining peace and good behaviour for a limited period would

not serve the ends of justice. He has already undergone

approximately two years and four months in custody. Considering

his young age at the time of the offence, absence of criminal

antecedents, and the prolonged pendency of the trial, this Court

[2025:RJ-JD:18010] (9 of 9) [CRLAS-116/2024]

feels that the sentence already undergone would be sufficient to

meet the ends of justice.

11. Accordingly, the appeal is partly allowed. The judgment of

conviction under Section 7 read with Section 25 of the Arms Act is

set aside. The appellant is convicted under Section 3 read with

Section 25 of the Arms Act and his sentence is reduced to the

period already undergone.

12. The appellant is reported to be in jail, therefore, it is ordered

that he shall be released forthwith in this case. A requisition to

this effect shall be sent to District Jail Shri Ganganagar/Central

Jail, Bikaner to ensure his immediate release.

13. Record be sent back.

(FARJAND ALI),J 5-Samvedana/-

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