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

Hanuman Singh vs State
2025 Latest Caselaw 10736 Raj

Citation : 2025 Latest Caselaw 10736 Raj
Judgement Date : 20 June, 2025

Rajasthan High Court - Jodhpur

Hanuman Singh vs State on 20 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:26799]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
          S.B. Criminal Revision Petition No. 180/2005

Hanuman Singh, S/o Sawai Singh, R/o Khara Rajiyasar, PS
Salasar, District Churu, Rajasthan
                                           ----Petitioner
                              Versus
State of Rajasthan
                                         ----Respondent


For Petitioner(s)            :     Mr. Anil Gupta
For Respondent(s)            :     Mr. SS Rathore, Dy.G.A.



                HON'BLE MR. JUSTICE FARJAND ALI

                                        Order

ORDER RESERVED ON                          :::                             20/05/2025
ORDER PRONOUNCED ON                        :::                             20/06/2025
BY THE COURT:-

1. The instant revision petition has been preferred on behalf of

the accused-petitioner challenging the judgment of

conviction and order of sentence dated 25.07.2003 passed

by the learned Additional Chief Judicial Magistrate,

Suratgarh, District Sri Ganganagar, in Criminal Case

No.134/1999, whereby he was convicted for offences under

Sections 279 and 304-A of the Indian Penal Code. He was

sentenced to undergo 2 years' imprisonment along with a

fine of ₹10,000/- for the offence under Section 304-A, and 6

months' imprisonment with a fine of ₹500/- for the offence

under Section 279 IPC, with further direction to undergo

imprisonment in default of payment of fine. The said

conviction and sentence were affirmed by the learned

Additional Sessions Judge No.2, Sri Ganganagar, by

[2025:RJ-JD:26799] (2 of 5) [CRLR-180/2005]

judgment dated 03.03.2005 in Criminal Appeal No.22/2003,

which was filed by the petitioner and came to be dismissed.

2. Briefly stated, the facts of the case are that an accident took

place on 04.04.1999, in which a truck hit a scooter, as a

result of which the scooter driver, Deshraj, and one other

individual sustained fatal injuries and died on the spot. The

FIR was lodged at the instance of Dharmendra Kumar (PW-

2), who, however, admitted that he had no knowledge of

who was driving the vehicle at the relevant time.

3. PW-1, Suresh Kumar, stated that he was proceeding towards

Ward No.5 behind the victim's scooter when he suddenly saw

a truck hit the scooter and flee the scene. However, this

witness was unable to identify the person who was driving

the truck. PW-2, Dharmendra Kumar, was examined during

trial on 14.02.2001. In his examination-in-chief, he claimed

that he saw the accused, Hanuman Singh, driving the vehicle

that caused the accident. Notably, this assertion was absent

in both the FIR and his earlier statements recorded during

investigation. Furthermore, he admitted that he saw the

accused for the first time two years later in the courtroom

dock. Clearly, this amounts to a material improvement

without any satisfactory explanation by the prosecution. It is

an admitted factual position that the accused was not

personally known to this witness, and that no Test

Identification Parade was conducted during investigation or

[2025:RJ-JD:26799] (3 of 5) [CRLR-180/2005]

thereafter. This Court is firmly of the opinion that the

testimony of PW-2 cannot be relied upon to convict the

accused on such shaky grounds. The law is now well settled

that the first-time identification of an accused during trial, in

the absence of a prior Test Identification Parade, carries no

evidentiary value.

4. PW-3, Satnamdas, is not a witness to the accident and thus

his testimony warrants no detailed discussion. PW-4, Daulat

Singh, the owner of the truck, clearly admitted in his cross-

examination that he was not sure who was driving the

vehicle at the time of the accident. PW-5, Ram Lal, was only

a witness to certain memos prepared during investigation.

PW-6, Dr. Ratan Lal, being the medical officer, was not a

witness to the core issue. PW-7, Lekhraj, took photographs

of the crime scene. PW-8, Raj Kumar, arrived at the spot

after receiving information of the accident, and his testimony

does not help establish the identity of the driver. PW-9,

Shyam Lal, is not a witness to any fact in issue. PW-10, Shiv

Lal, deposed about the mechanical examination of the

vehicle, while PW-11, Jirrudin, the investigating officer,

admitted during his deposition that no investigation was

carried out to ascertain who was actually driving the truck at

the relevant time.

5. In cases involving Section 304-A IPC, which deals with

causing death by rash or negligent act, the prosecution

[2025:RJ-JD:26799] (4 of 5) [CRLR-180/2005]

carries a strict burden to prove not only the commission of

the negligent act but also that such act was the direct and

proximate cause of the death. It is not sufficient to establish

a mere possibility or remote connection. The principle of

causa causans -- the immediate and effective cause -- must

be proved beyond reasonable doubt. In the celebrated case

of Emperor v. Omkar Rampratap, 4 Bom. L.R. 679, the

Bombay High Court lucidly held that for imposing criminal

liability under Section 304-A IPC, it is necessary that the

death should be the direct result of a rash and negligent act

of the accused, and that act must be the proximate and

efficient cause, without intervention of another's negligence.

It is not enough that the act may have been a causa sine

qua non (a necessary condition). Applying this principle, it

becomes crucial that the identity of the accused as the driver

of the vehicle be established with clarity. In the present case,

not only is the identity of the driver uncertain, but also the

prosecution has failed to eliminate all reasonable doubt

regarding the accused's involvement. The lack of any

independent eyewitness identification, absence of Test

Identification Parade, and improvements made in witness

statements cast serious doubt on the prosecution case. It is

trite law that a conviction cannot rest on doubtful or

improved testimony, and any benefit of doubt must

necessarily go to the accused. A mere suspicion, however

strong, cannot take the place of legal proof. Hence, in the

absence of cogent evidence connecting the accused with the

[2025:RJ-JD:26799] (5 of 5) [CRLR-180/2005]

act of rash or negligent driving, the conviction cannot be

sustained in law.

6. In view of the above discussion, this Court is of the

considered opinion that the learned trial court failed to

properly appreciate the legal and factual aspects of the case

and committed a grave error in convicting the accused.

Consequently, the finding of guilt is not sustainable and

deserves to be quashed. Similarly, the appellate court failed

to exercise its appellate jurisdiction in reappraising the

material on record and merely affirmed the erroneous

findings of the trial court. Accordingly, the instant revision

petition succeeds.

7. As a result, the judgment of conviction and order of sentence

passed by the learned trial court, as well as the judgment

passed by the appellate court, are hereby quashed and set

aside.

8. The petitioner is acquitted of all charges. He is already on

bail. His bail bonds stand discharged. He is not required to

surrender.

9. The record be sent back forthwith.

(FARJAND ALI),J 1-chhavi/-

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