Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deva Ram vs State (2025:Rj-Jd:8990)
2025 Latest Caselaw 7221 Raj

Citation : 2025 Latest Caselaw 7221 Raj
Judgement Date : 13 February, 2025

Rajasthan High Court - Jodhpur

Deva Ram vs State (2025:Rj-Jd:8990) on 13 February, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:8990]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 510/2007

Deva Ram S/o Mangla Ram R/o Doli Khurd, Tehsil Pachpadra,
District Barmer.
                                                                   ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent
                               Connected With
             S.B. Criminal Revision Petition No. 484/2007
Deva Ram S/o Roopa Ram R/o Newari, Tehsil Pachpadra, District
Barmer.
                                                                   ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)          :    Mr. Deepak Bishnoi
                                Mr. Vibhor Sharma for Mr. Sanjay
                                Mathur
For Respondent(s)          :    Mr. Narendra Gehlot, PP assisted by
                                Mr. OP Choudhary



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

13/02/2025

1. Instant revision petitions have been filed by the petitioners

challenging the judgment dated 22.05.2007 passed in Cr. Appeals

No.11/2004 & 12/2004 by learned Sessions Judge, Balotra

(hereinafter referred to as 'the appellate court') by which the

appellate court while dismissing the petitioners' appeal, upheld the

judgment dated 29.09.2004 passed in Criminal Case No.527/1995

by learned Judicial Magistrate, Balotra (hereinafter referred to as

[2025:RJ-JD:8990] (2 of 4) [CRLR-510/2007]

'the trial court') whereby, the learned trial court convicted and

sentenced the present petitioners as under:-

     Offence           Sentence                     Fine           Sentence in
                                                                  default of fine
Section 457 IPC     1 year R.I.            Rs.1,000/- each        2 months' S.I.
Section 380 IPC     6 months' R.I.         Rs.500/- each          1 month 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. Brief facts of the case are that on 18.05.1995, complainant

Mahant Chetanvan submitted a written report at Police Station

Balotra to the extent that upon returning to the Math after being

away for a night, he found the locks of two rooms of the Math

were broken and some items were stolen. On this report, Police

registered a case against the accused petitioners for offences

under Section 457 & 380 IPC and started investigation.

4. On completion of investigation, the Police filed challan before

the concerned court. Thereafter, the trial court framed the charges

for offences under Sections 457 and 380 of IPC against the

petitioners, who pleaded not guilty and claimed trial.

5. During the course of trial, the prosecution examined as many

as 6 witnesses in support of its case and also exhibited some

documents. Thereafter, statements of the accused-petitioners

under section 313 Cr.P.C were recorded.

6. Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 29.09.2004 convicted and sentenced

the accused-petitioners for aforesaid offence.

[2025:RJ-JD:8990] (3 of 4) [CRLR-510/2007]

7. Being aggrieved by his conviction and sentence, the

petitioners preferred appeals before the learned appellate court,

which came to be dismissed vide judgment dated 22.05.2007.

Hence, these revision petitions against the conviction and

sentence of the accused-petitioners.

8. At the threshold, learned counsel for the accused-petitioners

submits that they do not challenge the finding of conviction but

since the occurrence is related to the year 1995 and out of total

sentence of one year R.I., the accused petitioner - Deva Ram

S/o Mangla Ram has already served about 17 days and accused

petitioner - Deva Ram S/o Roopa Ram has already served about

27 days of imprisonment, therefore, it is prayed that the sentence

awarded to the petitioners for the aforesaid offences may be

reduced to the period already undergone by them.

9. On the other hand, learned Public Prosecutor opposed the

submissions made by the learned counsel for the accused-

petitioners and submitted that there is neither any occasion to

interfere with the sentence awarded to the accused petitioners nor

any compassion or sympathy is called for in the said case.

10. I have perused the evidence of the prosecution as well as

defence and the judgment passed by the courts below regarding

conviction of the accused-petitioners.

11. Undisputedly, the incident relates back to the year 1995 and

the accused petitioner - Deva Ram S/o Mangla Ram has so far

undergone a period of about 17 days and accused petitioner -

Deva Ram S/o Roopa Ram has so far undergone a period of about

27 days in custody out of one year of total sentence, so also

suffered the agony and trauma of protracted trial. Thus, looking to

[2025:RJ-JD:8990] (4 of 4) [CRLR-510/2007]

the over-all circumstances and the fact that the petitioners have

remained behind the bars for some time, it will be just and proper,

if the sentence awarded by the trial court for offences under

Sections 457 and 380 of IPC and affirmed by the appellate court is

reduced to the period already undergone by the petitioners.

12. Accordingly, the revision petitions are partly allowed. While

maintaining the petitioners' conviction for offences under Sections

457 and 380 of IPC, the sentence awarded to them for the

aforesaid offences is hereby reduced to the period already

undergone. The amount of fine is hereby waived. The petitioners

are on bail. They need not surrender. Their bail bonds are

discharged. Pending applications, if any, shall stand disposed of.

13. The record of trial Court as well as the appellate court be

sent back forthwith.

(MANOJ KUMAR GARG),J 285-286-Rashi/-

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