Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neta Ram vs State And Anr. (2025:Rj-Jd:34750-Db)
2025 Latest Caselaw 4308 Raj

Citation : 2025 Latest Caselaw 4308 Raj
Judgement Date : 6 August, 2025

Rajasthan High Court - Jodhpur

Neta Ram vs State And Anr. (2025:Rj-Jd:34750-Db) on 6 August, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:34750-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  D.B. Criminal Appeal No. 965/2007

State of Rajasthan
                                                                      ----Appellant
                                       Versus
Banshi Lal S/o Shri Doolaram, B/c Vishnoi, R/o Guda Vishnoiyan,
PS Luni, District Jodhpur.
                                                                    ----Respondent
                                 Connected With
                  D.B. Criminal Appeal No. 575/2007
Banshi Lal S/o Shri Daularam, B/c Vishnoi, R/o Guda Vishnoiyan,
Tehsil Luni, District Jodhpur. (presently lodged in Central Jail,
Jodhpur.)
                                                                      ----Appellant
                                       Versus
State of Rajasthan
                                                                    ----Respondent
            D.B. Criminal Revision Petition No. 1378/2007
Netaram S/o Pokar Ram, B/c Bishnoi, R/o Guda Bishnoiyan,
Tehsil Luni, District Jodhpur.
                                                                      ----Appellant
                                       Versus
1. State of Rajasthan
2. Banshi Lal S/o Shri Daulla Ram, B/c Bishnoi, R/o Guda
Bishnoiyan, Tehsil Luni, District Jodhpur.
                                                                    ----Respondent


For Appellant(s)             :     Mr. Vikram Singh Rajpurohit, PP
                                   Mr. Pravesh Kumar Rawla for
                                   Mr. DL Rawla
For Respondent(s)            :     Mr. Hemant Jangir for
                                   Mr. Bhagirath Bishnoi



         HON'BLE MR. JUSTICE MANOJ KUMAR GARG

HON'BLE MR. JUSTICE RAVI CHIRANIA

Judgment

[2025:RJ-JD:34750-DB] (2 of 10) [CRLA-965/2007]

Per Hon'ble Mr. Manoj Kumar Garg, J.

06/08/2025

All the aforesaid matters, two criminal appeals and one

revision petition, have arisen out of the common judgment dated

24.07.2007, passed by learned Session Judge, Jodhpur, in Session

Case No.211/2005 by which the learned Trial Court acquitted the

accused Banshi Lal from offence under Sections 302, 450 IPC and

while convicting him for offence under Section 380 IPC, sentenced

him to undergo three years RI along with a fine of Rs.10,000/-

and in default of payment of fine to further undergo six months

SI. Thus, they are being decided by this common order.

Criminal Appeal No.965/2007 by the State and Revision

Petition No.1378/2007 by the complainant Netaram, both were

preferred against the acquittal of the accused Banshi Lal from

offence under Sections 302, 450 IPC.

Whereas, Criminal Appeal No.575/2007 has been preferred

by the accused Banshi Lal against his conviction for offence under

Section 380 IPC.

Brief facts necessary to be noted for deciding the controversy

are that 20.08.2005, complainant Netaram submitted a written

report at Police Station Luni to the effect that on 19.08.2005 in

the evening after dinner, he went towards the fields. His wife and

children were alone at home. In the following morning, at about

6:30 AM, when he returned home, he found the dead-body of his

wife lying on the bed in a room and children were sleeping nearby.

A school belt and rope were found around the neck of the

complainant's wife. The complainant immediately called his uncle

Ram Chandra and brothers. upon asking children, they denied to

[2025:RJ-JD:34750-DB] (3 of 10) [CRLA-965/2007]

hear any hue and cry. Some gold and silver ornaments were also

missing from the room.

On the said report, Police registered the FIR No.101/2005

and started investigation. On completion of investigation, police

filed challan against the accused Banshilal for offences under

Sections 302, 450, 380, 404 IPC.

Thereafter, learned Trial Court framed, read over and

explained the charges for the offence under Sections 302, 450,

380 IPC to accused Banshi. He denied the charge and sought trial.

During the course of trial, the prosecution examined as many

as eleven witnesses and also got exhibited relevant documents in

support of its case.

The accused Banshilal was examined under Section 313

Cr.P.C. and in defence, three witnesses were examined.

Learned trial Court, after hearing the arguments from both

the sides, taking into consideration and appreciating the

documentary evidence and the statements of witnesses, vide

judgment dated 24.07.2007 acquitted the accused Banshilal from

the offences under Sections 302, 450 IPC, however, convicted and

sentenced him for the offence under Section 380 IPC as aforesaid.

Hence, the State and the complainant are challenging the acquittal

of the accused Banshilal and accused Banshilal is challenging his

conviction.

Learned Public Prosecutor as well as learned counsel for the

complainant have vehemently submitted that there is ample

evidence against the accused Banshilal for commission of offence

under Sections 302, 450 IPC. The recovery of ornaments were

also made from the possession of accused Banshilal. It is further

[2025:RJ-JD:34750-DB] (4 of 10) [CRLA-965/2007]

submitted that the daughter of the complainant PW-3 Shobha,

who was merely nine years old, in her testimony clearly stated

that in the mid-night of incident, accused Banshilal entered the

house and slept in a room. She further stated that apart from

Banshi Lal, no other person entered the house. It is submitted

that despite availability of ample evidence against the accused

Banshilal for offence under Section 302, 450 IPC, the learned trial

court acquitted him from the said offences. While passing the

impugned judgment, the learned trial court has not considered the

evidence and other aspects of the matter in its right perspective.

The learned trial court has committed grave error in acquitting the

accused Banshilal from offences under Sections 302, 450 IPC.

Thus, the impugned judgment deserves to be quashed and set

aside and the accused Banshilal ought to have been convicted and

sentenced for offence under Sections 302, 450 IPC.

Per-contra, learned counsel appearing for the accused

Banshilal has submitted that there is no evidence against the

accused Banshilal to connect him with the offence under Sections

302, 450 IPC. It is submitted that if the accused Banshilal entered

the house of the complainant in the mid-night of incident, then

PW-3 Shobha would have likely narrated this incident to her

father, who subsequently, lodged the FIR, but in the FIR the

complainant did not mention the name of the accused Banshilal.

As an afterthought, the witness Shobha (PW-3), who was nine

years old, named Banshilal in her statement. However, she did

not know the exact time the incident occurred, nor she hear any

noise in the night. The complainant came to know about the

incident, only when he reached at home. Thus, the learned trial

[2025:RJ-JD:34750-DB] (5 of 10) [CRLA-965/2007]

court has rightly acquitted the accused Banshilal from the offences

under Sections 302, 450 IPC. However, so far as the recovery of

ornaments is concerned, the same was not identified in the

presence of any Magistrate. It is further submitted that PW-6

Somdev Soni, in her testimony, has deposed that the recovered

ornaments were prepared by him and the same were belonged to

the complainant. Counsel submits that except this testimony,

there is no identification in respect of the recovered ornaments.

Thus, the learned trial court has committed grave error in

convicting the accused Banshilal for offence under Section 380

IPC.

We have considered the submissions of the counsel for the

parties made at bar and perused the impugned judgment as well

as record of the case.

On perusal of the written report, lodged by the complainant

Netaram (PW-1) appears that name of the accused Banshilal was

not mentioned therein. He deposed that in the following morning

of the incident, when he returned home, his daughter Shobha

informed him that last night accused Banshilal came at home and

slept in a room. He further states that some gold and silver

ornaments were also missing from the house. In his cross-

examination, he stated that his daughter Shobha told him about

Banshilal coming to his house. But, the said witness did not

mention this fact in the first information report.

PW-3 Shobha, who is daughter of the complainant and

deceased deposed that accused Banshilal, who is her uncle, came

in the night and slept in a room. She along with her mother

Parvati and younger brother Raghuveer slept in courtyard. When

[2025:RJ-JD:34750-DB] (6 of 10) [CRLA-965/2007]

in the following morning, her father (complainant) came at home,

her mother was lying dead on the cot. On asking, she informed

about accused Banshilal. In her cross-examination, the said

witness said that when she woke up in the following morning, she

came to know about the murder of her mother. She never heard

any hue and cry of her mother in the night.

PW-6 Somdev Soni deposed that the recovered ornaments

were prepared by him and that they belonged to the complainant

Netaram.

PW-10, the Investigating Officer, investigated the matter and

filed challan against the accused Banshilal. The I.O. stated that

the recovered ornaments were identified by PW-6 Somdev Soni,

but he never took any type of mould from outside the house.

The testimony of the aforesaid witnesses shows that the

complainant Netaram did not name the accused Banshilal in the

FIR despite the fact that he was informed about accused Banshilal

by her daughter Shobha (PW-3). It is very unnatural that the

accused Banshilal came in the mid-night and murdered the

deceased and no one heard any hue and cry. Even, the children

sleeping in the house at that time, also did not hear any noise of

their deceased mother and PW-3 Shobha, daughter of the

complainant Netaram, slept overnight and woke up in the morning

at about 6:30, upon call of her father. The conduct of PW-3

Shobha is very surprising and unnatural to accept.

The Hon'ble Apex Court in the case of State of Madhya

Pradesh vs. Phoolchand Rathore reported in 2023 CriLR 724,

while observing that courts are generally reluctant to interfere

with an order of acquittal, recognized that such interference is

[2025:RJ-JD:34750-DB] (7 of 10) [CRLA-965/2007]

warranted when it becomes evident that the acquittal was based

on an entirely flawed reasoning process, legally erroneous, and

involved a perverse approach to the facts of the case. In such

circumstances, where the order of acquittal has led to a grave and

substantial miscarriage of justice, the Court may reverse the

acquittal and convert it into a conviction. In support of this

principle, the Court relied upon its prior judgments, emphasizing

the exceptional nature of such interference to rectify substantial

errors in the acquittal order. these are:-

21. In State of M.P. & Others v. Paltan Mallah & Others, (2005) 3 SCC 169, reiterating the same view it was observed:

"8. ... This being an appeal against acquittal, this Court would be slow in interfering with the findings of the High Court, unless there is perverse appreciation of the evidence which resulted in serious miscarriage of justice and if the High Court has taken a plausible view this Court would not be justified in interfering with the acquittal passed in favour of the accused and if two views are possible and the High Court had chosen one view which is just and reasonable, then also this Court would be reluctant to interfere with the judgment of the High Court."

22. In a recent decision rendered by this Court in Basheera Begam v. Mohd. Ibrahim & Others, (2020) 11 SCC 174, it was observed:

"190. ... Reversal of a judgment and order of conviction and acquittal of the accused should not ordinarily be interfered with unless such reversal/acquittal is vitiated by perversity. In other words, the court might reverse an order of acquittal if the court finds that no person properly instructed in law could have upon analysis of the evidence on record found the accused to be "not guilty". ..."

[2025:RJ-JD:34750-DB] (8 of 10) [CRLA-965/2007]

Similarly in the case of State of State of Uttrakhand Vs. Sanjay

Ram Tamta, reported in (2025) 2 SCC (Cri) 159,' the Hon'ble

Supreme Court has observed as under:--

"6. Trite is the principle that the appellate courts would be slow in reversing an order of acquittal, especially since the presumption of innocence that is always available to the accused; as a basic principle of criminal jurisprudence, stands reinforced and reaffirmed by the acquittal and unless there are very substantive and compelling reasons to do so, there cannot be a reversal of an order of acquittal. Unless it is found that the findings are perverse and the only conclusion possible from the compelling evidence is of guilt; appellate courts will be slow to reverse an order of acquittal.

7. Recently, in Surender Singh Vs. State of Uttrakhand, one of us (B.R. Gavai, J.) referring to various binding precedents of this Court succinctly laid down the principle in the following manner in SCC para 24:

24 It could thus be seen that it is a settled legal position that the interference with the finding of acquittal recorded by the learned trial Judge would be warranted by the High Court only if the judgment of acquittal suffers from patent perversity; that the same is based on a misreading/omission to consider material evidence on record; and that no two reasonable views are possible and only the view consistent with the guilt of the accused is possible from the evidence available on record."

In view of the discussion made hereinabove, we are of the

opinion that the prosecution has completely failed to prove its

case against the accused Banshilal for offence under Sections 302,

450 IPC beyond all reasonable doubt. The petitioner/State and

[2025:RJ-JD:34750-DB] (9 of 10) [CRLA-965/2007]

complainant have failed to show any error of law or on facts on

the basis of which interference can be made by this Court in the

judgment under challenge. The judgment passed by the learned

trial court is detailed, reasoned and perfectly justified. Therefore,

the same does not suffer from any infirmity and illegality

warranting any interference from this Court.

Resultantly, the criminal appeal No.965/2007 preferred by

the State and the criminal revision petition No.1378/2007

preferred by the complainant Netaram against the acquittal of the

accused Banshilal are hereby dismissed having no substance.

So far as, the conviction and sentences passed against the

accused Banshillal for the offence under Section 380 IPC is

concerned, after the arrest of the accused Banshilal, gold and

silver ornaments were recovered, which were identified by PW-6

Somdev Soni. Thus, the learned trial court rightly convicted and

sentenced the accused Banshilal for offence under Section 380 IPC

and the same does not warrant any interference from this Court.

However, taking into consideration the facts that the incident

relates back to the year 2005 and accused Banshilal has so far

undergone a period of more than two years incarceration, out of

total sentence of three years RI, thus, while maintaining

conviction of the accused Banshilal for offence under Section 380

IPC, his sentence for the said offences is hereby reduced to the

period already undergone by him. The fine amount is hereby

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

amount before the trial court. The fine amount, if any, already

deposited by the accused Banshilal shall be adjusted. Accused

Banshilal is on bail. He need not surrender. His bail bonds are

[2025:RJ-JD:34750-DB] (10 of 10) [CRLA-965/2007]

cancelled. If accused Banshilal fails to deposit the fine amount, he

shall undergo the default sentence of six months SI.

The criminal appeal No.575/2007 preferred by the accused

Banshilal is partly allowed.

The record of the trial court be sent back forthwith.

                                   (RAVI CHIRANIA),J                                   (MANOJ KUMAR GARG),J


                                    43 to 45-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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter