Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonam @ Sonali vs State Of Rajasthan (2025:Rj-Jd:13744)
2025 Latest Caselaw 8785 Raj

Citation : 2025 Latest Caselaw 8785 Raj
Judgement Date : 12 March, 2025

Rajasthan High Court - Jodhpur

Sonam @ Sonali vs State Of Rajasthan (2025:Rj-Jd:13744) on 12 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:13744]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 710/2021

Sonam @ Sonali D/o Chandrabhan W/o Vikram Kumar Valimi,
Aged     About       26      Years,       Ravidas        Nagar,       Ward   No.   45,
Sriganganagar (Raj.).
                                                                         ----Petitioner
                                         Versus
1.       State Of Rajasthan, Through Pp
2.       Vikram Kumar S/o Sh. Baman Kumar Valimi, Namdev
         Marg, Dhivar Colony, Ganesha Basti, Gali No. 6, Near
         Valmiki Mandir, Bhatinda (Punjab). Second Address-
         Vikram Kumar S/o Baman Kumar Valimiki At Present
         Safai Karmachari, Nagar Nigam, Bhatinda (Punjab).
                                                                      ----Respondents


For Petitioner(s)              :     Mr. Kuldeep Sharma
For Respondent(s)              :     Mr. Narendra Gehlot, PP with
                                     Mr. OP Choudhary
                                     Mr. Himmat Jagga
                                     Ms. Tania Chugh



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

12/03/2025

Instant criminal revision petition under Section 397/401

Cr.P.C. has been filed by the petitioner/complainant against the

judgment dated 17.02.2021, passed by learned Sessions Judge,

Sriganganagar, in Cr. Appeal No.229/2019 whereby the learned

appellate court dismissed the appeal and affirmed the judgment

dated 25.06.2019, passed by the learned Judicial Magistrate,

Sriganganagar in Cr. Regular Case No.57/2019, whereby the

learned trial court acquitted the respondent No.2 from offence

under Sections 498-A & 406 IPC.

[2025:RJ-JD:13744] (2 of 5) [CRLR-710/2021]

Brief facts of the case are that on 12.06.2015, the petitioner-

complainant filed a complaint against five persons including the

respondent No.2, before the concerned court for offence under

Sections 498-A & 406 IPC. The concerned court sent the said

complaint under Section 156(2) Cr.P.C. for investigation before the

concerned Police Station. Upon which, the concerned Police

Station registered the FIR No.140/2015 and started investigation.

On completion of investigation, the police filed challan

against the accused-respondent No.2. Thereafter, the trial court

framed the charges against the accused-respondent No.2 for

offence under Section 498A & 406 IPC, who denied the charges

and claimed trial.

During the course of trial, the prosecution examined as many

as six witnesses and got exhibited certain documents. Thereafter,

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

section 313 Cr.P.C. In defence, no evidence was produced.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 25.06.2019 acquitted the accused-

respondent No.2 for offence 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 17.02.2021.

Hence this revision petition.

Learned counsel for the petitioner-complainant has

submitted that there is ample evidence against the accused-

respondent No.2 regarding commission of offence but the learned

courts below did not consider the evidence and other aspects of

the matter in its right perspective and acquitted the accused-

[2025:RJ-JD:13744] (3 of 5) [CRLR-710/2021]

respondent No.2 for offence under Sections 498A & 406 IPC. The

learned courts below have committed grave error in acquitting the

accused-respondent No.2. 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 aforesaid

offences.

Learned counsel for the respondent No.2 has opposed the

prayer made by the counsel for the petitioner and submitted that

the learned courts below have rightly acquitted the accused-

respondent No.2 after due appreciation of the evidence. Thus, the

impugned judgments are just and proper warranting no

interference from this Court.

Heard learned counsel for the parties and perused the

impugned judgments as well as considered the material available

on record.

On perusal of the impugned judgments of the trial court as

well as appellate court, 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 them in its 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

[2025:RJ-JD:13744] (4 of 5) [CRLR-710/2021]

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

acquittal, by observing as under:

"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

[2025:RJ-JD:13744] (5 of 5) [CRLR-710/2021]

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.

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 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.

Record of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 133-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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter