Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gumana Ram @ Gumna Ram vs State And Ors
2025 Latest Caselaw 10695 Raj

Citation : 2025 Latest Caselaw 10695 Raj
Judgement Date : 17 June, 2025

Rajasthan High Court - Jodhpur

Gumana Ram @ Gumna Ram vs State And Ors on 17 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:26772]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 672/2007

Gumana Ram @ Gumna Ram S/o Mishra Ram Aged 51 years, B/
c Mali R/o Village Pipar Shahar, P.S. Pipar Shahar District Jodhpur
                                                                      ----Petitioner
                                       Versus
1. The State of Rajasthan
2. Dalla Ram S/o Mishra Ram
3. Hanuman Ram S/o Dalla Ram both B/c Mali R/o Village Gokul
Bera, Pipar Shahar, P.S. Pipar Shahar District Jodhpur
                                                                    ----Respondent
                                  Connected With
                     S.B. Criminal Appeal No. 1086/2006
2. Dalla Ram S/o Mishra Ram
3. Hanuman Ram S/o Dalla Ram both B/c Mali R/o Village Gokul
Bera, Pipar Shahar, P.S. Pipar Shahar District Jodhpur
                                                                      ----Petitioner
                                       Versus
State Of Rajasthan
                                                                    ----Respondent


For Petitioner(s)             :    Mr. Rohit Choudhary
For Respondent(s)             :    Mr. Surendra Bishnoi, AGA
                                   Mr. Pradeep Choudhary
                                   Ms. Sampiti Choudhary



                HON'BLE MR. JUSTICE FARJAND ALI

                                        Order

ORDER RESERVED ON                          :::                      21/05/2025
ORDER PRONOUNCED ON                        :::                      17/06/2025
BY THE COURT:-

1. These two matters--Criminal Revision No.672/2007 and

Criminal Appeal No.1086/2006--have been filed against the

judgment dated 04.12.2006, passed by the learned Additional

[2025:RJ-JD:26772] (2 of 4) [CRLR-672/2007]

Sessions Judge, Fast Track No.1, Jodhpur, in Sessions Case

No.63/2006. By the said judgment, the learned Trial Court

convicted the accused persons for lesser offences and extended to

them the benefit of probation instead of imposing immediate

custodial sentences.

2. The revision petition (Criminal Revision No.672/2007) has been

filed by the complainant/victim, challenging the acquittal of the

accused from the charge under Section 307 IPC and also

aggrieved by the extension of benefit of probation. In Criminal

Appeal No.1086/2006, the accused-appellants have challenged the

finding of guilt and sought complete acquittal.

3. I have heard learned counsel for the parties and perused the

judgment under challenge as well as the record of the case.

3.1. The factual background of the case reveals that an FIR,

Exhibit P-1, was lodged on 29.12.2005 by PW-2 Sukhram, son of

the victim petitioner Gumana Ram, alleging that the accused-

respondents--who are the appellants in Criminal Appeal

No.1086/2006--assaulted the victim. After due investigation, the

accused were charge-sheeted for offences under Sections 323,

341, 325, 307, 447 read with Section 34 of the IPC. The case was

committed to the Court of Sessions where the learned Trial Court

framed charges accordingly.

3.2. During the trial, the prosecution examined eleven witnesses

and produced sixteen documents in evidence. The accused were

examined under Section 313 Cr.P.C., wherein they denied the

allegations. In defence, the accused produced two witnesses,

DW-1 Sugnaram and DW-2 Gobarram.

[2025:RJ-JD:26772] (3 of 4) [CRLR-672/2007]

3.3. Upon appreciation of the evidence, the learned Trial Court

concluded that an incident did indeed occur and that the victim

sustained injuries. However, the Trial Court found that the

requisite intent to kill, which is essential for an offence under

Section 307 IPC, was absent. The incident was held to be a

sudden outburst arising from a familial dispute between siblings

owning adjacent agricultural lands. The Court also noted that

there was no premeditation or animosity of a degree that would

suggest an intention to kill. Accordingly, the accused were

acquitted of the charge under Section 307 IPC and were instead

convicted under Sections 341, 323, 325, and 447 IPC.

4. Having carefully examined the findings of the Trial Court, this

Court finds no reason to interfere with the acquittal under Section

307 IPC. The Trial Court has meticulously considered the nature of

the injuries, number of injuries, kind of weapon used, the part of

the body chosen for inflicting injury to the victim and, most

importantly, the absence of any prior motive, pre-concert or pre-

planned attack. Exhibit P-16 shows only a simple fracture. In the

circumstances, the acquittal of the accused from the charge under

Section 307 IPC is a well-reasoned and justified conclusion,

warranting no interference by this Court.

5. On the question of sentence, it is pertinent to note that the

accused have no previous criminal antecedents. Considering the

suddenness of the incident, the familial relationship between the

parties, the relatively minor nature of the injuries, and the

applicability of the provisions of the Probation of Offenders Act,

the learned Trial Court rightly adopted a reformative approach.

[2025:RJ-JD:26772] (4 of 4) [CRLR-672/2007]

The benefit of probation was extended, and compensation was

also awarded to the victim.

6. This Court does not find any perversity, illegality, or material

irregularity in the findings recorded by the learned Trial Court. The

judgment is reasoned and based on sound appreciation of facts

and law. The accused appellants have failed to point out any

significant legal defect or inconsistency capable of casting doubt

on the prosecution's case.

7. Consequently, both Criminal Revision No. 672/2007 and

Criminal Appeal No. 1086/2006 are found to be devoid of merit

and are accordingly dismissed. The judgment and order passed by

the learned Trial Court are affirmed.

8. Record be sent back to the Trial Court forthwith.

(FARJAND ALI),J 15-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 : MAIMS

 
 
Latestlaws Newsletter