Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shushu @ Sushil vs State
2025 Latest Caselaw 9571 Raj

Citation : 2025 Latest Caselaw 9571 Raj
Judgement Date : 18 August, 2025

Rajasthan High Court - Jodhpur

Shushu @ Sushil vs State on 18 August, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:34140]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Appeal (Sb) No. 28/2018

Shushu @ Sushil S/o Karmveer, By Caste Jat, Resident Of
Deshkhera,       P.s.   Julana,       District      Jind      Haryana     Rajasthan.
Presently Lodged At Central Jail Bikaner
                                                                        ----Appellant
                                       Versus
State Of Rajasthan
                                                                    ----Respondent
                                 Connected With
                     S.B. Criminal Appeal No. 806/2017
1. Anil S/o Hari Singh, By Caste Sunar, Resident Of Adar P.s.
Matloda At Present Hari Nagar Colony, Kachhi Fatak, Model Town,
Panipat Haryana.
2. Ramesh S/o Om Prakash, By Caste Brahmin, Resident Of
Bamanbas At Present Julana District Jind Haryana.
3. Ramawtar S/o Ishwar Singh, By Caste Ahir Yadav, Resident Of
Dhana Kalla P.s. Sadar, Hansi District Hissar Haryana.
4. Ravi Kumar @ Raju S/o Hawa Singh, By Caste Brahmin,
Resident Of Rakhi Gadhi, P.s. Narnoud District Hissar At Present
House No. 1081/9 Karnar Nagar, Model Town Ambala City
Haryana. At Present Lodged In Sub Jail, Rajgarh.
                                                                     ----Appellants
                                       Versus
The State Of Rajasthan.
                                                                    ----Respondent

For Appellant(s)             :     Mr. RS Gill
                                   Mr. Vikas Bijarnia
                                   Ms. Ranjana Mertia
For Respondent(s)            :     Mr. Shrawan Singh Rathore, Dy.G.A.


                HON'BLE MR. JUSTICE FARJAND ALI

Order

Order pronounced on : 18.08.2025 Order Reserved on : 23.07.2025

1. These two appeals have been directed against the judgment

of conviction and order of sentence dated 25.05.2017 passed by

[2025:RJ-JD:34140] (2 of 5) [CRLAS-28/2018]

the learned Additional Sessions Judge, Rajgarh, District - Churu,

against the accused persons.

2. I have heard the learned counsel for the parties and gone

through the record of the case.

3. Briefly stated the facts of the case would be that on

24.01.2006 at about 04:15 A.M., the complainant Bhanwar Lal

(P.W.-4) submitted a report Ex.-P/12 alleging, inter alia, an

incident, in which, an assault was made by some accused persons

and the bus was hijacked, whereafter the offence of loot was

committed.

3.1 The investigation commenced, the accused were arrested,

identification of the property and accused was conducted and after

usual investigation, the appellant - Shushu @ Sushil was charge-

sheeted for committing offence under Sections 395 and 397 of IPC

and the appellants - Ramesh, Ravi, Anil and Ramawtar were

charge-sheeted for committing offences under Sections 395, 397

of IPC and 3/25 of the Arms Act. The Court took cognizance of the

offences and framed charges as mentioned above and then

commenced the trial. A total of 35 witnesses were produced by

the defence and reliance was placed upon 93 documents. The

accused were examined under Section 313 of Cr.P.C. and two

documents were tendered into evidence in defence.

4. The arguments raised by the learned counsel for the

appellants were that though the offence may have been

committed by someone but the prosecution miserably failed to

prove that the appellants were the person who committed the

robbery, has not been proved beyond reasonable doubt, for the

[2025:RJ-JD:34140] (3 of 5) [CRLAS-28/2018]

reason that neither they were named in the FIR nor during trial,

could they identify them as assailants.

5. To deal with the issue raised above, this Court has minutely

gone through the statements of the prosecution witnesses. It is

observed that except P.W.-2 (Kishore Kumar) and P.W.-3 (Gopal

Swami), the accused were not put to identification before any

person. Almost all prosecution witnesses have, in an unambiguous

and unequivocal term, stated that the faces of the accused were

veiled. If the faces of the accused were veiled, then how it would

be possible to identify or recognize their faces, is a question not

blatantly discussed by the learned trial Court.

5.1 The claim of the witnesses of identifying the appellants as

accused seems to be flimsy and unconvincing in view of their

contradictory statements about the veiled faces of the assailants;

the fact that the accused were not already known to the

witnesses; the fact that the incident took place in pitch dark and

the fact that the identification parade got conducted after two and

a half months of the incident, as well as the fact that soon after

apprehension, the accused were not kept veiled during

investigation till their identification, put serious dent on the case

of the prosecution.

5.2 The submission of keeping the memory alive for two and a

half months to recognize the faces of the accused, further casts a

serious doubt on the story of the prosecution. The absence of

evidence of keeping the accused in a state not to be seen by any

other person also weakens the charge.

5.3 The fact that alleged recoveries were made from different

places on different dates from residential places, but the

[2025:RJ-JD:34140] (4 of 5) [CRLAS-28/2018]

independent witnesses were not made to accompany or witness

the preparation of memos of recovery, is a further question on the

fairness of the investigation and its sanctity.

5.4 No evidence has been adduced to say that the place of

recovery was within the exclusive and conscious domain and

possession of the accused, either oral or documentary. The deficit

nature of identification of property and the manner, in which, it

was conducted, casting a serious doubt on the veracity of

statements of prosecution witnesses. None of the articles had any

specific mark of identification either of shape, colour, design,

weight or appearance and this fact alone is fatal to the case of the

prosecution because none of the witness had submitted any

record or proof to this effect. In absence of specific evidence

regarding ownership, it would not be safe to infer that the

recoveries made by the police were the belongings of the victims

of this case. The prosecution has utterly and miserably failed to

prove this aspect of the case.

6. When the accused are not known to the witnesses, when

their identification is not conducted, or the identification by two

witnesses creates serious doubt because of the unidentifiable

condition of the accused; the delay in identification; the possibility

of identifying the accused in pitch dark and keeping the memories

safe for two and a half months; and the fact of non production of

any material to establish that the recovered articles had

connection with them, are the circumstances certainly fatal to the

case of the prosecution and in light of the above, the judgment of

conviction cannot be sustained.

[2025:RJ-JD:34140] (5 of 5) [CRLAS-28/2018]

6.1 Since there is no other evidence to directly or indirectly

connect them with the alleged offence. The basis of their

conviction on the basis of unidentifying articles and tainted

identification of accused cannot be sustained.

7. In this view of the matter, the instant appeals are allowed

and the order dated 25.05.2017 passed by the learned Additional

Sessions Judge, Rajgarh, District - Churu is quashed and set

aside. The accused are acquitted of the charges. Their bail bonds

are discharged.

8. Record be sent back forthwith.

(FARJAND ALI),J 165-divya/-

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