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

Ganga Ram vs State Of Rajasthan (2025:Rj-Jd:2227)
2025 Latest Caselaw 4539 Raj

Citation : 2025 Latest Caselaw 4539 Raj
Judgement Date : 14 January, 2025

Rajasthan High Court - Jodhpur

Ganga Ram vs State Of Rajasthan (2025:Rj-Jd:2227) on 14 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:2227]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Appeal (Sb) No. 2120/2024

1.       Ganga Ram S/o Shri Gopilal, Aged About 77 Years, R/o
         Sendra, P.s. Sendra, Dist. Pali,raj.
2.       Bhagwati Devi W/o Shri Ganga Ram, Aged About 70
         Years, R/o Sendra, P.s. Sendra, Dist. Pali,raj.
3.       Dinesh Kumar S/o Shri Ganga Ram, Aged About 52 Years,
         R/o Sendra, P.s. Sendra, Dist. Pali,raj.
4.       Lait Kumar S/o Shri Ganga Ram, Aged About 47 Years, R/
         o Sendra, P.s. Sendra, Dist. Pali,raj.
5.       Miss Sheetal D/o Shri Ganga Ram, Aged About 46 Years,
         R/o Sendra, P.s. Sendra, Dist. Pali,raj.
                                                                   ----Appellants
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Smt. Maya W/o Chote Lal, R/o Sendra, P.s. Sendra, Dist.
         Pali,raj.
                                                                 ----Respondents


For Appellant(s)          :     Mr. Narendra Rajpurohit
For Respondent(s)         :     Mr. Kuldeep Singh, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

14/01/2025

The appellants have filed the present criminal appeal being

aggrieved by the judgment dt. 15.10.2024 passed by the learned

Special Judge, SC/ST (Prevention of Atrocities) Act Cases, Pali in

Sessions Case No. 87/2016 whereby, the trial court while

convicting the present appellants for offence under Sections 143,

341, 323 IPC, granted benefit of probation under Section 4 of

Probation of Offenders Act and directed the appellants to pay fine

in the sum of Rs. 200/- each.

[2025:RJ-JD:2227] (2 of 4) [CRLAS-2120/2024]

Briefly, the facts of the case are that the complainant filed a

written report before the SHO, Police Station Sendara, District Pali

against the accused appellants stating therein that on 12.11.2015,

the acused persons armed with lathi forcibly entered into her

house and beaten her and family members due to which they

sustained injuries. It was also alleged that the accused appellants

used caste abusive language and threatened to kill them.

On the basis of the report, the police registered FIR No.

242/2015, at Police Station Sendara for offence under Sections

143, 452, 354 IPC and Section 3(1)(x), 3(2)(v) of SC/ST

(Prevention of Corruption) Act. The chargesheet was presented in

the court against the accused persons. Thereafter, charges were

framed against the appellants for offence under Sections 143,

341, 323/149 IPC and Section 3(1)(x) of SC/ST (Prevention of

Atrocities) Act.

After conclusion of trial, the court below acquitted the

appellants from offence under Section Section 3(1)(x) of SC/ST

(Prevention of Atrocities) Act but convicted the appellants for

offence under Sections 143, 341 and 323 IPC and granted benefit

of probation under Section 4 of Probation of Offenders Act vide

judgment dated 15.10.2024.

Counsel for the appellants submits that the trial court

without examining the appreciating the evidence available on

record, found the appellants guilty for the offence under Sections

143, 341 and 323 IPC. It is argued that a false and concocted

case has been registered against the appellants due to previous

enmity. There are material contradictions in the statement of

[2025:RJ-JD:2227] (3 of 4) [CRLAS-2120/2024]

witnesses who are interested witnesses and the prosecution has

failed to prove that the appellants entered into house of

complainant, assaulted the complainant and caused harm to body.

Therefore, the impugned order may be set aside and the accused

may be acquitted from the alleged offences.

Learned Public Prosecutor vehemently opposed the prayer

made by the appellants and argued that the trial court after taking

into consideration the nature of offence, has rightly convicted the

appellant and imposed the fine which does not call for any

interference.

I have heard the counsel for the appellants and gone through

the material on record.

From the evidence on record so also finding arrived by the

learned trial court, it appears that the learned trial court has

convicted the appellants on the basis of statements of the

witnesses so also other documents. The courts below came to the

conclusion by way of detailed and speaking order that the

prosecution has proved the charges against the appellants beyond

reasonable doubt. However, looking to the fact that there are no

criminal antecedents against the appellants, the court has granted

the benefit of probation under Section 4 of the Probation of

Offenders Act.

After considering the evidence available on record, this Court

is of the opinion that the trial court has not committed any error in

convicting the accused appellants and granting benefit of

[2025:RJ-JD:2227] (4 of 4) [CRLAS-2120/2024]

probation under Section 4 of the Probation of Offenders Act.

In the facts and circumstances of the case, the present

criminal appeal has no substance and the same is hereby

dismissed.

(MANOJ KUMAR GARG),J 26-BJSH/-

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