Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Raj vs Siyaram And Ors
2025 Latest Caselaw 10722 Raj

Citation : 2025 Latest Caselaw 10722 Raj
Judgement Date : 19 June, 2025

Rajasthan High Court - Jodhpur

State Of Raj vs Siyaram And Ors on 19 June, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:22162-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  D.B. Criminal Appeal No. 820/2004

State of Rajasthan
                                                                      ----Appellant
                                       Versus
1. Siyaram s/o Koja Ram,
2. Birji w/o Siya Ram,
3. Koja Ram s/o Hema Ram
4. Bhanna Ram s/o Birda Ram and
5. Bhunda Ram s/o Birda Ram.
All residents of Kuchara, District Nagour.
                                                                    ----Respondent


For Appellant(s)             :     Mr. Ramesh Dewasi, PP
For Respondent(s)            :     Ms. Anita Gehlot, Amicus Curiae



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Judgment

Reserved on 01/05/2025 Pronounced on 19/06/2025 Per Dr. Pushpendra Singh Bhati, J:

1. In the instant criminal appeal, the appellant-State has

challenged the judgment of acquittal dated 14.11.2003 passed by

the learned Additional Sessions Judge (Fast Track), Nagaur ('Trial

Court') in Sessions Case No.37/03 (45/02) (State of Rajasthan

Vs. Siyaram & Ors.), whereby the accused-respondents herein

were acquitted of the charges against them under Sections 147,

148, 447, 323, 324 IPC, in alternative, Sections 324/149, 326

IPC, in alternative 326/149, 307 IPC, in alternative, Sections

307/149 & 302 IPC, in alternative, Section 302/149 IPC, while

extending them the benefit of doubt.

[2025:RJ-JD:22162-DB] (2 of 14) [CRLA-820/2004]

2. The matter pertains to an incident which had occurred in the

year 2002 and the present appeal has been pending since the year

2004.

3. Brief facts of this case, as placed before this Court by the

learned Public Prosecutor appearing on behalf the appellant-State,

are that on 17.08.2002, at around 10:30 a.m., one Jairam

(complainant) submitted a written report before the Police Station,

Kuchera, alleging therein that on the said date, at around 8:00

a.m., Koja Ram, Siyaram, Bhundaram, Manaram, Manchilal, Birju

& others, armed with weapons, went to the field of the

complainant party and started uprooting the extra grass from the

fields i.e. doing Ninaan. Thereupon, at around 9:00 a.m., when

the complainant alongwith his father (Ghevarlal) reached the

fields, the complainant's father asked the accused persons to stop

their act of uprooting the extra grass, whereupon, accused-

Siyaram asked the complainant party as to why the complainant

and his father, came to the field of the accused party, and abused

the complainant party.

3.1. It was further alleged that at that time, accused-Siyaram

inflicted a blow by Kassi upon the head of the complainant's

father, Kassi blow was also inflicted upon the complainant's father

by accused-Bhundaram, as a result of which the father of the

complainant fell on the ground, whereupon Bhanna Ram and

Manchilal started beating him with lathi; the complainant tried to

save his father, however the accused Bhanna Ram also inflicted a

lathi blow on him, whereupon, the alleged act was intervened by

Devaram, Arjunram and Bhagaram who saved the complainant

[2025:RJ-JD:22162-DB] (3 of 14) [CRLA-820/2004]

and his father, during the course of which, the said Devaram,

Arjunram and Bhagaram also sustained injuries.

3.2. On the basis of the aforementioned information, a case was

registered under Sections 147, 148, 149, 447, 323, 307 & 302

IPC, and the investigation began accordingly.

3.3. Upon completion of the investigation, a charge-sheet was

filed against the accused-respondents before the competent Court

and at the stage of framing of charges, under Sections 147, 148,

447, 323, 324, in alternative, Sections 324/149, 326 IPC, in

alternative 326/149, 307 IPC, in alternative, Sections 307/149,

302 IPC, in alternative, Section 302/149 IPC, the same were read

over to the accused-respondents, who denied the same and

claimed trial, and the trial commenced accordingly.

3.4. During the course of trial, the statements of 27 witnesses

(P.W. 1 to P.W. 27) were recorded, and documents (Ex.P.1 to 47)

were got exhibited on behalf of the prosecution, whereafter, the

accused-respondents were examined under Section 313 Cr.P.C., in

which they pleaded innocence and false implication in the criminal

case in question.

3.5. After conclusion of the trial, the learned Trial Court, while

finding that the prosecution has not been able to prove its case

beyond all reasonable doubts, acquitted the accused-respondents

herein of the charges against them, as above, vide the impugned

judgment of acquittal dated 14.11.2003, while extending them the

benefit of doubt; against which, the present appeal has been

preferred by the appellant-State.

[2025:RJ-JD:22162-DB] (4 of 14) [CRLA-820/2004]

3. Learned Public Prosecutor appearing on behalf of the

appellant-State submitted that the learned Trial Court has erred in

law as well as facts in acquitting the accused-respondents,

whereas prosecution has proved the guilt of the accused-

respondents beyond all reasonable doubts.

3.1. Learned Public Prosecutor further submitted that the

accused-respondents with the intention to acquire the land

belonging to the deceased and one Kojaram s/o Chogaram, under

the pretext of a false identity and that the deceased alongwith the

complainant went to convince them not to do ninaan on their land,

whereupon the accused-respondents attacked the complainant

party with deadly weapons. It is clear from the revenue records

that the land belonged to the deceased, from which an inference

can be drawn that the deceased in an attempt to protect his

property went to convince the accused-respondents peacefully,

however the accused-respondents unlawfully trespassed onto the

land, armed with weapons, and began attacking the accused

without any provocation, whereupon, the complainant party acted

in their defence, owing to the immediate danger to their life and

property.

3.2. Learned Public Prosecutor also submitted that owing to the

land dispute, the accused-respondents had the clear motive to

commit the offence in question and were fully aware of their

actions and consequences thereof. The fact that accused-

respondents, equipped with deadly weapons, caused multiple

injuries to the deceased by attacking the deceased several times.

The brutality, as can be seen from the medical evidence on record,

[2025:RJ-JD:22162-DB] (5 of 14) [CRLA-820/2004]

with which the accused-respondents caused the death of the

deceased cannot be left unseen.

3.2.1. Learned Public Prosecutor also submitted that Ex.P.30 and

Ex.P. 31, Exp.36, Ex.P. 37, and Ex.P.38 the injury reports of

Ghevar Ram (deceased), Devaram (PW. 26), Arjunram (PW. 24),

Bhagaram (PW.33), and Jairam (complainant), respectively, show

that the attack by accused-respondents caused the death of the

deceased and also resulted into multiple grievance injuries to the

aforesaid prosecution witnesses, which further strengthens the

prosecution story against the accused-respondents.

3.3. Learned Public Prosecutor further submitted that the

deceased was immediately taken to a hospital for proper medical

assistance, and that the cause of death was the shock due to the

multiple injuries, and not because lack of medical treatment,

which found corroboration by the Postmortem Report (Ex.P. 1),

testimonies of Jairam (complainant) and Dr. Sumanlata Khatri

(PW.1).

4. Per Contra, Ms. Anita Gehlot, learned Amicus Curiae,

assisting the Court on behalf of the accused-respondents while

opposing the aforesaid submissions made on behalf of the

appellant-State, submitted that the prosecution has failed to

discharge its burden of proof beyond reasonable doubt, and that

the learned Trial Court has rightly appreciated the material

contradictions and inconsistencies in the testimonies of the

prosecution witnesses while arriving at a just conclusion of

acquittal.

[2025:RJ-JD:22162-DB] (6 of 14) [CRLA-820/2004]

4.1. It was further submitted that there was a pre-existing land

dispute between the complainant party and the accused party with

respect to the field in question. As per the revenue records, the

field belonged to the deceased and one Kojaram s/o Chogaram

and not the accused Kojaram s/o Hemaram, however, accused-

Kojaram has filed a case on 09.08.2001 i.e. much prior to the date

of incident (17.08.2002), seeking correction in the name of his

father Hemaram being mistakenly written as Chogaram in the

revenue records, and therefore, there was no dispute as to the

ownership of the land.

4.2. Learned counsel further submitted that the place of incident,

marked as 'X' in the Naksha Mauka (Ex.P. 5) shows that the fight

took place on the land belonging to the accused-respondent

Kojaram, which further clarifies that the complainant party

attacked the accused-respondents peacefully engaged in

agricultural work in their own field, when the complainant party

unlawfully trespassed onto the land, armed with weapons, and

began attacking the accused without any provocation.

4.3. Learned counsel also submitted that owing to the immediate

danger to life and their property, the accused party acted in their

private defence. Furthermore, the material available on record

clearly shows that the altercation was initiated by the complainant

party and not the accused-respondents.

4.4. Learned counsel further submitted that the prosecution has

failed to explain the grave injuries sustained by the accused-

respondents as is evident from injury report of the accused-

respondents, i.e. Bhunda Ram (Ex.D.2), Siya Ram (Ex.D.3), Koja

[2025:RJ-JD:22162-DB] (7 of 14) [CRLA-820/2004]

Ram (Ex.D.4), Manchi Lal(Ex.D.7), Birju (Ex.D. 8), thereby lending

further credibility to the defence version that the complainant

party was the aggressor.

4.5. Learned counsel also submitted that the prosecution has

concealed the fact of a cross case filed against the complainant

party by the accused-respondents, which is pending, and thus, the

complainant party have attempted to falsely implicate the

accused-respondents in the criminal case in question.

4.6. Learned counsel further submitted that the testimonies of

the eyewitnesses Devaram, Arjunram, and Bhagaram, materially

contradicted each other and thus, cannot be believed. Prosecution

witness Bhagaram (PW.23) stated that the deceased and Jairam

(complainant, PW.13) were already on the field around 8 a.m.

when the accused-respondents came and initiated the attack. On

the other hand, Jairam (complainant, PW.13) states of reaching

the land at around 9 a.m. after the accused-respondents

threatened them at their residence,and asked them to come to the

land, whereupon the altercation happened. Learned counsel

submitted that when there are multiple contradictions in the

testimonies of the eye-witnesses, and thus, the impugned

judgment of acquittal has rightly been passed by the learned Trial

Court, while extending the benefit of doubt to the accused-

respondents.

4.7. Learned counsel also submitted that Jairam (complainant,

PW.13) himself admitted of breaking the pattis built in the land as

a demarcation at an earlier occasion.

[2025:RJ-JD:22162-DB] (8 of 14) [CRLA-820/2004]

4.7.1. Learned counsel also highlighted an important discrepancy

with regards to the written report (Ex.P. 15) filed by Jairam

(complainant, PW.13). The said written report (Ex.P. 15) reflects it

to be filed at 10:30 a.m., however, the injured witness and

complainant laid emphasis of him filing the same at around 1-1:30

p.m., which casts a serious doubt on the veracity of the

prosecution story.

4.8. Learned counsel further submitted that it is clear from the

medical evidence that the deceased sustained only one grievous

injury on the head, and that the death happened 2-3 hours after

the incident (which could have been prevented by providing

proper medical treatment), shows that the accused-respondents

did not have any intention/motive to kill the deceased, rather they

acted in private defence while using a reasonable force. Learned

counsel also submitted that there was no evidence of

premeditation or planning presented by the prosecution.

4.9. Learned counsel further submitted that the prosecution has

failed to produce any independent witness in the present case,

and that all the witnesses are interested witnesses.

5. Heard learned counsel for the parties as well as perused the

record of the case.

6. This Court observes that the incident in question has been

alleged to have occurred, when the accused-respondents were

cutting the extra grass in the fields, but the same was tried to be

obstructed by the complainant's father, and that the accused-

respondents claimed that the said activity was being done by

them in their own field, and not the field of the complainant party;

[2025:RJ-JD:22162-DB] (9 of 14) [CRLA-820/2004]

after filing of the charge-sheet, the trial commenced, but after

conclusion of the Trial, the learned Trial Court, acquitted the

accused-respondents, as above, vide the impugned judgment

dated 14.11.2003, against which the present challenge has been

laid by the appellant-State.

7. To begin with, this Court observes that the site inspection

report (Naksha Mauka, Ex.P-5) indicates that the incident occurred

on land shown to be under possession of the accused party. If this

is taken into account along with the fact that no independent or

disinterested witness was produced by the prosecution, the

version of the complainant party being the aggressors cannot be

ruled out and the same casts a serious doubt on the claim of

exclusive possession by the complainant party and supports the

argument that the land was at the very least under dispute.

8. This Court also finds that the prosecution's narrative suffers

from material contradictions. The deposition of Bhagaram (PW-23)

that the complainant party was already present in the field at 8:00

a.m., when the accused arrived and attacked them, is in stark

contrast to the statement of Jairam (PW-13), who deposed that

the accused came to their house and called them to the land

around 9:00 a.m., after which the altercation ensued. Such

inconsistencies in the testimony of alleged eyewitnesses go to the

root of the prosecution's case and materially affect its credibility.

9. This Court also observes that a critical aspect of the case is

that the prosecution has not been able to refute the fact put forth

on behalf of the accused-respondents that they have also

[2025:RJ-JD:22162-DB] (10 of 14) [CRLA-820/2004]

sustained injuries during the incident in question, as documented

in Ex.D-2 to Ex.D-8, which further shows that the prosecution has

also failed to substantially rebut the plea of the accused-

respondents that they have exercised right of private defence.

10. This Court further observes that the learned Amicus Curiae

has rightly highlighted the inconsistencies with respect to the FIR

(Ex.P-15), which is shown to have been registered at 10:30 a.m.,

whereas Jairam (PW-13) himself admits to filing the report at

around 1:00-1:30 p.m. This discrepancy raises doubt on the

spontaneity and authenticity of the FIR, rendering it unreliable.

11. This Court also observes that as for the medical evidence,

although the Postmortem Report (Ex.P-1) confirms a grievous

injury on the head of the deceased, it also records that the death

occurred 2-3 hours after the incident, however, the testimony of

the doctor, shows that the death could not be attributed to one

single injury caused by the accused-respondents. This, coupled

with the absence of any evidence showing premeditation or prior

planning, renders it unsafe to convict the accused under Section

302 IPC or any alternative common intention provision.

12. This Court further observes that the argument that the

accused were the aggressors stood diluted in light of the pending

cross case filed by the accused party. This cross-case lends

additional weight to the suggestion that the incident was not one-

sided but rather a mutual conflict arising out of a land dispute,

with each side sustaining injuries.

13. This Court is of the considered view that in circumstances

such as the present, judicial scrutiny must be guided by the

[2025:RJ-JD:22162-DB] (11 of 14) [CRLA-820/2004]

quality rather than the quantity of the testimonies adduced.

Where significant contradictions are apparent in the statements of

the alleged eye-witnesses, particularly concerning material

aspects required to establish the culpability of the accused-

respondents, the benefit of such doubt must necessarily enure to

the advantage of the accused-respondents.

14. At this juncture, this Court deems it appropriate to reproduce

the relevant portions of the judgments rendered by the Hon'ble

Apex Court in the cases of Mallappa & Ors. Vs. State of

Karnataka (Criminal Appeal No. 1162/2011, decided on

12.02.2024) and Babu Sahebagouda Rudragoudar and Ors.

Vs. State of Karnataka (Criminal Appeal No. 985/2010,

decided on 19.04.2024), as hereunder-:

Mallappa & Ors. (Supra):

"36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty. All the safeguards and the jurisprudential values of criminal law, are intended to prevent any failure of justice. The principles which come into play while deciding an appeal from acquittal could be summarized as:

(i) Appreciation of evidence is the core element of a criminal trial and such appreciation must be comprehensive inclusive of all evidence, oral or documentary;

(ii) Partial or selective appreciation of evidence may result in a miscarriage of justice and is in itself a ground of challenge;

(iii) If the Court, after appreciation of evidence, finds that two views are possible, the one in favour of the accused shall ordinarily be followed;

(iv) If the view of the Trial Court is a legally plausible view, mere possibility of a contrary view shall not justify the reversal of acquittal;

[2025:RJ-JD:22162-DB] (12 of 14) [CRLA-820/2004]

(v) If the appellate Court is inclined to reverse the acquittal in appeal on a re-appreciation of evidence, it must specifically address all the reasons given by the Trial Court for acquittal and must cover all the facts;

(vi) In a case of reversal from acquittal to conviction, the appellate Court must demonstrate an illegality, perversity or error of law or fact in the decision of the Trial Court."

Babu Sahebagouda Rudragoudar and Ors. (Supra):

"38. Further, in the case of H.D. Sundara & Ors. v. State of Karnataka (2023) 9 SCC 581 this Court summarized the principles governing the exercise of appellate jurisdiction while dealing with an appeal against acquittal under Section 378 of CrPC as follows:

"8.1. The acquittal of the accused further strengthens the presumption of innocence;

8.2. The appellate court, while hearing an appeal against acquittal, is entitled to reappreciate the oral and documentary evidence;

8.3. The appellate court, while deciding an appeal against acquittal, after reappreciating the evidence, is required to consider whether the view taken by the trial court is a possible view which could have been taken on the basis of the evidence on record;

8.4. If the view taken is a possible view, the appellate court cannot overturn the order of acquittal on the ground that another view was also possible; and 8.5. The appellate court can interfere with the order of acquittal only if it comes to a finding that the only conclusion which can be recorded on the basis of the evidence on record was that the guilt of the accused was proved beyond a reasonable doubt and no other conclusion was possible."

39. Thus, it is beyond the pale of doubt that the scope of interference by an appellate Court for reversing the judgment of acquittal recorded by the trial Court in favour of the accused has to be exercised within the four corners of the following principles:

[2025:RJ-JD:22162-DB] (13 of 14) [CRLA-820/2004]

(a) That the judgment of acquittal suffers from patent perversity;

(b) That the same is based on a misreading/omission to consider material evidence on record;

(c) That no two reasonable views are possible and only the view consistent with the guilt of the accused is possible from the evidence available on record."

15. This Court further observes that the learned Trial Court passed

the impugned judgment of acquittal of the accused-respondents,

which in the given circumstances, is justified in law, because as

per the settled principles of law as laid down by the Hon'ble Apex

Court in the aforementioned judgments, to the effect that the

judgment of the Trial Court can be reversed by the Appellate Court

only when it demonstrates an illegality, perversity or error of law

or fact in arriving at such decision; but in the present case, the

learned Trial Court, before passing the impugned judgment had

examined each and every witnesses at a considerable length and

duly analysed the documents produced before it, coupled with

examination of the oral as well as documentary evidence, and

thus, the impugned judgment suffers from no perversity or error

of law or fact, so as to warrant any interference by this Court in

the instant appeal.

16. This Court also observes that the scope of interference in the

acquittal order passed by the learned Trial Court is very limited,

and if the impugned judgment of the learned Trial Court

demonstrates a legally plausible view, mere possibility of a

contrary view shall not justify the reversal of acquittal as held by

the Hon'ble Apex Court in the aforementioned judgment, and

[2025:RJ-JD:22162-DB] (14 of 14) [CRLA-820/2004]

thus, on that count also, the impugned judgment deserves no

interference by this Court in the instant appeal.

17. Thus, in light of the aforesaid observations and looking into

the factual matrix of the present case as well as in light of the

aforementioned precedent laws, this Court does not find it a fit

case warranting any interference by this Court.

18. Consequently, the present appeal is dismissed.

18.1. Keeping in view the provision of Section 437-A Cr.P.C./481

B.N.S.S., each of the accused-respondents are directed to furnish

a personal bond in a sum of Rs. 25,000/- and a surety bond each

in the like amount, before the learned Trial Court, which shall be

made effective for a period of six months, to the effect that in the

event of filing of Special Leave Petition against this judgment or

for grant of leave, the accused-respondents, on receipt of notice

thereof, shall appear before the Hon'ble Supreme Court as soon as

they would be called upon to do so.

18.2. All pending applications stand disposed of. Record of the

learned Trial Court be sent back forthwith.

19. This Court is thankful to Ms. Anita Gehlot, who has rendered

her assistance as Amicus Curiae, on behalf of the accused-

respondents, in the present adjudication.

(CHANDRA SHEKHAR SHARMA),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

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