Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Navabudin vs State (2025:Rj-Jd:8725)
2025 Latest Caselaw 7048 Raj

Citation : 2025 Latest Caselaw 7048 Raj
Judgement Date : 12 February, 2025

Rajasthan High Court - Jodhpur

Navabudin vs State (2025:Rj-Jd:8725) on 12 February, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:8725]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 689/2007

Navabudin S/o Shri Moti Khan, by caste Shekh Musalman, R/o
Kalkaji Road, Bhatkada, Sirohi. (Presently lodged in District Jail,
Jalore)
                                                                        ----Petitioner
                                    Versus
State of Rajasthan
                                                                   ----Respondent


For Petitioner(s)         :     Mr. Shambhoo Singh Rathore
For Respondent(s)         :     Mr. Narendra Gehlot, PP with
                                Mr. Omprakash Choudhary



           HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

12/02/2025

1. By way of filing the instant criminal revision petition, a

challenge has been made to the order dated 19.07.2007 passed

by the learned Sessions Judge Jalore, in Criminal Appeal

No.23/2006 whereby the learned appellate Court while rejecting

the appeal filed against the judgment of conviction dated

28.03.2006 passed by the learned Judicial Magistrate First Class,

Jalore, in Criminal Case No.1126/2002 by which the learned trial

Judge has convicted & sentenced the petitioner as under:-

Offence              Sentence             Fine & default sentence
Sec. 279 IPC         3 months' SI                                ----
Sec. 304A IPC        1 Year's SI                                 ----

2. Both the sentences were ordered to run concurrently and the

period spent in judicial custody shall be adjusted in the original

imprisonment.

[2025:RJ-JD:8725] (2 of 4) [CRLR-689/2007]

3. The gist of the prosecution story is that on 09.12.2002 at

about 1.50 P.M. complainant Chhail Singh gave a written report to

Police Statin Bagra, to the effect that at about 1.00 p.m. he

alongwith Chandra Kanwar and Akash Kanwar reached at Aakoli

Chhoti river then a car bearing registration No.RJ-24-T-0942

driven by petitioner rashly and negligently and hit Chandra

Kanwar. During the treatment, Chandra Kanwar succumbed to

injuries. After usual investigation, charge-sheet came to be

submitted against the petitioner in the Court concerned.

4. The Learned Magistrate framed charge against the petitioner

for offences under Sections 279 & 304-A of IPC and upon denial of

guilt by the accused, commenced the trial. During the course of

trial, as many as nine witnesses were examined and certain

documents were exhibited. Thereafter, an explanation was sought

from the accused-petitioner under Section 313 Cr.P.C. for which he

denied the same and then, after hearing the learned counsel for

the accused petitioner and meticulous appreciation of the

evidence, learned Trial Judge has convicted the accused for

offence under Sections 279 & 304-A of IPC vide judgment dated

28.03.2006 and sentenced him as mentioned above. Aggrieved by

the judgment of conviction, he preferred an appeal before the

Sessions Court, which was dismissed vide judgment dated

19.07.2007. Both these judgments are under assail before this

Court in the instant revision petition.

5. Learned counsel Mr. Shambhoo Singh Rathore, representing

the petitioner, at the outset submits that he does not dispute the

finding of guilt and the judgment of conviction passed by the

learned trial court and upheld by the learned appellate court, but

[2025:RJ-JD:8725] (3 of 4) [CRLR-689/2007]

at the same time, he implores that the incident took place in the

year 2002. He had remained in jail for one month and twenty days

after passing of the judgment by the appellate Court. No other

case has been reported against him. He hails from a very poor

family and belongs to the weaker section of the society. He has

been facing trial since the year 2002 and he has languished in jail

for some time, therefore, a lenient view may be taken in reducing

his sentence.

6. Learned Public Prosecutor though opposed the submissions

made on behalf of the petitioner but does not refute the fact that

the petitioner has remained behind the bars for one month and

twenty days and except the present one no other case has been

registered against him.

7. Since the revision petition against conviction is not pressed

and after perusing the material, nothing is noticed which requires

interference in the finding of guilt reached by learned trial court,

this court does not wish to interfere in the judgment of conviction.

Accordingly, the judgment of conviction is maintained.

8. As far as the question of sentence is concerned, the

petitioner remained in jail for some time and he has been facing

the rigor for last 23 years. Thus, in the light of the judgments

passed by the Hon'ble Supreme Court in the cases of Haripada

Das Vs. State of West Bangal reported in (1998) 9 SCC 678

and Alister Anthony Pareira vs. State of Maharashtra

reported in 2012 2 SCC 648 and considering the circumstances

of the case, age of the petitioner, his status in the society and the

fact that the case is pending since a pretty long time for which the

[2025:RJ-JD:8725] (4 of 4) [CRLR-689/2007]

petitioner has suffered some time incarceration and the maximum

sentence imposed upon him is of one year as well as the fact that

he faced financial hardship and had to go through mental agony,

this court deems it appropriate to reduce the sentence to the term

of imprisonment that the petitioner has already undergone till

date.

9. Accordingly, the judgment of conviction dated 28.03.2006

passed by the learned Judicial Magistrate, First Class, Jalore, in

Criminal Case No.1126/2002 and the judgment dated 19.07.2007

passed by the learned Sessions Judge, Jalore, in Criminal Appeal

No.23/2006 are affirmed but the quantum of sentence awarded by

the learned Trial Court is modified to the extent that the sentence

he has undergone till date would be sufficient and justifiable to

serve the interest of justice. The petitioner is on bail. He need not

to surrender. His bail bonds are cancelled.

10. The revision petition is allowed in part.

11. Pending applications, if any, are disposed of.

12. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 24-Ishan/-

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