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

Ursay Khan vs State (2025:Rj-Jd:4201)
2025 Latest Caselaw 5071 Raj

Citation : 2025 Latest Caselaw 5071 Raj
Judgement Date : 22 January, 2025

Rajasthan High Court - Jodhpur

Ursay Khan vs State (2025:Rj-Jd:4201) on 22 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:4201]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Criminal Revision Petition No. 1049/2006

Ursay Khan S/o Shri Kasam Khan, B/c Musalman, R/o Kuchadi,
Tehsil & District Jaisalmer (At present lodged in jail at Jaisalmer)
                                                                  ----Petitioner
                                   Versus
State of Rajasthan through P.P.
                                                                ----Respondent


For Petitioner(s)        :     Dr. G.R. Kalla
For Respondent(s)        :     Mr. Pawan Kumar Bhati, PP


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

22/01/2025

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

challenge has been made to the order dated 09.10.2006 passed

by the learned District & Sessions Judge, Jaisalmer in Criminal

Appeal No.4/2006 whereby the learned appellate Court while

partly allowed the appeal filed against the judgment of conviction

dated 27.04.2006 passed by the learned Judicial Magistrate (First

Class) Jaisalmer, in Criminal Original Case No.173/2003 by which

the learned trial Judge has acquitted the petitioner for offence

under Section 3/181 M.V. Act and convicted & sentenced the

petitioner as under:-

Offence             Sentence             Fine & default sentence
Sec. 279 IPC        6 months' RI         Rs.200/- and in default of
                                         payment of fine, 15 days' S.I.
Sec. 337 IPC        6 months' RI         Rs.200/- and in default of
                                         payment of fine, 15 days' S.I.
Sec. 304A IPC       2 Years' RI          Rs.500/- and in default of
                                         payment of fine, three months'
                                         S.I.





 [2025:RJ-JD:4201]                   (2 of 5)                    [CRLR-1049/2006]



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

period spent in judicial custody shall be adjusted in the original

imprisonment.

3. The gist of the prosecution story is that on 12.12.2001

complainant Khet Singh gave a written report at Police Station

Jaisalmer, to the effect that he was driving bus and went from

Ramgarh to Jaisalmer. At about 11 a.m. a truck bearing

registration No.RJ-15-G-182 came rashly and negligently and hit

the bus of the complainant. In the said accident, may persons

were got injured and one Raan Singh succumbed from injuries.

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, 337 & 304-A of IPC and Section

3/181 of M.V. Act and upon denial of guilt by the accused,

commenced the trial. During the course of trial, as many as twelve

witnesses were examined and certain 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, 337 & 304-

A of IPC and Section 3/181 of M.V. Act vide judgment dated

27.04.2006 and sentenced him as mentioned above. Aggrieved by

the judgment of conviction, he preferred an appeal before the

Sessions Court, which was partly allowed vide judgment dated

[2025:RJ-JD:4201] (3 of 5) [CRLR-1049/2006]

09.10.2006. Both these judgments are under assail before this

Court in the instant revision petition.

5. Learned counsel Mr. G.R. Kalla, 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 2001. He had

remained in jail for more than fifty 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 25 years old at the time of

incident, now, he is aged about 49 years and has been facing trial

since the year 2001 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 more than fifty

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

the rigor for last 24 years. Thus, in the light of the judgments

[2025:RJ-JD:4201] (4 of 5) [CRLR-1049/2006]

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

27.04.2006 passed by the learned Judicial Magistrate (First Class),

Jaisalmer, in Criminal Original Case No.173/2003 and the

judgment dated 09.10.2006 passed by the learned District &

Sessions Judge Jaisalmer, in Criminal Appeal No.4/2006 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 is hereby maintained. 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

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.

[2025:RJ-JD:4201] (5 of 5) [CRLR-1049/2006]

11. Pending applications, if any, are disposed of.

12. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 26-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