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

Ashok Choudhary vs State Of Rajasthan (2025:Rj-Jd:20224)
2025 Latest Caselaw 12233 Raj

Citation : 2025 Latest Caselaw 12233 Raj
Judgement Date : 25 April, 2025

Rajasthan High Court - Jodhpur

Ashok Choudhary vs State Of Rajasthan (2025:Rj-Jd:20224) on 25 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:20224]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 1237/2023

1.       Ashok Choudhary S/o Shri Mohan Lal, Aged 30 Years,
2.       Smt. Chaini Devi W/o Shri Mohan Lal, Aged 54 Years,
3.       Smt. Sumitra W/o Ashok Choudhary, Aged 32 Years,
         All R/o Surpura Kallan, Karwar, Dist. Jodhpur(Raj.)
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Bhanu Pratap Choudhary S/o Lalchand, Aged About 25
         Years, B/c Jat R/o Surpura Kallan, Karwar, Dist. Jodhpur
                                                                 ----Respondents


For Petitioner(s)         :     Mr. SK Prajapati
For Respondent(s)         :     Mr. Pawan Kumar Bhati, PP
                                Mr. Dharmendra Jasmatiya



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

25/04/2025

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

has been filed by the petitioner against the order dated

14.07.2023 passed by learned Additional District & Sessions Judge

No.6, Jodhpur whereby learned Judge framed the charges against

the petitioner for offence under Sections 341/34, 323/34, 324/34,

451/34 & 308/34 IPC.

Brief facts of the case are that complainant Bhanupratap

Choudhary submitted a written report before the concerned Police

Station to the effect that on 04.07.2021, the accused petitioners

assaulted his parents Lalchand and Kaushalya using deadly

weapon viz. Axe, dhariya & kesi. On the said report, the police

[2025:RJ-JD:20224] (2 of 4) [CRLR-1237/2023]

registered FIR No.95/2021 and started investigation. After

investigation, police filed charge-sheet against the present

petitioners before the competent court and after arguments,

charges were framed against the petitioners for aforesaid offence.

Hence, this revision petition.

Learned counsel for the petitioners confines his arguments

solely to the charge framed for offence under Section 308/34 IPC.

Counsel contends that in this case, total five Investigating Officer

have investigated the matter and out of them, three Investigating

Officer have not found sufficient evidence to establish the offence

under Section 308 IPC against the petitioners. Furthermore,

Counsel highlights that the injury reports indicated that the

injured Kaushalya and Lal Chand sustained four and five simple

injuries, respectively. Notably, the x-ray report reveals that no

grievous injuries were sustained. Additionally, the attending

physician has opined that injuries inflicted upon both the injured

are not dangerous to life. Consequently, the offence under Section

308 IPC is not made out against the present petitioners. Counsel

further submits that a counter-case has also been registered by

the petitioners against the complainant party for causing injuries

to petitioners No.1 & 2. This case is characterized as a "free fight".

Hence, the impugned order to the extent of framing charge under

Section 308/34 IPC is per-se illegal and deserves to be quashed

and set aside.

Per contra, learned Public Prosecutor and learned counsel for

respondent No.2/complainant have vehemently opposed the

revision and asserted that injured Kaushalya, sustained a single

head injury, which although classified as simple in nature,

[2025:RJ-JD:20224] (3 of 4) [CRLR-1237/2023]

unequivocally demonstrates the petitioner's intention to cause

death. Thus, offence under Section 308 IPC is clearly made out

against the petitioners. They contend that the order impugned of

framing charge against the petitioner is perfectly justified and

does not warrant any interference from this Court. Furthermore,

at the time of framing charge, meticulous examination of evidence

is not necessary. To buttress his contentions, counsel has relied

upon the judgments of this Court in the case of Mahendra Singh

Vs. State of Rajasthan & Ors. [2022 0 Supreme (Raj) 687] and in

the case of Roopa Ram & Anrs. Vs. State of Rajasthan [2020 (1)

CJ (Cri.) Raj. 520].

Heard the learned counsel for the parties and perused the

impugned order as well as carefully gone through the material

available on record.

It is well settled legal framework, it is unequivocally

understood that during the stage of charge framing, the primary

consideration is whether there exist prima facie grounds sufficient

to warrant the continuation of proceedings against an accused

individual. At this juncture, the threshold for suspicion remains

comparatively low, necessitating only a strong presumption to

justify the framing of charges. Importantly, the analysis of

evidence is not requisite at this stage, as such scrutiny is reserved

for the trial phase. Additionally, it is firmly established that, at this

preliminary stage, only the charge-sheet and the evidence

gathered during the investigation, which accompanies the charge-

sheet, are to be examined.

[2025:RJ-JD:20224] (4 of 4) [CRLR-1237/2023]

In the present case, following a thorough investigation, the

police have filed a challan against the petitioners for offence under

Section 308 of the Indian Penal Code (IPC). The injured parties,

Kaushalya and Lalchand, sustained four and five injuries

respectively, including a significant head injury. Although the

injuries sustained by the petitioners are characterized as simple in

nature, it is notable that they inflicted multiple injuries on the

victims. In light of these circumstances, there exist prima facie

grounds sufficient for the trial court to proceed with framing

charges against the petitioners under Sections 308/34 IPC.

In view of above discussion, this Court is of the opinion that

the trial court has committed no error in framing the charge for

the aforesaid offences against the present petitioners.

Thus, the revision petition, being bereft of any force, is

hereby dismissed. Stay application also stands dismissed.

(MANOJ KUMAR GARG),J 60-MS/-

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