Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prahlad Singh vs State Of Rajasthan (2025:Rj-Jd:13307)
2025 Latest Caselaw 8585 Raj

Citation : 2025 Latest Caselaw 8585 Raj
Judgement Date : 10 March, 2025

Rajasthan High Court - Jodhpur

Prahlad Singh vs State Of Rajasthan (2025:Rj-Jd:13307) on 10 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:13307]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR

             S.B. Criminal Revision Petition No. 249/2025

Prahlad Singh S/o Balam Singh, Aged About 32 Years, Dholerav,
P.s. Merta City, Distt. Nagaur. (At Present Lodged At Central
Ajmer)

                                                                         ----Petitioner

                                     Versus

State Of Rajasthan, Through PP

                                                                      ----Respondent


For Petitioner(s)          :     Mr. Bhola Ram Chahar
                                 Mr. Vikas Godara
For Respondent(s)          :     Mr. Deepak Choudhary, GA cum AAG
                                 with Mr. Kuldeep Singh Kumpawat


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

10/03/2025

An application (01/2025) has been filed by the petitioner

under Section 5 of the Limitation Act for condonation of delay in

filing the present criminal revision petition.

For reasons stated in the application, the same is allowed

and the delay in filing the present criminal revision petition is

hereby condoned.

The matter is being heard and decided today itself.

Instant revision petition under Section 438/442 BNSS (Section

397/401 Cr.P.C.) has been filed by the petitioner challenging the

judgment dated 13.10.2023 passed by learned Additional Sessions

Judge, Deedwana, District Nagaur in Criminal Appeal No.79/2019 by

which the appellate court upheld the judgment dated 07.08.2019,

passed by the learned Additional Chief Judicial Magistrate,

[2025:RJ-JD:13307] (2 of 4) [CRLR-249/2025]

Deedwana, District Nagaur in Criminal Regular Case No.197/2014,

whereby the learned trial court convicted the petitioner for offence

under Section 379 IPC and sentenced him to undergo one year RI

along with fine of Rs.1,000/- and in default of payment of fine, to

undergo one month additional rigorous imprisonment.

Brief facts of the case are that on 24.06.2014, complainant

Asgar Khan submitted a written report at the concerned Police

Station to the effect that his Bolero car, bearing registration No.RJ 28

UA 1081, which was parked in front of his house, was stolen by some

unknown person. On the said report, Police registered a case and

started investigation. During investigation, Police arrested the

present petitioner.

On completion of investigation, the police filed challan against

the accused-petitioner. Thereafter, the trial court framed the charge

against the accused-petitioner for offence under Section 379 IPC,

who denied the charge and claimed trial.

During the course of trial, the prosecution examined as many

as eleven witnesses and also exhibited certain documents.

Thereafter, statement of the accused-petitioner was recorded under

section 313 Cr.P.C. No witness was produced in defence.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 07.08.2019 convicted and sentenced the

accused-petitioner for offence under Section 379 of IPC.

Aggrieved by his conviction and sentence, the petitioner

preferred an appeal before the learned appellate court, which came

to be dismissed. Hence this revision petition.

At the threshold, counsel for the petitioner does not challenge

the finding of conviction but it is submitted that the occurrence

[2025:RJ-JD:13307] (3 of 4) [CRLR-249/2025]

relates back to year 2014 and the petitioner has so far suffered a

sentence of about five months, out of total sentence of one year RI.

In such circumstances, it is prayed that the substantive sentence

awarded to the accused-petitioner for the offence under Section 379

IPC may be reduced to the period already undergone by him.

On the other hand, the learned AAG opposed the submissions

made by the learned counsel for the accused-petitioner. The learned

AAG submitted that there is neither any occasion to interfere with

the sentence awarded to the accused petitioner nor any compassion

or sympathy is called for in the said case.

Heard learned counsel for the parties and perused the

judgments passed by the courts below.

It is not disputed that the occurrence has taken place in the

year 2014 and the accused-petitioner has so far undergone a period

of about five months, out of total sentence of one year R.I., and so

also suffered the mental agony and trauma of protracted trial. Thus,

looking to the over-all circumstances and the fact that the accused-

petitioner has remained behind the bars for considerable time, it will

be just and proper if the sentence awarded by the trial court for

offence under Section 379 IPC and affirmed by the appellate court is

reduced to the period already undergone by him.

Accordingly, the criminal revision petition is partly allowed.

While maintaining the petitioner's conviction for offence under

Section 379 IPC, the sentence awarded to him for aforesaid offence

is hereby reduced to the period already undergone. The default

sentence of one month RI is also reduced to 15 days RI. The fine

amount is hereby maintained. The petitioner is in jail. On

deposition of fine amount, he may be released forthwith if not

[2025:RJ-JD:13307] (4 of 4) [CRLR-249/2025]

required in any other case. In case, the petitioner does not deposit

the fine amount, he shall undergo the reduced default sentence of

15 days.

The records of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 159-mSingh/-

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