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

Ankit vs State Of Rajasthan (2025:Rj-Jd:14857)
2025 Latest Caselaw 9051 Raj

Citation : 2025 Latest Caselaw 9051 Raj
Judgement Date : 19 March, 2025

Rajasthan High Court - Jodhpur

Ankit vs State Of Rajasthan (2025:Rj-Jd:14857) on 19 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:14857]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Appeal (Sb) No. 655/2024

Ankit S/o Pappu @ Ram Prasad, Aged About 22 Years, R/o
Dhaneriya Police Station Ras, District Pali. (Lodged At Central Jail
Jodhpur)
                                                                     ----Appellant
                                    Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Appellant(s)           :    Mr. Shreyash Ramdev
For Respondent(s)          :    Mr. Deepak Choudhary, AAG assited
                                by Mr. Kuldeep Singh Kumpawat



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

19/03/2025

This criminal appeal on behalf of accused-appellant

challenges the judgment and order dated 02.04.2024 passed by

the court of learned Additional Sessions Judge, Jaitaran, District

Pali, in Sessions Case No. 08/2021, whereby he has been

convicted for offence under Sections 498A, 324, 326 and Section

307 of the Indian Penal Code (for short, 'the IPC) and sentenced

as under :-

       Offence                                 Punishment

Section 498A IPC          Three years simple imprisonment and fine of

Rs. 5,000/-. In default of payment of fine, to undergo six month imprisonment.

Section 324 IPC Three years simple imprisonment and fine of Rs. 5,000/-. In default of payment of fine, to undergo six month imprisonment.

Section 326 IPC          Seven years rigorous imprisonment and fine
                         of Rs. 10,000/-. In default of payment of
                         fine,  to    undergo     one   year    simple
                         imprisonment.


 [2025:RJ-JD:14857]                   (2 of 5)                    [CRLAS-655/2024]


Section 307 IPC        Ten years rigorous imprisonment and fine of
                       Rs. 10,000/-. In default of payment of fine,
                       to undergo one year simple imprisonment.



Brief facts of case are that the complainant filed a FIR No.

236/2020 before P.S. Ras, Pali, Rajasthan for the offences u/s

498-A, 323, 307/34 IPC stating therein that her cousin sister got

married to the accused appellant on 29.06.2020 and soon after

marriage, she was subjected to cruelty and turned out of

matrimonial home. On 26.11.2020, upon compromise, she was

again sent to her matrimonial home, however, again she was

subjected to cruelty and caused life threatening injuries by the

accused appellant. After investigation, police filed chargesheet for

offence under Sections 498-A, 324, 326 and 307 IPC. The case

was committed to the court of learned Additional Session Judge,

Jaitaran where charges were framed. The accused appellant

denied the charges and claimed trial. The prosecution examined

as many as 18 witnesses and exhibited various documents. The

statements of the accused appellant was recorded pursuant to

Section 313 Cr.P.C., and certain documents were exhibited in

defence. Learned trial court, on completion of the trial, convicted

and sentenced the accused-appellant in the manner indicated

above.

Learned counsel for the accused-appellant, has argued that

the trial court has seriously erred in convicting the accused-

appellant against the weight of evidence on record. It is argued

that the appellant and the victim had solemnized love marriage.

However, his wife wanted to live separately with him and in order

to pressurize the appellant, the victim has exaggerated the story.

[2025:RJ-JD:14857] (3 of 5) [CRLAS-655/2024]

It is further argued that there are major contradictions in the

statement of witnesses who are interested witnesses. It is argued

that the prosecution has failed to prove that the appellant had

caused injuries with an intention to kill the victim. It is submitted

that the incident in the present case has taken place in a sudden

fight in the heat of passion upon a sudden quarrel between the

accused-appellant and victim. Therefore, the conviction and

sentence recorded against the appellant for offence under Section

307 & 326 IPC may be set aside. In the alternative, it is prayed

that the trial court has awarded a sentence of ten years and seven

years rigorous imprisonment for offence under Section 307 & 326

IPC respectively, which is excessive and harsh. The appellant has

already remained in jail for more than four years as on today,

therefore, this court, while upholding the conviction for offence

under Section 307 & 326 IPC, the sentence awarded for offence

under Section 307 & 326 IPC may be reduced to the period

already undergone by him.

Per contra, learned Public Prosecutor, opposed the appeal

and submitted that there is no reason why injured eyewitness

should be disbelieved. Her testimony has been corroborated from

the medical evidence. The argument that the injuries received by

victim were self inflicted injuries, cannot be accepted.

I have learned counsel for the parties and carefully

considered the evidence on record.

Despite the defence set up by the accused that the injuries

sustained by the victim were self inflicted, having carefully

scrutinized the statement of witnesses and medical evidence, I am

not inclined to accept such a plea, rather there is no reason to

[2025:RJ-JD:14857] (4 of 5) [CRLAS-655/2024]

disbelieve the testimony of injured eyewitness, namely, Jaishree.

As per statement of doctor PW/16 Dr. Vikas Kumar Meena, the

injured had sustained four injuries. Injuries no.1, 2 & 3 were

found to be simple in nature and injury no.3 was found to be

grievous and dangerous to life. Therefore, the offence under

Section 307 & 326 IPC is clearly made out against the appellant

and the trial court has rightly convicted the appellant for offence

under Section 307 & 326 IPC. However, taking into consideration

that only one injury was found to be grievous and rest of the

injuries were simple in nature, this Court is of the opinion that the

sentence of ten years and seven years rigorous imprisonment for

offence under Section 307 & 326 IPC respectively is excessive. In

the opinion of this Court, ends of justice would meet, if the

accused appellant is sentenced to five years rigorous

imprisonment instead of ten years for offence under Section 307

IPC and five years rigorous imprisonment instead of seven years

for offence under Section 326 IPC.

Accordingly, the appeal is partly allowed. The conviction of

the accused-appellant for offence under Section 307 & 326 IPC is

hereby maintained, however, the sentence for offence under

Section 307 IPC is hereby reduced to five years rigorous

imprisonment alongwith fine of Rs.10,000/- and in default of

payment of fine to undergo six month simple imprisonment.

Similarly, for offence under Section 326 IPC, the sentence is

reduced to rigorous imprisonment of five years instead of seven

years, alongwith fine of Rs. 10,000/-, in default of payment of

fine, to undergo six months simple imprisonment. Conviction and

sentence awarded for offence under Sections 498A, 324 IPC are

[2025:RJ-JD:14857] (5 of 5) [CRLAS-655/2024]

not interfered with. The impugned judgment and order passed by

the learned trial court is accordingly modified.

Record of the trial court be sent back forthwith.

(MANOJ KUMAR GARG),J 225-BJSH/-

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