Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash vs State
2025 Latest Caselaw 16758 Raj

Citation : 2025 Latest Caselaw 16758 Raj
Judgement Date : 4 December, 2025

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Prakash vs State on 4 December, 2025

Bench: Vinit Kumar Mathur, Anand Sharma
[2025:RJ-JD:52415-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
  D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                          No. 2077/2025

                                           In

                     D.B. Criminal Appeal No.60/2020

 Prakash S/o Bhairulal Teli, Aged About 36 Years, R/o Khankhla,
 P.S. Gangapur, District Bhilwara.
 (At Present Lodged In Central Jail Bhilwara).
                                                                      ----Petitioner
                                        Versus
 State of Rajasthan.
                                                                    ----Respondent


 For Petitioner(s)            :    Mr. Ashok Panwar, Amicus Curiae.
 For Respondent(s)            :    Mr. Deepak Choudhary, GA cum AAG
                                   assisted by Mr. Kuldeep Singh.


        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANAND SHARMA Judgment

04/12/2025

1. Heard learned counsel for the parties.

2. Learned counsel for the applicant submits that though the

present matter has been listed on the application seeking

suspension of sentence, but the jail appeal itself may be heard

and disposed of at this stage.

3. In view of the submissions made by learned counsel for the

accused-applicant, the jail appeal itself is heard and decided finally

at this stage.

4. The instant appeal has been preferred by the appellant

Prakash, S/o Shri Bhairulal Teli, from jail against the judgment

dated 17.05.2019 passed by the Additional District and Sessions

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (2 of 7) [SOSA-2077/2025]

Judge No. 01, Bhilwara Camp, Gangapur, in Sessions Case No.

95/2017 under Section 302 of the Indian Penal Code arising out of

FIR No.218/2017, whereby the accused-appellant stands

convicted for the offence under Section 302, of the IPC.

5. By the said judgment, the learned trial Court has sentenced

the appellant to undergo imprisonment for life till the remainder of

his natural life along with a fine of Rs.2000/-, and in default of

payment of fine, further to undergo simple imprisonment for

seven days.

6. Brief facts for deciding the present appeal are that on

27.08.2017, the complainant Ganpat submitted a written

complaint at Police Station Gangapur stating that he and his four

brothers - Ramesh, Ramchandra, Prithviraj and Prakash - reside

at different places, while he and his brother Prakash lived with

their mother, Smt. Sohni Devi, in the village. It was alleged that

Prakash often quarreled with their mother as she requested him to

return home on time for meals. Due to this, Prakash frequently

threatened and assaulted her. He would also accuse his mother of

being biased towards him. On the date of incident, Ganpat had

gone to bring milk at his mother's request, leaving Prakash and

his mother at home. Upon returning, he found the door closed but

unbolted. Entering the house, he saw Prakash strangulating their

mother. On raising an alarm, Prakash attempted to flee by

climbing onto the roof, but Ganpat and nearby villagers

apprehended him and informed the police. Smt. Sohni Devi was

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (3 of 7) [SOSA-2077/2025]

found dead due to strangulation. On these allegations, a repot was

lodged stating that Prakash had murdered their mother.

7. On the basis of the above written complaint, a formal FIR

No.218/2017 (Exhibit P.09) was registered at Police Station,

Gangapur, Bhilwara Camp against the accused for the offences

under Sections 302, IPC.

8. After completion of investigation, police filed a charge-sheet

against the accused-appellant for the offences under section 302,

IPC.

9. Learned Trial Court framed, read over and explained the

charges under Sections 302 IPC to the accused-appellant, who

denied the charge and sought trial.

10. During the trial, the prosecution examined as many as 12

witnesses. In support of its case, the prosecution also produced

documentary evidence, Exhibits P-01 to P-10.

11. The statement of the accused-appellant was recorded under

Section 313 Cr.P.C. He denied all incriminating circumstances put

to him, stating that the prosecution witnesses had deposed falsely,

that the evidence was fabricated, and that he was innocent. The

accused-appellant did not lead any defence evidence, and the

defence evidence was accordingly closed.

12. Learned Trial Court, after hearing the arguments advanced

on behalf of both sides and upon appreciation of the oral and

documentary evidence brought on record, convicted and

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (4 of 7) [SOSA-2077/2025]

sentenced the accused-appellant as aforesaid vide judgment dated

17.05.2019.

13. Hence the present appeal.

14. The learned Amicus Curiae, appearing for the appellant-

accused, vehemently submits that the prosecution has failed to

establish its case beyond reasonable doubt, despite relying on

oral, documentary and circumstantial evidence.

15. He further submits that although the prosecution alleges

frequent quarrels between the accused and the deceased Sohni

Devi, such general allegations of strained domestic relations

cannot, by themselves, constitute proof of guilt. The statements

regarding the accused allegedly threatening the deceased or

accusing her of bias are vague, omnibus, and unsupported by any

independent or reliable evidence.

16. He further submits that the prosecution case rests entirely

on the testimony of the complainant (Ganpat), who claims to have

returned home with a milk packet and allegedly witnessed the

accused strangulating his mother. However, serious doubts arise

regarding the sequence of events, the possibility of witnessing the

act as described, and the absence of any independent eye-

witnesses despite the incident allegedly occurring in a residential

area. The conduct of the complainant, as narrated, is also

inconsistent with normal human behaviour, and no scientific or

forensic evidence has been produced to substantiate the allegation

of strangulation directly linking the accused to the act.

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (5 of 7) [SOSA-2077/2025]

17. The alleged attempt by the accused to flee by climbing onto

the roof is not corroborated by clear or consistent testimonies. The

prosecution's reliance on the presence of only the accused and the

deceased in the house at the time of occurrence forms a weak

circumstantial link, which cannot sustain a conviction unless the

chain of circumstances is complete, coherent, and points

unerringly to the guilt of the accused. In the present case, several

material gaps, contradictions, and omissions break the chain of

circumstances.

18. The learned Amicus Curiae further submits that mere proof

of motive or strained relations does not discharge the

prosecution's burden. The prosecution has also not proved the

documentary evidence conclusively so as to exclude every other

hypothesis except the guilt of the accused.

19. Learned Public Prosecutor has opposed the submissions

made by the counsel for the appellant and has supported the

prosecution case set out before the trial court and he submits that

there is no infirmity in the order passed by the learned trial court

convicting the appellant under Section 302 IPC vide judgment

dated 17.05.2019.

20. We have considered the submissions made before this Court

and have carefully examined the relevant record of the case,

including the impugned order dated 17.05.2019.

21. There is no reason for us to disbelieve the ocular evidence of

PW-1 Ganpat, who has clearly stated that when he entered into

the house, he saw Prakash strangulating his mother and when he

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (6 of 7) [SOSA-2077/2025]

was trying to flee from the place of incident, he was caught by him

along with the neighbours gathered on the terrace of his house.

We further find that the statement of PW-3 Sohanlal also

corroborates the statement of PW-1 Ganpat and the statement of

PW-1 Ganpat and PW-3 Sohanlal gets fortified from the

postmortem report (Ex.7) and the statement of PW-8 Dr. Mukesh

Tiwari.

22. A close scrutiny of the record reveals that the complainant

Ganpat--son of the deceased Sohni Devi--clearly stated that the

accused Prakash, also her son, used to return home late at night,

leading to frequent quarrels whenever the deceased advised him

to come home on time for meals due to her old age. The deceased

was regularly subjected to threats, abuse, and allegations of bias

by the accused. On the date of the incident, the deceased,

complainant Ganpat, and the accused were present at home. The

complainant Ganpat had gone to purchase milk. Upon his return,

he found the door closed but not latched from inside. Entering the

house, he witnessed the accused Prakash strangulating the

deceased, who had already become silent and motionless. On

raising an alarm, the accused attempted to flee but was chased

and apprehended by the informant with the assistance of villagers

who gathered upon hearing his cries.

23. After considering the rival submissions and thoroughly

evaluating the oral and documentary evidence brought on record,

this Court is satisfied that the prosecution has proved beyond

reasonable doubt that the accused Prakash caused the death of

(Uploaded on 06/12/2025 at 02:14:19 PM)

[2025:RJ-JD:52415-DB] (7 of 7) [SOSA-2077/2025]

his mother, Smt. Sohni Devi, by strangulation. The act committed

by the accused is not only grave in nature but also reflects a

complete betrayal of the most sacred and natural relationship

between a mother and her son.

24. The neck is a vital and sensitive part of the human body,

where even minimal pressure can endanger life. In the present

case, the accused applied forceful pressure to the frontal portion

of the throat of the deceased. Such an act cannot, by any stretch

of reasoning, be regarded as accidental or lacking in intention. The

manner of assault clearly establishes the intention to cause death,

or at the very least, the knowledge that such an act was

imminently likely to result in death.

25. In the considered opinion of this Court, the learned trial

Court has rightly evaluated the evidence on record and after

discussing the entire facts, has correctly convicted the accused-

appellant vide impugned judgment dated 17.05.2019.

26. Therefore, there is no force in the appeal and the same is

hereby dismissed.

27. Consequently, the application seeking suspension of

sentence stands disposed of.

                                   (ANAND SHARMA),J                                   (VINIT KUMAR MATHUR),J

                                    55-Kartik/CP Goyal/-




                                                            (Uploaded on 06/12/2025 at 02:14:19 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter