Citation : 2025 Latest Caselaw 1548 Raj
Judgement Date : 1 July, 2025
[2025:RJ-JD:26968]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 807/2017
Bhagwati Lal S/o Shri Ratan Lal Sharma, Adopted Son Of Late
Shri Badri Vishal Sharma, Resident Of - Kotadi, P.s. Kotadi,
District Bhilwara.
----Petitioner
Versus
1. Dinesh S/o Jagdish Sharma, Resident Of - Kotadi, District
Bhilwara.
2. Sanjay S/o Rameshchandra Chaturvedi, Resident Of -
House No. A-287, Sanjay Colony, P.s. Subhash Nagar,
District Bhilwara.
3. Bajrang Lal S/o Gajanand Mali, Resident Of - Malikheda,
Manikya Nagar, P.s. Bhimganj, District Bhilwara.
4. Harikishan S/o Sohan Lal Daroga, Resident Of - Sanjay
Colony, P.s. Subhash Nagar, District Bhilwara.
5. Bheru Lal S/o Sohan Lal Mali, Resident Of - Malikheda,
P.s. Bhimganj, District Bhilwara.
6. Narayan S/o Jagdishchandra Vaishnav, Resident Of -
Manikya Nagar, District Bhilwara.
7. Mohan Lal @ Bhagwati S/o Radheshyam Sharma,
Resident Of - Kherona, P.s. Shakkargarh, Presently
Residing At - Pathik Nagar, Bhilwara.
8. State Of Rajasthan Through Public Prosecutor.
----Respondents
Connected With
S.B. Criminal Appeal No. 711/2017
Dinesh S/o Jagdish Sharma, By Profession Advocate, Resident Of
Kotdi, Bhilwara.
----Petitioner
Versus
1. The State Of Rajasthan
2. Bhagwati Lal S/o Ratanlal Sharma, Adopted Son Of Late
Badri Vishal Sharma, Resident Of Kotdi, Police Station
Kotdi, District Bhilwara.
----Respondents
For Petitioner(s) : Mr. Sudhir Saruparia
Mr. Ramesh Purohit
For Respondent(s) : Mr. Surendra Bishnoi, AGA
Mr. JP Bhardwaj
HON'BLE MR. JUSTICE FARJAND ALI
Order
(Downloaded on 08/07/2025 at 09:23:50 PM)
[2025:RJ-JD:26968] (2 of 3) [CRLR-807/2017]
ORDER RESERVED ON : 23.05.2025
ORDER PRONOUNCED ON : 01.07.2025
BY THE COURT:-
In S.B. Criminal Revision Petition No. 807/2017:-
1. By way of filing the instant revision petition, challenge is
made to the judgment dated 09.02.2015 passed by the learned
trial Court as well the judgment dated 06.04.2017 passed by the
Court of appeal whereby the accused respondents were though
convicted but extended the benefit of probation. The petitioner
happens to be victim of the case and his grievance is to punish the
respondents properly.
1.2 The code or criminal procedure does not confer any right to a
complainant or victim to make challenge to the discretion
exercised by the learned trial Court regarding the quantum of
punishment. Section 235 and 255 of Cr.P.C. speaks about hearing
of the accused on the point of sentence. As per Section 372 of
Cr.P.C., the victim has a right to make challenge to a judgment of
acquittal or awarding of inadequate compensation or conviction of
the accused for lesser offence. Above is not the case and,
therefore, there is no force in the instant petition and the same
deserves to be dismissed.
2. Accordingly, the instant petition is dismissed as having no
force.
In S.B. Criminal Appeal No. 711/2017:-
1. The petitioner - Dinesh is convicted by the learned trial Court
and the judgment of conviction has been affirmed by the Court of
appeal. He has been given the benefit of probation. The evidence
brought on record, particularly, the statements of P.W.-11
[2025:RJ-JD:26968] (3 of 3) [CRLR-807/2017]
Bhagwati Lal and P.W-12 Sohani Devi and the medical evidence
conclusively proving his guilt. I see no reason to interfere therein.
Apart from that, the instant appeal is not maintainable before this
Court because the judgment of conviction dated 09.02.2015 was
passed by the Court of learned ACJM and any challenge to the
sustainability of conviction can be made by the accused by
preferring an appeal as envisaged under Section 374 of Cr.P.C. and
here in this case, the appeal could be filed before the learned
Sessions Judge, Bhilwara. There is no force in the instant appeal
and the same deserves to be dismissed.
2. In this background, the instant appeal is dismissed.
3. Stay petition stands disposed of.
(FARJAND ALI),J 75-76 divya/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!