Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh vs State Of Rajasthan (2025:Rj-Jd:2949)
2025 Latest Caselaw 4736 Raj

Citation : 2025 Latest Caselaw 4736 Raj
Judgement Date : 16 January, 2025

Rajasthan High Court - Jodhpur

Ramesh vs State Of Rajasthan (2025:Rj-Jd:2949) on 16 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:2949]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
             S.B. Criminal Revision Petition No. 909/2021

Ramesh S/o Havji, Aged About 26 Years, B/c Pargi, R/o Chikli
Puna, Police Station Anandpuri, At Present Behind Akashwani,
Kundla Basti, Banswara, District Banswara (Lodged In Central
Jail, Udaipur)
                                                                      ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)         :     Mr. Bhawani Singh Mertia
For Respondent(s)         :     Mr. Deepak Choudhary, AAG assisted
                                by Mr. KS Kumpawat



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

16/01/2025

Instant revision petition has been filed by the petitioner

challenging the judgment dated 23.09.2021 passed in Cr. Appeal

No.52/2017 by learned Sessions Judge, Banswara, by which the

appellate court dismissed the appeal of the petitioner and upheld

the judgment dated 18.07.2017, passed by learned Addl. Chief

Judicial Magistrate, Banswara, in Cr. Case No.03/2015 by which

the learned trial court convicted and sentenced the petitioner as

under :

S.No.      Offence       Sentence               Fine             Sentence        in
                                                                 default of fine
  1.    457 IPC         3 year SI         Rs.10,000/- 6 months Addl.
                                                      imprisonment
  2.    380 IPC         2 year SI         Rs.5,000/-             2 months Addl.
                                                                 imprisonment

Both the sentences were ordered to run concurrently.

[2025:RJ-JD:2949] (2 of 4) [CRLR-909/2021]

Brief facts of the case are that on 22.11.2014, complainant

Gajanand Rawal, who was Headmaster of Government Secondary

School, Umrai submitted a written report at Police Station Sadar,

Banswara to the effect that on 05.11.2024 at about 10 AM, when

the school opened, locks of nutrition rooms of two building were

found broken. On search, it was found that gas cylinders, four

pressure cookers, one aluminum plate and other articles/material

were missing. The said articles/materials were stolen by some

unknown miscreants. On this report, Police registered a case and

started investigation.

After completion of investigation, the police filed challan

against the present petitioner and other accused persons.

Thereafter, the trial court framed charges against the accused

persons including the petitioner for offences under Sections 457,

380 IPC, who pleaded not guilty and claimed trial.

During the course of trial, the prosecution examined as many

as 10 witnesses in support of its case and exhibited some

documents. Thereafter, statements of the accused persons

including the petitioner was recorded under section 313 Cr.P.C.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 18.07.2017 convicted and sentenced

the accused persons including the petitioner for aforesaid offence.

Being aggrieved by his conviction and sentence, the

petitioner preferred an appeal before the learned appellate court,

which came to be dismissed vide judgment dated 23.09.2021.

Hence, this revision petition.

At the threshold, learned counsel for the accused-petitioner

submits that he does not challenge the finding of conviction but

[2025:RJ-JD:2949] (3 of 4) [CRLR-909/2021]

since the occurrence is related to the year 2014 and out of total

sentence of three years R.I., the accused petitioner has already

served more than six months of imprisonment, therefore, it is

prayed that the sentence awarded to petitioner for the aforesaid

offences may be reduced to the period already undergone by him.

On the other hand, learned Public Prosecutor opposed the

submissions made by the learned counsel for the accused-

petitioner and submitted that there is neither any occasion to

interfere with the sentence awarded to the accused petitioner nor

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

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-petitioner.

Undisputedly, the incident relates back to the year 2014 and

the petitioner has so far undergone a period of more than six

months in custody, out of total sentence of three years, so also

suffered the mental agony and trauma of protracted trial. Thus,

looking to the over-all circumstances and the fact that the

petitioner has remained behind the bars for a considerable time, it

will be just and proper, if the sentence awarded by the trial court

for offence under Sections 457 & 380 IPC and affirmed by the

appellate court is reduced to the period already undergone.

Accordingly, the revision petition is partly allowed. While

maintaining the petitioner's conviction for offence under Sections

457 & 380 IPC, the sentence awarded to him for the aforesaid

offences is hereby reduced to the period already undergone. The

fine amount is hereby maintained. Three months' time is granted

to deposit the fine amount before the trial court. The fine amount,

[2025:RJ-JD:2949] (4 of 4) [CRLR-909/2021]

if any, already deposited by the petitioner shall be adjusted. If the

petitioner fails deposit the fine amount, he shall undergo the

default sentence of one month. The petitioner is on bail. He need

not surrender. His bail bonds are cancelled.

The records of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 118-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