Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rustam Khan vs State (2025:Rj-Jd:1264)
2025 Latest Caselaw 3933 Raj

Citation : 2025 Latest Caselaw 3933 Raj
Judgement Date : 8 January, 2025

Rajasthan High Court - Jodhpur

Rustam Khan vs State (2025:Rj-Jd:1264) on 8 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:1264]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 599/2007

Rustam Khan S/o Shri Nasir Khan, By caste Musalman Sipahi,
R/o Badabas Jetaran, P.S. Jetaran, District Pali. (Presently lodged
in District Jail, Pali)
                                                                    ----Petitioner
                                     Versus
State of Rajasthan.
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Vishal Sharma
For Respondent(s)          :     Mr. Narendra Gehlot, PP with
                                 Mr. Omprakash Choudhary



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

08/01/2025

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

challenge has been made to the order dated 30.06.2007 passed

by the learned Addl. Sessions Judge (Fast Track) No.1, Pali

Headquarters Jaitraran, in Criminal Appeal No.12/2006 whereby

the learned appellate Court dismissed the appeal filed against the

judgment of conviction dated 10.04.2006 passed by the learned

Judicial Magistrate (First Class), Bar, District Pali, in Criminal Case

No.196/2004 by which the learned trial Judge convicted and

sentenced the petitioner as under:-

Offence              Sentence              Fine & default sentence
Sec. 279 IPC         Three months' Rs.500/-            and in default of
                     imprisonment payment              of fine, 15 days'
                                           additional imprisonment
Sec. 304A IPC        2       Years' Rs.2,000/- and in default of
                     imprisonment payment of fine, two months'
                                    additional imprisonment





 [2025:RJ-JD:1264]                   (2 of 5)                    [CRLR-599/2007]



2. Both 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 03.03.2004

complainant Panchu Singh submitted a written report at Police

Station Sendhada alleging therein that his mother Jamri Devi

coming to his house through Sendhada National Highway at that

time a vehicle bearing registration No.RJ-22-G-2164 driven by

petitioner rashly and negligently and hit his mother. Upon which,

Ganpat Singh, Narain Singh and the complainant stopped the

vehicle. 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 & 304-A of IPC and upon denial of

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

trial, as many as 9 witnesses were examined and 12 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 10.04.2006 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 30.06.2007. Both these

[2025:RJ-JD:1264] (3 of 5) [CRLR-599/2007]

judgments are under assail before this Court in the instant

revision petition.

5. Learned counsel Mr. Vishal Sharma, 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

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

year 2004. He had remained in jail for two months & twelve 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

37 years old at the time of incident, now, he is aged about 58

years and has been facing trial since the year 2004 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 about two months

& twelve 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

[2025:RJ-JD:1264] (4 of 5) [CRLR-599/2007]

the rigor for last 21 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 some time incarceration and the maximum

sentence imposed upon him is of 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 and sentence dated

10.04.2006 passed by the learned Judicial Magistrate First Class,

Bar, District Pali, in Criminal Case No.196/2004 and the judgment

dated 30.06.2007 passed by the learned Addl. Sessions Judge

(Fast Track) No.1 Headquarters Pali, Jaitaran, in Criminal Appeal

No.12/2006 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 fine amount, as ordered by the

learned trial Court, is hereby enhanced to Rs.4,500/- in total. Two

months' time is granted to deposit the fine before the trial court. In

default of payment of fine, the petitioner shall undergo one month's

simple imprisonment. The fine amount, if any, already deposited by

[2025:RJ-JD:1264] (5 of 5) [CRLR-599/2007]

the petitioner shall be adjusted. 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 28-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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter