Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rinku vs State And Anr
2025 Latest Caselaw 10657 Raj

Citation : 2025 Latest Caselaw 10657 Raj
Judgement Date : 17 June, 2025

Rajasthan High Court - Jodhpur

Rinku vs State And Anr on 17 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:26776]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 582/2007

Rinku W/o Kana Ram, Aged 30 years R/o Chak 4 RJD, Tehsil
Chhattragarh District Bikaner.
                                                                     ----Petitioner
                                    Versus
1. State Of Rajasthan
2. Bhagirath S/o Sugna Ram, R/o 2 KVM                            P.S. Chhattragarh
District Bikaner.
3. Moola Ram S/o Hukma Ram R/o Bakhtawarpura P.S. Rajiyasar
District Sri Ganganagar
4. Kistoora Ram S/o Sukha Ram R/o Chak 4 RJD P.S.
Chhattragarh District Bikaner.
                                                                   ----Respondent


For Petitioner(s)          :    Mr. K.D. Singh
For Respondent(s)          :    Mr. S.S. Rathore, Dy.G.A.
                                Mr. Anil Gupta



                HON'BLE MR. JUSTICE FARJAND ALI

                                     Order

ORDER RESERVED ON                       :::                         22/05/2025
ORDER PRONOUNCED ON                     :::                         17/06/2025
BY THE COURT:-

1. The petitioner-complainant has filed the present Criminal

Revision Petition under Sections 397 and 401 of the Code of

Criminal Procedure, 1973, challenging the judgment dated

14.03.2007 passed by the learned Additional Sessions Judge (Fast

Track) No. 1, Bikaner in Sessions Case No. 126/2006 (State vs.

Bhagirath & Others), arising from FIR No. 85/2006 registered at

Police Station Chhattargarh, District Bikaner. By the impugned

judgment, the accused-respondents were acquitted of the charge

under Section 376 of the Indian Penal Code.

[2025:RJ-JD:26776] (2 of 5) [CRLR-582/2007]

2. The case was initiated based on a complaint lodged by the

prosecutrix on 26.06.2006, which was forwarded under Section

156(3) CrPC to the concerned police station, whereupon FIR No.

85/2006 was registered under Sections 376 and 109 IPC against

accused Bhagirath, Kisturaram, and Moolaram. It was alleged that

the accused repeatedly subjected the prosecutrix to sexual assault

over several years, under threats and coercion, with the

knowledge and passive consent of her husband and family

members.

2.1. After investigation, a charge sheet was filed under Section

376 IPC. The case was committed to the Court of Sessions, where

the accused denied the allegations and claimed trial. During trial,

the prosecution examined several witnesses including the

prosecutrix (PW-1), her relatives, the medical officer (PW-8), and

the investigating officer. The defence examined four witnesses in

rebuttal. The trial court, after considering the oral and

documentary evidence, recorded findings which form the basis of

the acquittal. The main observations of the learned Trial Judge are

summarized as follows:

a. The complaint was filed approximately one year after the

alleged incidents, and no satisfactory explanation was provided for

this inordinate delay, which casts serious doubt on the credibility

of the prosecution's version.

b. The prosecutrix's testimony (PW-1) was marked by

contradictions and inconsistencies. Her version lacked coherence

and was not supported by material evidence.

[2025:RJ-JD:26776] (3 of 5) [CRLR-582/2007]

c. The medical evidence was inconclusive. Although semen was

detected on a salwar seized after more than one year, no semen

or injury was found on the prosecutrix or in her vaginal swabs.

PW-8, the medical officer, confirmed the absence of any signs of

recent sexual activity or violence.

d. PW-4 Vimla's evidence was hearsay and lacked probative value.

PW-6 Ashwaram turned hostile during trial and failed to support

the prosecution.

e. The evidence suggested the existence of an underlying civil

dispute concerning land, raising the possibility of a false

implication driven by personal vendetta.

f. The prosecutrix, a 30-year-old married woman, failed to inspire

confidence through her narrative. Her conduct and the

circumstances as described did not establish beyond reasonable

doubt that she was subjected to sexual assault.

3. This Court is conscious of the limited scope of revisional

jurisdiction under Sections 397 and 401 CrPC. Unlike appellate

jurisdiction under Section 386 CrPC, where both factual and legal

findings can be reassessed comprehensively, the revisional

jurisdiction is confined to examining the legality, propriety, and

correctness of the findings of the court below.

3.1. In the instant case, the trial was conducted before a

competent court, and the judgment was rendered after due

appreciation of the evidence on record. No illegality, perversity, or

misappreciation of material evidence is evident in the impugned

[2025:RJ-JD:26776] (4 of 5) [CRLR-582/2007]

judgment. The conclusion of the trial court is supported by cogent

reasoning, and there exists no basis for judicial interference.

3.2. It is well settled that an accused enjoys a presumption of

innocence, which stands reinforced upon acquittal by a reasoned

judgment. The appellate or revisional court must exercise caution

and restraint while re-evaluating an acquittal. In the absence of

grave irregularity, misapplication of law, or palpable error in the

appreciation of evidence, such findings should not be disturbed.

3.3. In Mallappa & Ors. v. State of Karnataka, Criminal Appeal

No. 1162/2011, decided on 12.02.2024, the Hon'ble Supreme

Court laid down the principles governing interference in appeals

against acquittal. These include:

i) Comprehensive and impartial appreciation of evidence is crucial;

ii) Selective reliance on evidence is impermissible;

iii) If two views are possible, the one favouring the accused should

ordinarily prevail;

iv) A plausible view taken by the trial court should not be lightly

disturbed;

v) In cases of reversal, the appellate court must address each

finding and reasoning of the trial court;

vi) Interference is warranted only in instances of clear illegality,

perversity, or factual error.

Applying these principles, and upon careful scrutiny of the

trial court record and findings, this Court is of the considered

opinion that the acquittal of the accused is neither contrary to law

[2025:RJ-JD:26776] (5 of 5) [CRLR-582/2007]

nor unsupported by the evidence on record. The trial court's

assessment appears judicious and reasonable in light of the facts

and legal standards.

4. Accordingly, the Criminal Revision Petition is devoid of merit

and stands dismissed. The judgment of acquittal dated

14.03.2007 passed by the learned Additional Sessions Judge (Fast

Track) No. 1, Bikaner in Sessions Case No. 126/2006 is affirmed.

All pending applications, if any, are accordingly disposed of.

5. Let the record of the trial court be sent back forthwith.

(FARJAND ALI),J 3-Mamta/-

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