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

Ramkaran vs State (2025:Rj-Jd:2015)
2025 Latest Caselaw 4403 Raj

Citation : 2025 Latest Caselaw 4403 Raj
Judgement Date : 13 January, 2025

Rajasthan High Court - Jodhpur

Ramkaran vs State (2025:Rj-Jd:2015) on 13 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:2015]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Criminal Appeal No. 23/1998

Ramkaran S/o Shri Nanu Ram, B/c Banwri, R/o 19 NP Teh.
Raisinghnagar, District Sriganganagar.
                                                                            ----Appellant
                                      Versus
State of Rajasthan
                                                                      ----Respondent


For Appellant(s)            :     Mr. NL Joshi
For Respondent(s)           :     Mr. Narendra Gehlot, PP with
                                  Mr. OP Choudhary



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

13/01/2025

Instant criminal appeal has been filed by the appellant under

Section 374(2) Cr.P.C. against the judgment dated 20.12.1997

passed by learned Additional Sessions Judge, Raisinghnagar,

Sriganganagar in Session Case No.5/1993 by which the learned

Judge convicted and sentenced the appellant as under :

Offence             Sentence          Fine & default sentence
Sec. 333 IPC        2 years RI       Rs.500/- & in default of payment,
                                     undergo 1 month SI
Sec. 332 IPC        1 year RI                            --
Sec. 353 IPC        6 months RI                          --

All the sentences were ordered to run concurrently.

Brief facts of the case are that the complainant Purna Nand

Sahoo, Field-man, Central State Farm, Jetsar moved an

application to SHO, PS Raisinghnagar to the effect that on

31.07.1989, when he was on duty, accused-appellant came and

[2025:RJ-JD:2015] (2 of 3) [CRLA-23/1998]

assaulted him with a stick. On the said report, Police registered a

case against the appellant and started investigation.

On completion of investigation, the police filed challan

against the accused appellant before the trial court. Thereafter,

the charges of the case were framed against the appellant, who

denied the same and claimed trial.

During the course of trial, the prosecution examined nine

witnesses. Thereafter, statement of the appellant under section

313 Cr.P.C was recorded.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 20.12.1997 convicted the appellant for

offence under Sections 333, 332, 353 IPC and sentenced him as

mentioned above.

At the threshold, counsel for the appellant does not

challenge the finding of conviction but it is submitted that the

occurrence relates back to year 1989 and the appellant had

remained in jail for two days. 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

1989 and he has languished in jail for some time, therefore, a lenient

view may be taken in reducing his sentence.

On the other hand, the learned Public Prosecutor opposed

the submissions made by the learned counsel for the appellant.

The learned PP submitted that there is neither any occasion to

interfere with the sentence awarded to the accused appellant nor

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

[2025:RJ-JD:2015] (3 of 3) [CRLA-23/1998]

I have perused the evidence of the prosecution as well as

defence and the judgment passed by the trial court regarding

conviction of the accused-appellant.

It is not disputed that the occurrence has taken place in the

year 1989 and the accused-appellant has so far undergone a

period of two days incarceration, out of total sentence of two

years R.I., and so also suffered the mental agony and trauma of

protracted trial. Thus, looking to the over-all circumstances and

the fact that the accused-appellant has remained behind the bars

for considerable time, it will be just and proper if the sentence

awarded by the trial court for offence under Sections 333, 332,

353 IPC is reduced to the period already undergone by him.

Accordingly, the criminal appeal is partly allowed. While

maintaining the appellant's conviction for offence under Sections

333, 332, 353 IPC, the sentence awarded to him for aforesaid

offences is hereby reduced to the period already undergone. The

fine amount is also waived. The appellant is on bail. He need not

surrender. His bail bonds stand discharged.

The record of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 146-MS/-

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