Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jubeda vs State And Anr. (2025:Rj-Jd:12734)
2025 Latest Caselaw 8318 Raj

Citation : 2025 Latest Caselaw 8318 Raj
Judgement Date : 6 March, 2025

Rajasthan High Court - Jodhpur

Jubeda vs State And Anr. (2025:Rj-Jd:12734) on 6 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:12734]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
            S.B. Criminal Revision Petition No. 1119/2015

Jubeda W/o Gulam Dasgeer S/o Mohd. Hanif, by caste Kheradi
Muslim, R/o Boharwas Mandar, Tehsil Reodar, District Sirohi,
presently R/o Modiyo Ki Gali, Jaitaran, Tehsil Jaitaran, District
Pali.
                                                                    ----Petitioner
                                    Versus
1. State of Rajasthan
2. Gulab Dastgeer S/o Abdur Rahman, B/c Kheradi Muslim, R/o
Boharwas Mandar, Tehsil Reodar, District Sirohi.
                                                                  ----Respondent


For Petitioner(s)         :     Mr. DS Udawat
For Respondent(s)         :     Mr. Narendra Gehlot, PP with
                                Mr. OP Choudhary
                                Mr. Bharat Singh



           HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

06/03/2025

Instant criminal revision petition under Section 397/401

Cr.P.C. has been filed by the petitioner against the judgment dated

12.02.2015, passed by learned Additional Sessions Judge,

Jaitaran, District Pali in Cr. Appeal No.33/2012, by which the

appellate court dismissed the appeal of the petitioner and upheld

the judgment dated 25.04.2012, passed by the learned Additional

Chief Judicial Magistrate, Jaitaran, District Pali in Cr. Regular Case

No.140/2008 whereby the learned trial court acquitted the

accused-respondent No.2 from the offences under Sections 498-A

& 406 IPC.

[2025:RJ-JD:12734] (2 of 5) [CRLR-1119/2015]

Brief facts of the case are that the petitioner-complainant

filed a complaint before the concerned court against the accused-

respondent No.2 for offence under Sections 498-A, 406, 504 IPC,

which was sent under Section 156(3) Cr.P.C. to Police Station

Jaitaran for investigation. Upon receiving the complaint, the Police

registered an FIR against the accused-respondent No.2 and

started investigation.

On completion of investigation, the police filed challan

against the accused-respondent No.2 for offence under Sections

498-A, 406 IPC. Thereafter, the trial court framed the charges.

The accused-respondent No.2 denied the charges and claimed

trial.

During the course of trial, the prosecution examined four

witnesses and got exhibited certain documents. Thereafter,

statement of the accused-respondent No.2 was recorded under

section 313 Cr.P.C.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 25.04.2012 acquitted the accused-

respondent No.2 from offences under Sections 498-A, 406 IPC.

Against the acquittal of the accused-respondent No.2, the

petitioner preferred an appeal before the learned appellate court,

which came to be dismissed vide judgment dated 12.02.2015.

Hence, this revision petition.

Learned counsel for the petitioner/complainant submits that

the learned courts below have committed grave error in acquitting

the accused-respondent No.2 from offence under Sections 498-A,

406 IPC, despite the fact that there is ample evidence against the

accused-respondent No.2 for commission of the alleged offence.

[2025:RJ-JD:12734] (3 of 5) [CRLR-1119/2015]

While passing the impugned judgments, the learned courts below

have not considered the evidence and other aspects of the matter

in its right perspective. Thus, the impugned judgments deserve to

be quashed and set aside and the accused-respondent No.2 ought

to have been convicted and sentenced for offence under Sections

498-A, 406 IPC.

Per contra, counsel for the accused-respondent No.2 submits

that the learned courts below have passed detailed and reasoned

orders of acquittal, which require no interference from this Court.

Heard learned counsel for the parties and perused the

evidence of the prosecution as well as defence and the judgments

passed by the courts below.

On perusal of the impugned judgments, it appears that the

learned courts below while passing the impugned judgments have

considered each and every aspect of the matter and also

considered the evidence produced before it in right perspective.

There are major contradictions, omissions & improvements in the

statements of the witnesses. The prosecution has failed to prove

its case against the accused-respondent No.2 beyond all

reasonable doubts and thus, the learned courts below have rightly

acquitted the accused-respondent No.2 from offence under

Sections 498A & 406 IPC.

In the case of 'Mrinal Das & others v. The State of

Tripura, : reported in 2011(9) SCC 479,', the Hon'ble Supreme

Court, after looking into many earlier judgments, has laid down

parameters, in which interference can be made in a judgment of

acquittal, by observing as under:

[2025:RJ-JD:12734] (4 of 5) [CRLR-1119/2015]

"An order of acquittal is to be interfered with only when there are "compelling and substantial reasons", for doing so. If the order is "clearly unreasonable", it is a compelling reason for interference. When the trial Court has ignored the evidence or misread the material evidence or has ignored material documents like dying declaration/report of ballistic experts etc.,the appellate court is competent to reverse the decision of the trial Court depending on the materials placed.

Similarly, in the case of State of Rajasthan v. Shera Ram

alias Vishnu Dutta, reported (2012) 1 SCC 602,' the Hon'ble

Supreme Court has observed as under:--

"A judgment of acquittal has the obvious consequence of granting freedom to the accused. This Court has taken a consistent view that unless the judgment in appeal is contrary to evidence, palpably erroneous or a view which could not have been taken by the court of competent jurisdiction keeping in view the settled canons of criminal jurisprudence, this Court shall be reluctant to interfere with such judgment of acquittal."

There is a very thin but a fine distinction between an appeal/

revision against conviction on the one hand and acquittal on the

other. The preponderance of judicial opinion is that there is no

substantial difference between an appeal/revision against acquittal

except that while dealing with an appeal/revision against acquittal

the Court keeps in view the position that the presumption of

innocence in favour of the accused has been fortified by his

acquittal and if the view adopted by the trial Court is a reasonable

one and the conclusion reached by it had grounds well set out on

the materials on record, the acquittal may not be interfered with.

[2025:RJ-JD:12734] (5 of 5) [CRLR-1119/2015]

In the light of aforesaid discussion, the petitioner has failed

to show any error of law or on facts on the basis of which

interference can be made by this Court in the judgments under

challenge. The learned courts below have rightly acquitted the

accused-respondent No.2 from the offences. The orders passed by

the learned courts below are detailed and reasoned orders and the

same do not warrant any interference from this Court.

In the facts and circumstances of the case, the present

criminal revision petition has no substance and the same is hereby

dismissed.

The record of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 105-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