Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chuna Ram vs State
2025 Latest Caselaw 6237 Raj

Citation : 2025 Latest Caselaw 6237 Raj
Judgement Date : 13 August, 2025

Rajasthan High Court - Jodhpur

Chuna Ram vs State on 13 August, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:34654-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR


                  D.B. Criminal Appeal No. 359/1991

1.    Chuna Ram S/o Moda Ram by Caste Meghwal, R/o Rasisar,

2.    Hazari Ram S/o Moda Ram, by Caste Meghwal,

3.    Harsukh Ram S/o Ramu Ram, by Caste Meghwal,

      Both residents of Napasar, District Bikaner.
                                                                     ----Appellants
                                       Versus
The State of Rajasthan
                                                                    ----Respondent
                                   Connected With

                  D.B. Criminal Appeal No. 249/1992

Sarwan Ram S/o Rewant Ram, by Caste Meghwal, R/o Napasar,
District Bikaner.
                                             ----Appellant
                        Versus
The State of Rajasthan
                                          ----Respondent



For Appellant(s)               :    Ms. Anjali Kaushik for Mr. S.K. Verma
For Respondent(s)              :    Mr. Pawan Bhati, Public Prosecutor



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SANDEEP TANEJA

Judgment

Reserved on : 30/07/2025

Pronounced on : 13/08/2025

(PER HON'BLE SANDEEP TANEJA, J.)

1. These criminal appeals lay challenge to the judgment and

order dated 05.10.1991 passed by the learned Special Judge, SC/

ST (Prevention of Atrocities Cases) & Addl. Sessions Judge,

[2025:RJ-JD:34654-DB] (2 of 12) [CRLA-359/1991]

Bikaner (for short 'the learned Trial Court') in Sessions Case

No.51/90, whereby the learned Trial Court convicted the

appellants for offences under Section 302 read with Section 34

IPC and sentenced them to life imprisonment and to pay a fine of

Rs.500/- each and in default of payment of fine to further undergo

two months' rigorous imprisonment.

2. During pendency of the appeals, appellant No.1-Chuna Ram

S/o Moda Ram (DB Criminal Appeal No.359/1991) died on

28.09.2000 and vide order dated 27.01.2023, appeal qua the said

appellant No.1-Chuna Ram S/o Moda Ram was ordered to be

abated. Furthermore, a report dated 29.07.2025 has been

received from S.H.O., Police Station Gangashahar, Bikaner, stating

that appellant No.2-Hazari Ram son of Moda Ram (DB Criminal

Appeal No.359/1991) has also died and, therefore, appeal qua him

stands abated as well. Accordingly, the present adjudication is

being made only to the extent of surviving accused-appellants,

namely Harsukh Ram and Sarwan Ram.

3. Brief facts of the case are that Badri Ram Saran (PW-9), the

then SHO, Police Station Gangashahar upon receipt of information

went to PBM Hospital, Bikaner on 05.12.1989, where deceased-

Natthu Ram was admitted in an unconscious condition. The SHO

recorded statement of Mangilal (PW-6), brother of the deceased.

4. Mangilal (PW-6) stated that his elder brother deceased-

Natthu Ram had a grocery shop and flour mill in the village. He

further stated that two days earlier, in the evening, around 7 to 8

PM, appellant-Chuna Ram came to Natthu Ram, who used to take

grocery items on credit from the shop of deceased. He stated that

as appellant-Chuna Ram used to come to the shop, therefore, he

[2025:RJ-JD:34654-DB] (3 of 12) [CRLA-359/1991]

knew him. He further stated that both appellant-Chuna Ram and

deceased consumed liquor infront of the shop where he was also

sitting. After sometime, appellant-Chuna Ram told Natthu Ram to

go towards the hut (jhuggi) as the meat was cooked there and

thereafter both appellant-Chuna Ram and Natthu Ram left the

place. He also stated that around 3 O' clock in the night, Girdhari

Lal (PW-1) and Sadasukh (PW-2) came to him and said that they

have to go to Gada Jod Bhatta. On this, he asked them as to what

was the matter, then both of them told that after Natthu Ram

consumed liquor, appellants-Chuna Ram, Hazari and two others

gave beatings to him and kicked him, due to which he was lying

unconscious near appellant-Chuna Ram's hut (jhuggi). He further

stated that thereafter he along with Sadasukh, Girdhari Lal and

Mangtu went to appellant-Chuna Ram's hut (jhuggi) on a cart,

where his brother Natthu Ram was lying in unconscious condition.

He further stated that even after lots of efforts, Natthu Ram did

not speak and thereafter four of them put Natthu Ram on the cart

and brought him to their house and they waited till 12 O' clock but

when Natthu Ram did not regain consciousness, then he and

Budha Ram brought Natthu Ram to the hospital at Bikaner for his

treatment. He further stated that his brother Natthu Ram was

unconscious due to internal injuries. He also stated that his

brother was beaten by appellants-Chuna Ram, Hazari and two

other unknown persons with kicks in order to kill him.

5. On the basis of the above statement of Mangilal (PW-6), an

FIR (Ex.P/23) was registered on 05.12.1989. Natthu Ram, who

was admitted in the hospital, died on 06.12.1989. The post-

[2025:RJ-JD:34654-DB] (4 of 12) [CRLA-359/1991]

mortem of the dead body was conducted on 06.12.1989 by

Dr. R.K. Gehlot (PW-7).

6. After investigation, charge-sheet was submitted for offences

under Sections 302, 365 and 341 read with Section 34 IPC before

the learned Judicial Magistrate, First Class No.1, Bikaner,

wherefrom the matter was committed to the Court of Sessions.

7. The charges were framed against the appellants for the

offences under Sections 302 read with Section 34 IPC, which they

denied and sought trial.

8. The prosecution examined 9 witnesses. Statements of the

appellants were recorded under Section 313 CrPC, wherein they

stated that they were not guilty and they had falsely been

implicated in the case. The learned Trial Court, after conclusion of

trial, found the appellants guilty for offences under Sections 302

read with Section 34 IPC and sentenced them to life imprisonment

with fine of Rs.500/- each and in default of payment of fine to

further undergo two months' rigorous imprisonment.

9. Being aggrieved by the impugned judgment 05.10.1991

passed by the learned Trial Court, the appellants have preferred

the present appeals.

10. Learned counsel for the appellants submitted that

statements of the eye witnesses have been recorded after four

days of the incident and at the time of lodging FIR, they had no

information about the incident, and therefore, their statements

are liable to be disbelieved. It is further submitted that the FIR

was registered on the statement of Mangilal (PW-6), who stated

that the eye witnesses Girdhari Lal (PW-1) and Sadasukh (PW-2)

had informed him that appellant-Chuna Ram and Hazari along

[2025:RJ-JD:34654-DB] (5 of 12) [CRLA-359/1991]

with two other unknown persons had beaten the deceased. The

name of two of the accused persons were not known and no

identification parade was conducted by the prosecution. It is

further submitted that complainant Mangilal (PW-6) had given

evidence that the deceased left the house with appellant-Chuna

Ram only. It is also submitted that there was no enmity between

the appellants and the deceased and, therefore, there was no

motive on the part of the appellants to cause death of the

deceased and lastly, it was submitted that the FIR was lodged with

a delay of two days.

11. On the other hand, learned Public Prosecutor has supported

the judgment and order dated 05.10.1991 passed by the learned

Trial Court. He submitted that from the evidence of the eye

witnesses and from the post-mortem report, the guilt of the

appellants is proved beyond all reasonable doubts. He further

submitted that from the evidence of eye witnesses Girdhari Lal

(PW-1) and Sadasukh (PW-2), it is clear that appellant-Chuna

Ram used to purchase grocery items from the deceased on credit

and, therefore, he owed some money to Natthu Ram (deceased).

The deceased Natthu Ram was beaten by the appellants as he

used to ask for money from appellant-Chuna Ram. Learned Public

Prosecutor submitted that there were recoveries of sticks on the

instance of the appellants.

12. We have heard learned counsel for the parties and perused

the record.

13. In the present case, Girdhari Lal (PW-1) and Sadasukh (PW-

2) are the eye witnesses of the incident. Girdhari Lal (PW-1)

stated in his evidence that he knew all the appellants who used to

[2025:RJ-JD:34654-DB] (6 of 12) [CRLA-359/1991]

work as labourers on Bhatta. He further stated that when he along

with Sadasukh (PW-2) reached Bhatta, he saw that all the four

appellants were beating the deceased with sticks, kicks and

punches. When he asked the appellants as to why they were

beating the deceased, appellant-Chuna Ram said that deceased

used to ask for money on daily basis. He further stated in his

evidence that deceased informed him that initially the appellants

had beaten the deceased in the hut (jhuggi) of appellant-Chuna

Ram and thereafter they gave beatings to the deceased outside

the hut (jhuggi) of appellant-Shrawan. He further stated that he

got the deceased freed from the appellants. He also stated that

when he asked the deceased as to why the appellants were

beating him, then, the deceased also informed that he asked

money from appellant-Chuna Ram, therefore, he was beaten.

Similar statement was made by Sadasukh (PW-2), another eye

witness.

14. On the testimony of an eye witness, the Hon'ble Supreme

Court in judgment dated 22.01.2025 passed in Baban Shankar

Daphal and Others Vs. State of Maharashtra reported in AIR

2025 SC 599, held as under :

"32. It has been consistently laid down by this court that once there is a version of eyewitness and the same inspires confidence of the court it will be sufficient to prove the guilt of the accused. A profitable reference can be made to the decision of this Court in the case of Pruthviraj Jayantibhai Vanol v. Dinesh Dayabhai Vala and Ors., wherein it was laid down that :

"17. Ocular evidence is considered the best evidence unless there are reasons to doubt it. The evidence of PW- 2 and PW-10 is unimpeachable. It is only in a case where there is a gross contradiction between medical evidence

[2025:RJ-JD:34654-DB] (7 of 12) [CRLA-359/1991]

and oral evidence, and the medical evidence makes the ocular testimony improbable and rules out all possibility of ocular evidence being true, the ocular evidence may be disbelieved."

33. Hence, a conviction can be based upon the version put forth by the eyewitness and the medical evidence must be considered only for the purpose of corroboration of the ocular evidence."

15. In the instant case, the testimony of both eye witnesses with

respect to the fact that deceased was beaten by all four appellants

with stick, kick and punches was consistent which was not shaken

in cross-examination. This is also relevant to mention here that

both eye witnesses stated that when they asked the appellants as

to why they were beating the deceased, Chuna Ram told them

that deceased used to ask for money.

16. The contention of learned counsel for the appellants that

statements of both the eye witnesses are required to be

disbelieved because if the eye witnesses had informed the name

of all the appellants to Mangilal (PW-6), then as to why he named

only appellant-Chuna Ram and Hazari and two unknown persons

in his statement. The said contention is liable to be rejected as

both the eye witnesses have deposed that when they reached at

Bhatta, they saw all the appellants were beating the deceased

with sticks, kicks and punches. Therefore, when the appellants

were specifically named by the eye witnesses, there is no reason

to disbelieve their testimony merely on the ground that Mangilal

(PW-6) did not name two of the appellants in the FIR. Moreover,

Mangilal also in his evidence stated that he had given the name of

all the appellants during his statement. The case of the

[2025:RJ-JD:34654-DB] (8 of 12) [CRLA-359/1991]

prosecution is also supported by the evidence of Ram Lal (PW-5)

who stated that at 4 AM (between 03.12.1989 and 04.12.1989) in

the night all the appellants came to his house and told him that

they had beaten the deceased as he used to ask for money on

daily basis. From the evidence of eye witnesses Girdhari Lal (PW-

1) and Sadasukh (PW-2) together with the evidence of Ramlal

(PW-5) and Mangilal (PW-6), it is established beyond all

reasonable doubts that the offence has been committed by the

appellants. All the appellants were named by Girdhari Lal (PW-1),

Sadasukh (PW-2), Ramlal (PW-5) and Mangilal (PW-6) and,

therefore, the contention of learned counsel for the appellants that

accused Harsukh Ram and Sharwan Ram were not named in the

FIR, lacks merit.

17. The deceased received 32 injuries, out of which, 30 external

injuries were simple in nature. However, the deceased sustained

two internal injuries. One on the parietotemporal part and nearby

occipital part on the left side of head, which is mentioned as

Injury No.31 in the post-mortem report. Another injury was

extravasation of clotted blood within the scalp tissue on right

fronto-perietal region, which was treated as injury No.32. From

the post-mortem report, it is clear that both the injuries Nos.31

and 32 are head injuries and they are sufficient to cause death in

the ordinary course of nature.

18. Learned counsel for the appellants contended that in the

cross-examination, Dr. R.K. Gehlot (PW-7) has admitted that a

person may receive injury Nos.31 and 32 if he falls on stone/brick,

therefore, on the basis of port-mortem report, it cannot be

[2025:RJ-JD:34654-DB] (9 of 12) [CRLA-359/1991]

conclusively held that injury Nos.31 and 32 were sustained by the

deceased due to beating by the appellants.

18.1. We are not impressed with the said contention of learned

counsel for the appellants. The evidences of the eye witnesses

along with post-mortem report establish that the injury Nos.31

and 32 were caused by the appellants only, resulting into the

death of the deceased.

19. Learned counsel for the appellants has further contended

that the prosecution has failed to establish any motive on the part

of the appellants for committing offence. This contention is also

liable to be rejected for the reasons that the eye witnesses have

specifically stated in their evidence that when they asked the

appellants as to why they were beating the deceased, appellant-

Chuna Ram said that he used to ask him for money on daily basis.

This as held earlier is supported by the statement of Ram Lal

(PW-5).

19.1. In view of the aforesaid evidence on record, motive on the

part of the appellants was clear to cause injuries to Natthu Ram

with intention to cause death as he used to ask for money due to

him from appellant Chuna Ram.

19.2. Though, as stated above, motive on the part of appellants

was clear, however, it is also a well settled principle that motive is

relevant for consideration only in cases of circumstantial evidence,

however, when there is direct/eye witness, the motive is

irrelevant.

19.3. The Hon'ble Supreme Court in the case of Madan Vs. State

of Uttar Pradesh reported in (2023) 15 SCC 701 held that

motive can be an important aspect in the case based on

[2025:RJ-JD:34654-DB] (10 of 12) [CRLA-359/1991]

circumstantial evidence, whereas in a case based on direct

evidence, motive would not be that relevant. The relevant part of

the said judgment is reproduced as under :-

"64. The next contention raised on behalf of the appellants is that the motive attributed by the prosecution is a very weak motive. It is submitted that the motive attributed is on account of political enmity due to elections which were held two-and-a-half years prior to the date of incident. The motive is specifically brought on record in the evidence of Lokendra (PW 1) and Irshad Khan (PW 7). Harpal Singh (PW 10) also deposed about the enmity between the families of Ishwar and Ram Kishan. In any case, the present case is a case of direct evidence. It is a settled law that though motive could be an important aspect in a case based on circumstantial evidence, in the case of direct evidence, the motive would not be that relevant.

65. In this respect, we may gainfully refer to the judgment of this Court in State of A.P. v. Bogam Chandraiah, which reads thus :

"11.... Another failing in the judgment is that the High Court has held that the prosecution has failed to prove adequate motive for the commission of the offence without bearing in mind the well settled rule that when there is direct evidence of an acceptable nature regarding the commission of an offence the question of motive cannot loom large in the mind of the court."

66. This Court in Darbara Singh v. State of Punjab, has observed thus :

"15. So far as the issue of motive is concerned, it is a settled legal proposition that motive has great significance in a case involving circumstantial evidence, but where

[2025:RJ-JD:34654-DB] (11 of 12) [CRLA-359/1991]

direct evidence is available, which is worth relying upon, motive loses its significance."

67. Again in Subodh Nath v. State of Tripura, this Court has observed thus :

"16. ... The learned counsel for the appellants is right that the prosecution has not been able to establish the motive of Appellant to kill the deceased but as there is direct evidence of the accused having committed the offence, motive becomes irrelevant. Motive becomes relevant as an additional circumstance in a case where the prosecution seeks to prove the guilt by circumstantial evidence only."

19.4. Present is a case based on evidence of eye witnesses and

hence for this reason also, the contention of learned counsel for

the appellants that there was lack of motive, is not a pertinent

factor on account of there being direct ocular evidence.

20. Another contention raised by learned counsel for the

appellants is that the FIR was lodged with a delay of two days. In

the instant case, the incident took place between 3 to 4 AM in the

intervening night of 03.12.1989 and 04.12.1989. Since deceased-

Nathhu Ram was unconscious, he was brought to the house but as

he did not regain consciousness, he was admitted in the hospital

on the next day of the incident and as the family members of the

deceased were engaged in his treatment, the FIR came to be

registered on 05.12.1989.

20.1. In the above facts and circumstances of the case, firstly it

cannot be said that there is such delay in lodging FIR, which is

[2025:RJ-JD:34654-DB] (12 of 12) [CRLA-359/1991]

fatal to the case of the prosecution, secondly delay of one and half

day is duly explained by the circumstances prevailing at that time,

as the family members were busy in looking after and treatment

of the deceased.

21. In view of the above, we do not find any reason to interfere

with the impugned judgment and order dated 05.10.1991 passed

by the learned Trial Court. Accordingly, the present criminal

appeals are dismissed. The surviving appellants are on bail; their

bail bonds stand cancelled. The surviving appellants are directed

to be taken into custody forthwith, to be sent to the concerned Jail

to serve out the remaining part of their sentences, as awarded to

them by the learned Trial Court.

22. A copy of this judgment be sent to the learned Trial Court

forthwith to ensure that the surviving appellants undergo the

remaining part of their sentence.

(SANDEEP TANEJA), J (DR. PUSHPENDRA SINGH BHATI),J

ms rathore

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