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

Kalyansingh vs State (2025:Rj-Jd:28635)
2025 Latest Caselaw 1732 Raj

Citation : 2025 Latest Caselaw 1732 Raj
Judgement Date : 3 July, 2025

Rajasthan High Court - Jodhpur

Kalyansingh vs State (2025:Rj-Jd:28635) on 3 July, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:28635]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Criminal Revision Petition No. 1308/2008

Kalyan Singh S/o Shri Vijay Dan, B/c Rao, R/o Kelavakhurd, PS
Mathania, District Jodhpur.
                                  (At present lodged at Sub Jail, Sojat.)
                                                                   ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)         :     Ms. Saumya Choudhary, amicus
                                curiae
For Respondent(s)         :     Mr. Vikram Singh Rajpurohit, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

03/07/2025

1. It has been informed to this Court that Mr. PR Purohit,

counsel appearing for the petitioner has passed away. In such

circumstances, Ms. Saumya Choudhary, Adv. is hereby appointed

as amicus curiae to represent the case of the petitioner and she

has argued the matter. Her remuneration shall be paid by the

Rajasthan State Legal Services Authority, Jodhpur as per rules.

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

challenge has been made to the order dated 26.11.2008 passed

by the learned Additional Sessions Judge, Sojat in Criminal Appeal

No.4/2005 whereby the learned appellate Court dismissed the

appeal filed against the judgment of conviction dated 08.06.2005

passed by the learned Additional Chief Judicial Magistrate, Sojat,

in Criminal Original Case No.211/1999 by which the learned trial

Judge convicted and sentenced the petitioner as under:-

[2025:RJ-JD:28635] (2 of 5) [CRLR-1308/2008]

Offence Sentence Sec. 279 IPC 3 months SI and fine of Rs.500/-, in default of payment of fine to further undergo 15 days SI Sec. 304A IPC 1 year SI and fine of Rs.1,000/- in default of payment of fine to further undergo 1 month SI Sec.134/187 Fine of Rs.200/- & in default of payment of fine MV Act to undergo 7 days SI

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

period spent in judicial custody shall be adjusted in the original

imprisonment.

4. The gist of the prosecution story is that on 22.08.1999,

complainant Bhera Ram submitted a written report at Police

Station Sojat City to the effect that near Bada Bus Stand, a

roadways bus bearing No.RJ-22-P-0587 coming from Bilara, hit his

brother Bhanwar Lal. As a result of which, his brother died on the

spot. The said bus was being driven by the accused-petitioner in a

rash and negligent manner. Upon the aforesaid report, an FIR was

registered and after usual investigation, charge-sheet came to be

submitted against the petitioner in the Court concerned.

5. The Learned Magistrate framed charge against the petitioner

for offences under Sections 279, 304A IPC and Section 134/187 of

MV Act and upon denial of guilt by the accused, commenced the

trial. During the course of trial, as many as 11 witnesses were

examined. 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, 304A IPC & Section 134/187 of MV Act vide

[2025:RJ-JD:28635] (3 of 5) [CRLR-1308/2008]

judgment dated 08.06.2005 and sentenced him as mentioned

above. Aggrieved by the judgment of conviction, he preferred an

appeal before the Additional Sessions Court, which was dismissed

vide judgment dated 26.11.2008. Both these judgments are under

assail before this Court in the instant revision petition.

6. Learned counsel appearing for the petitioner, at the outset

submits that she 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, she

implores that the incident took place in the year 1999. The

petitioner had remained in jail for about twenty-two 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 39 years old

at the time of incident, now, he is aged about 65 years and has

been facing trial since the year 1999 and he has languished in jail

for some time, therefore, a lenient view may be taken in reducing

his sentence.

7. 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 about twenty-two

days and except the present one no other case has been

registered against him.

8. 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:28635] (4 of 5) [CRLR-1308/2008]

9. 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 26 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 incarceration for some days and the

maximum sentence imposed upon him is of one year 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.

10. Accordingly, the judgment of conviction dated 08.06.2005

passed by the learned Additional Chief Judicial Magistrate, Sojat in

Criminal Original Case No.211/1999 and the judgment dated

26.11.2008 passed by the learned Additional Sessions Judge,

Sojat in Criminal Appeal No.4/2005 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 amount before the trial court. The fine amount, if

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

petitioner fails deposit the fine amount, he shall undergo the

default sentence. The petitioner is on bail. He need not surrender.

[2025:RJ-JD:28635] (5 of 5) [CRLR-1308/2008]

His bail bonds are cancelled. The trial court shall summon the

petitioner to deposit the fine amount, if any, not deposited by him.

11. The revision petition is allowed in part.

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

13. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 91-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