Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhera Ram vs State (2025:Rj-Jd:5790)
2025 Latest Caselaw 5672 Raj

Citation : 2025 Latest Caselaw 5672 Raj
Judgement Date : 29 January, 2025

Rajasthan High Court - Jodhpur

Bhera Ram vs State (2025:Rj-Jd:5790) on 29 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:5790]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Criminal Revision Petition No. 1075/2006
Bhera Ram S/o Bhoma Ram, By caste Ja, R/o Village Shoda, P.S.
Pipar City, District Jodhpur (Lodged in Central Jail, Jodhpur)
                                                                        ----Petitioner
                                   Versus
State of Rajasthan.
                                                                   ----Respondent


For Petitioner(s)        :     Mr. J.S. Choudhary, Sr. Advocate
                               assisted by Mr. Pradeep Choudhary
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 21.11.2006 passed

by the learned Addl. Sessions Judge (Fast Track) Balotra, Barmer

in Criminal Appeal No.45/2005 (Old No.39/02) whereby the

learned appellate Court while rejecting the appeal filed against the

judgment of conviction dated 26.11.2002 passed by the learned

Addl. Judicial Magistrate Barmer, in Criminal Case No.407/1997 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.500/- and in default of
                                         payment of fine, 15 days' S.I.
Sec. 304A IPC       1 Year's & 3 Rs.1,000/- and in default of
                    months' SI   payment of fine, 15 days' S.I.
Sec. 184 of M.V. 3 Months' S.I.                                 -----
Act
Sec. 132/187 of 1 month's S.I.                                  ----
M.V. Act
Sec. 134/187 of 1 month's S.I.                                   ----
M.V. Act


 [2025:RJ-JD:5790]                       (2 of 5)                      [CRLR-1075/2006]



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 19.08.1997

complainant Chhoga Ram submitted a written report at concerned

Police Station to the effect that his father Pitha Ram was going to

field from Dhani. When he was crossing the road, at that time a

Roadways bus bearing registration No.RJ-04-P-0196 driven by

petitioner rashly and negligently and hit his father, due to which

his father fell down and succumbed to 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 charges against the

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

Section 184, 132/187 and 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 eight witnesses were examined and ten

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 & 304-A of IPC and Sections 184,

132/187 and 134/187 of M.V. Act vide judgment dated 26.11.2002

and sentenced him as mentioned above. Aggrieved by the

judgment of conviction, he preferred an appeal before the

[2025:RJ-JD:5790] (3 of 5) [CRLR-1075/2006]

Sessions Court, which was dismissed vide judgment dated

21.11.2006. Both these judgments are under assail before this

Court in the instant revision petition.

5. Learned counsel Mr. 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

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

he implores that the incident took place in the year 1997. He had

remained in jail for five 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 1997 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 five

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 28 years. Thus, in the light of the judgments

[2025:RJ-JD:5790] (4 of 5) [CRLR-1075/2006]

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 one year and three months 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

26.11.2002 passed by the learned Addl. Judicial Magistrate

Barmer in Criminal Case No.407/1997 and the judgment dated

21.11.2006 passed by the learned Addl. Sessions Judge (Fast

Track) Balotra, Barmer, in Criminal Appeal No.45/2005 (Old

No.39/02) 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:5790] (5 of 5) [CRLR-1075/2006]

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

12. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 31-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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter