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

Birda Ram vs State (2025:Rj-Jd:8764)
2025 Latest Caselaw 7138 Raj

Citation : 2025 Latest Caselaw 7138 Raj
Judgement Date : 12 February, 2025

Rajasthan High Court - Jodhpur

Birda Ram vs State (2025:Rj-Jd:8764) on 12 February, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:8764]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 203/2004

Birda Ram S/o Shri Ganesh Ram, By Caste Meghwal, Aged About
35 Years, R/o Village Nokhda, Police Station Guda, District
Barmer (Raj.).
(At Present Lodged in Central Jail, Jodhpur)
                                                                   ----Petitioner
                                    Versus
State of Rajasthan, through PP
                                                                 ----Respondent


For Petitioner(s)          :    Ms. Deepika Puorhit
For Respondent(s)          :    Mr. Narendra Gehlot, PP assisted by
                                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 08.04.2004 passed by

learned Additional Sessions Judge No.1, Jodhpur, in Criminal Appeal

No.13/2004 whereby the learned appellate Court dismissed the

appeal filed against the judgment of conviction dated 16.04.2003

passed by the learned Judicial Magistrate No.4, Jodhpur in Criminal

Case No.12188/2000 by which the learned trial Judge convicted and

sentenced the petitioner as under:-

Offence                 Sentence                   Fine           Sentence in
                                                                 default of fine
Section 279 IPC      6 months' S.I.             Rs.200/-           7 days' S.I.
Section 304A IPC     2 years' S.I.              Rs.500/-          15 days' S.I.
Section 337 IPC      6 months' S.I.             Rs.200/-           7 days' S.I.

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

period spent in judicial custody shall be adjusted in the original

imprisonment.

3. The gist of the prosecution story is that on 12.09.2000, one

Pappu gave a written report to the Police at Police Station Industrial

[2025:RJ-JD:8764] (2 of 4) [CRLR-203/2004]

Area Basni, Jodhpur to the effect that he was driving a truck bearing

No. RJ-19-G-2636 from Jhalamand to Jodhpur loaded with Nirma

soap and surf, wherein Shri Om Prakash, Ashok and Bhagwana Ram

were sitting. When his truck reached pali road near AFRI main gate,

his truck was hit by another truck filled with bajri bearing No.RJ-19-

G-1074 which was driven by the present petitioner Birda Ram, as a

result of which, Bhagwana Ram and Ashok fell down from the truck

and sustained multiple severe injuries and during treatment,

Bhagwana Ram died. Upon the aforesaid information, an FIR was

registered and 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, 337 & 304-A of IPC and upon denial

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

trial, as many as 15 witnesses were examined and some 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 convicted the accused for offence under Sections 279, 337 &

304A of IPC vide judgment dated 16.04.2003 and sentenced him as

mentioned above. Aggrieved by the judgment of conviction, he

preferred an appeal before the Additional Sessions Judge which was

dismissed vide judgment dated 08.04.2004. Both these judgments

are under assail before this Court in the instant revision petition.

5. Ld. Counsel Ms. Deepika Purohit, 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

[2025:RJ-JD:8764] (3 of 4) [CRLR-203/2004]

upheld by the learned appellate court, but at the same time, he

implores that the incident took place in the year 2000. He had

remained in jail for eight 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 was 35 years old at the time of incident, now he is

aged about 56 years and is facing trial since the year 2000 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 eight 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 is facing the rigor for last 25

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 petitioner has suffered incarceration

for some days and the maximum sentence imposed upon him is of

[2025:RJ-JD:8764] (4 of 4) [CRLR-203/2004]

two years 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 08.04.2004

passed by learned Additonal Sessions Judge No.1, Jodhpur in

Criminal Appeal No.13/2004 & the judgment dated 16.04.2003

passed by the learned Judicial Magistrate, No.4, Jodhpur in Criminal

Case No.12188/2000 is 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 fine amount imposed

by the trial Court is hereby maintained. Two months' time is granted

to deposit the fine amount before the trial Court. In default of

payment of fine, the petitioner shall undergo one month S.I. The

petitioner is on bail. He need not 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 4-GKaviya/-

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