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

Gumanaram vs State (2025:Rj-Jd:5800)
2025 Latest Caselaw 5617 Raj

Citation : 2025 Latest Caselaw 5617 Raj
Judgement Date : 29 January, 2025

Rajasthan High Court - Jodhpur

Gumanaram vs State (2025:Rj-Jd:5800) on 29 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:5800]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 932/2006

Gumana Ram S/o Bhika Ram Bheel, R/o Village Dhok, District
Barmer (lodged in Central Jail, Jodhpur)
                                                                    ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Naresh Singh
For Respondent(s)         :     Mr. Kuldeep Singh Kumpawat, Asst. to
                                Mr. Deepak Choudhary, AAG



           HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

29/01/2025

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

challenge has been made to the order dated 29.09.2006 passed

by the learned Sessions Judge Jalore, in Criminal Appeal

No.32/2004 whereby the learned appellate Court while rejecting

the appeal filed against the judgment of conviction dated

27.11.2004 passed by the learned Judicial Magistrate First Class,

Jalore, in Criminal Case No.490/1997 by which the learned trial

Judge has convicted & sentenced the petitioner as under:-

Offence              Sentence             Fine & default sentence
Sec. 279 IPC         6 months' SI         Rs.400/- and in default of
                                          payment of fine, 15 days' S.I.
Sec. 337 IPC         6 months' SI         Rs.400/- and in default of
                                          payment of fine, 15 days' S.I.
Sec. 338 IPC         1 Year's SI          Rs.500/- and in default of
                                          payment of fine, one month's
                                          S.I.
Sec. 304A IPC        2 Years' SI          Rs.500/- and in default of
                                          payment of fine, one month's
                                          S.I.



 [2025:RJ-JD:5800]                    (2 of 5)                         [CRLR-932/2006]


Sec. 134/187 of 1 month's S.I. Rs.200/- and in default                             of
M.V. Act                       payment of fine, 7 days' S.I.

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 24.05.1995

complainant Nazir Khan gave a written report to the concerned

Police Station to the effect that on the same day at about 8.30

a.m. he alongwith other persons were sitting at Bhavli Pyau and

waiting for bus for going to Jalore. At that time a tanker bearing

registration No.GJ-12-U-5426 came from Jalore driven by

petitioner rashly and negligently and hit the vehicle of Allrakh

Khan, due to which he 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, 338 & 304-A of IPC and

Section 134/187 of M.V. Act and upon denial of guilt by the

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

as fourteen witnesses were examined and thirteen 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, 338 & 304-A of IPC and Section 134/187 of

M.V. Act vide judgment dated 27.11.2004 and sentenced him as

[2025:RJ-JD:5800] (3 of 5) [CRLR-932/2006]

mentioned above. Aggrieved by the judgment of conviction, he

preferred an appeal before the Sessions Court, which was

dismissed vide judgment dated 29.09.2006. Both these judgments

are under assail before this Court in the instant revision petition.

5. Learned counsel Mr. Naresh Singh, 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 1995. He had remained in jail for twenty one 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 has been facing

trial since the year 1995 and he has languished in jail for some

time, therefore, a lenient view may be taken in reducing his

sentence.

6. Learned Asst. to Addl. Advocate General 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

twenty one 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.

[2025:RJ-JD:5800] (4 of 5) [CRLR-932/2006]

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 29 years. 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 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

27.11.2004 passed by the learned Judicial Magistrate First Class,

Jalore in Criminal Case No.490/1997 and the judgment dated

29.09.2006 passed by the learned Sessions Judge, Jalore, in

Criminal Appeal No.32/2004 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

[2025:RJ-JD:5800] (5 of 5) [CRLR-932/2006]

adjusted. The petitioner is on bail. He need not to surrender. His

bail bonds are cancelled.

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 29-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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter