Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State vs Shri Sataynarain (2025:Rj-Jd:53286)
2025 Latest Caselaw 16405 Raj

Citation : 2025 Latest Caselaw 16405 Raj
Judgement Date : 8 December, 2025

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

State vs Shri Sataynarain (2025:Rj-Jd:53286) on 8 December, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:53286]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Criminal Appeal No. 482/1996

State Of Rajasthan
                                                                         ----Appellant
                                       Versus
Sataynarain S/o Deep Lal R/o Nani Gali, Udaipur.
                                                                       ----Respondent


For Appellant(s)             :     Mr. Rajesh Bhati}
                                   Mr. Ravindra Singh} AGA
For Respondent(s)            :     Mr. Rajiv Bishnoi



                HON'BLE MR. JUSTICE FARJAND ALI

Judgment

08/12/2025

1. The present criminal appeal arises out of the judgment dated

10.06.1996 passed by the learned Additional Chief Judicial

Magistrate No.2, Udaipur, in Criminal Case No. 236A/1984

(381/88), whereby the accused-respondent, Satyanarayan, was

acquitted of the charges under Sections 467, 468, 419 and 420 of

the Indian Penal Code. Aggrieved by the order of acquittal, the

State of Rajasthan has preferred the instant appeal.

2. Leave to appeal was granted in the year 1996. The appeal,

however, has remained pending before this Court for an

inordinately long period, and it is noticed that for several years

there has been no effective representation on behalf of the

accused-respondent.

3. I have has heard learned counsel appearing for the parties

and has minutely examined the entire material available on

record.

(Uploaded on 15/12/2025 at 12:08:21 PM)

[2025:RJ-JD:53286] (2 of 5) [CRLA-482/1996]

3.1. The prosecution case, in brief, was that the accused-

respondent was involved in the fraudulent encashment of three

forged bills dated 25.05.1976 for amounts of ₹6,500/-, ₹7,500/-

and ₹8,000/- from the State Bank of Bikaner and Jaipur, Udaipur.

The alleged irregularities surfaced during treasury verification,

which revealed that no corresponding authorization or official

record existed for the said bills. Consequently, an FIR was

registered and, upon completion of investigation, a charge-sheet

was filed, leading to the trial of the accused for offences under

Sections 467, 468, 419 and 420 IPC.

3.2. During trial, the prosecution examined as many as 31

witnesses and produced documentary evidence in support of its

case. The accused, in his statement recorded under Section 313

CrPC, categorically denied all allegations, pleaded false

implication, and adduced defence evidence by examining two

witnesses and producing documents in rebuttal. Upon a detailed

appreciation of the oral and documentary evidence, the learned

Trial Court recorded an order of acquittal.

3.3. On an independent and careful reappraisal of the entire

evidence, this Court finds no infirmity in the conclusions drawn by

the Trial Court. While it stood established that the bills in question

were forged, the prosecution failed to prove beyond reasonable

doubt that the respondent-accused was the person who had

forged the documents, appended the disputed signatures, or

fabricated the official seals and endorsements. There was no

conclusive evidence to attribute the handwriting or signatures on

(Uploaded on 15/12/2025 at 12:08:21 PM)

[2025:RJ-JD:53286] (3 of 5) [CRLA-482/1996]

the disputed bills to the accused, nor was his direct involvement in

the act of forgery established.

3.4. The prosecution further failed to substantiate that the

accused had impersonated Mangi Lal or had personally presented

the disputed bills before the bank for encashment. Similarly, the

alleged fraudulent receipt of ₹22,000/- was not proved against

him. The recovery of ₹7,000/- from the accused's mother was

rightly discarded, as no reliable or cogent link was established

between the recovered amount and the proceeds of the forged

bills.

3.5. The Trial Court also correctly observed that there was no

trustworthy evidence to demonstrate that the accused had forged

or misused the seals or signatures of the District Education Officer,

the Treasury Office, or the concerned educational institution. In

the absence of such foundational proof, the prosecution case

rested largely on suspicion and conjecture, falling short of the

standard of proof required in criminal law. In these circumstances,

the Trial Court rightly held that the charges under Sections 467,

468, 419 and 420 IPC were not proved beyond reasonable doubt

and extended the benefit of doubt to the accused. The acquittal

thus recorded was based on a plausible and legally sustainable

view of the evidence.

3.6. This Court finds that the findings of the Trial Court suffer

from neither perversity nor illegality, nor do they reflect any

misapplication of law. The view taken by the Trial Court is not only

reasonable but is also firmly borne out from the material on

(Uploaded on 15/12/2025 at 12:08:21 PM)

[2025:RJ-JD:53286] (4 of 5) [CRLA-482/1996]

record. Interference with such a well-reasoned acquittal would,

therefore, be wholly unwarranted.

3.7. It is a settled principle of criminal jurisprudence that the

presumption of innocence in favour of an accused stands

reinforced once an acquittal is recorded by a competent court. An

appellate court must exercise restraint and interfere only where

the conclusions of the trial court are manifestly perverse, patently

illegal, or based on a complete misreading of material evidence.

Where two views are possible, the one favourable to the accused

must prevail.

3.8. The Hon'ble Supreme Court, in Mallappa & Ors. v. State of

Karnataka, Criminal Appeal No.1162/2011 decided on

12.02.2024, has succinctly reiterated the governing principles for

appellate interference with an order of acquittal, emphasizing that

a legally plausible view taken by the Trial Court ought not to be

supplanted merely because another view is possible. Paragraph 36

of the said judgment encapsulates the doctrine in the following

terms:

"36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty...

(i) Appreciation of evidence must be holistic and comprehensive;

(ii) Selective or truncated evaluation may itself occasion miscarriage of justice;

(iii) If two views are possible, the one favourable to the accused must ordinarily prevail;

(Uploaded on 15/12/2025 at 12:08:21 PM)

[2025:RJ-JD:53286] (5 of 5) [CRLA-482/1996]

(iv) A legally plausible view of the Trial Court cannot be supplanted merely because another view is possible;

(v) In reversing an acquittal, the appellate Court must deal with all reasons assigned by the Trial Court;

(vi) Conversion of acquittal into conviction requires demonstration of manifest illegality, perversity, or patent error in the Trial Court's approach."

Tested on the anvil of the aforesaid principles, and upon an

anxious and conscientious scrutiny of the record, this Court finds

no justification to disturb the impugned judgment.

4. Consequently, the present criminal appeal is devoid of merit

and is hereby dismissed. The judgment dated 10.06.1996 passed

by the learned Additional Chief Judicial Magistrate No.2, Udaipur,

in Criminal Case No. 236A/1984 (381/77), acquitting the accused-

respondent, is affirmed in toto. The respondent shall not be

required to surrender, and any process issued against him shall

stand withdrawn forthwith.

5. The record of the Trial Court be transmitted back

immediately.

(FARJAND ALI),J 37-Mamta/-

(Uploaded on 15/12/2025 at 12:08:21 PM)

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