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

Jakir Hussain vs State (2025:Rj-Jd:2774)
2025 Latest Caselaw 4583 Raj

Citation : 2025 Latest Caselaw 4583 Raj
Judgement Date : 15 January, 2025

Rajasthan High Court - Jodhpur

Jakir Hussain vs State (2025:Rj-Jd:2774) on 15 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:2774]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 493/2006

Jakir Hussain S/o Shokat Ali Musalman, Aged about 45 years,
R/o Santoshi Nagar, Kankroli, Distt. Rajsamand
                                                                    ----Petitioner
                                     Versus
The State of Rajasthan, through PP
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Ravindra Singh
For Respondent(s)          :     Ms. Sonu Manawat, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

15/01/2025

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

has been made to the order dated 17.06.2006 passed by the learned

Additional Session Judge, Nathdwara, District Rajsamand, in Criminal

Appeal No.15/2005 whereby the learned appellate court dismissed the

appeal and affirmed the conviction and sentence vide judgment dated

29.03.2005 passed by the learned Judicial Magistrate (First Class),

Nathdwara, District Rajsamand in Criminal Case No.146/1998 by which

the learned trial Judge convicted and sentenced the petitioner as

under:-

Offence             Sentence          Fine & default sentence
Sec. 279 IPC        1 month' SI       Rs.1,000/- and in default of payment of
                                      fine, 10 days SI
Sec. 304-A IPC      1 years' SI       Rs.2,000/- and in default of payment of
                                      fine, 20 days SI
Sec. 337 IPC        1 month' SI       Rs.500/- and in default of payment of
                                      fine, 5 days SI
Sec. 134/187 MV -                     Rs.200/- and in default of payment of
Act                                   fine, 2 days SI





 [2025:RJ-JD:2774]                    (2 of 4)                    [CRLR-493/2006]



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

spent in judicial custody shall be adjusted in the original imprisonment.

3. Briefly stated the facts of the case are that on 08.06.1998 at

around 07:30 AM, complainant Bhanwar Singh filed a written report at

Police Station, Dalwara alleging that one Jeep bearing registration

No.RJ-30-C-6016 driven by Jakir Hussain in a rash and negligent

manner and ran over two girls namely Sumitra and Savita, due to which

one of them died on the spot. On basis on that report, the police

registered a case against the accused-petitioner under Section 279,

337, 304-A IPC and 134/187 of the Motor Vehicle Act. After completion

of investigation, police filed a challan in the aforesaid sections. During

the course of trial, the prosecution examined as many as 13 witnesses

but none of the witnesses support the prosecution case. The accused-

petitioner was examined under Section 313 Cr.P.C., in which he denied

the allegations against him.

4. The learned Judicial Magistrate (First Class), Nathdwara, District

Rajsamand after hearing the arguments, convicted the accused-

petitioner for offences under Sections 279, 337 and 304-A of IPC and

under Section 137/187 of the M.V. Act and sentenced him as mentioned

in the judgment dated 29.03.2005. Being aggrieved by the conviction

and sentence, the accused-petitioner preferred an appeal against the

conviction and sentence before learned Additional Session Judge,

Nathdwara, District Rajsamand, whereby the appellate court dismissed

the appeal and affirmed the conviction and sentence vide judgment

dated 17.06.2006.

5. Learned senior counsel Mr. Jagmal Singh Choudhary, 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

[2025:RJ-JD:2774] (3 of 4) [CRLR-493/2006]

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

implores that the incident took place in the year 1998. The accused-

petitioner had remained in judicial custody for six 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. The accused-petitioner is

facing trial since the year 1998 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 from 17.06.2006 to

22.06.2006 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. 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 long time for which the petitioner has suffered some time

incarceration and the maximum sentence imposed upon him is one year

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

[2025:RJ-JD:2774] (4 of 4) [CRLR-493/2006]

sentence to the term of imprisonment that the petitioner has already

undergone till date.

9. Accordingly, the judgment of conviction and sentence dated

29.03.2005 passed by learned Judicial Magistrate (First Class),

Nathdwara, District Rajsamand in Criminal Case No.146/1998 and the

judgment dated 17.06.2006 passed by the learned Additional Session

Judge, Nathdwara, District Rajsamand, in Criminal Appeal No.15/2005

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 imposed by the trial court is hereby maintained. The

amount of fine imposed by the trial court, if not already deposited by

the petitioner, then two months' time is granted to the petitioner to

deposit the fine amount before the trial court. In default of payment of

fine, the petitioner shall undergo one month's simple imprisonment. The

petitioner is on bail. He need not surrender. His bail bonds are canceled.

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 23-mSingh/-

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