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

Balu Ram vs State (2025:Rj-Jd:14736)
2025 Latest Caselaw 9097 Raj

Citation : 2025 Latest Caselaw 9097 Raj
Judgement Date : 19 March, 2025

Rajasthan High Court - Jodhpur

Balu Ram vs State (2025:Rj-Jd:14736) on 19 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:14736]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 583/2007

Balu Ram S/o Onkar R/o Rampuriya P.S. Asind, Disrict Bhilwara.
                                                                   ----Petitioner
                                    Versus
State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Kuldeep Sharma, amicus curiae
For Respondent(s)         :     Mr. Pawan Kumar Bhati, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

19/03/2025

1. None appears on behalf of the petitioner, therefore, learned

counsel Mr. Kuldeep Sharma is appointed as amicus curiae in this

matter. The remuneration to the amicus curiae shall be paid by

Rajasthan State Legal Services Authority, Jodhpur.

2. Learned Public Prosecutor submitted a report received from

Police Station Asind, District Bhilwara wherein it is mentioned that

the petitioner Balu Ram is alive.

3. Heard.

4. By way of filing the instant criminal revision petition, a

challenge has been made to the order dated 25.06.2007 passed

by learned Additional Sessions Judge, Gulabpura, District Bhilwara

in Criminal Appeal No.04/2007 whereby the learned appellate

Court rejected the appeal filed against the judgment of conviction

dated 13.12.2006 passed by the learned Judicial Magistrate, First

Class, Asind, District Bhilwara in Criminal Case No.51/2004

[2025:RJ-JD:14736] (2 of 5) [CRLR-583/2007]

whereby learned trial Judge convicted and sentenced the

petitioner as under:-

Offence                  Sentence                  Fine             Sentence in
                                                                   default of fine
Section 279 IPC       6 months' S.I.                  -                   -
Section 304-A IPC       2 years' S.I.            Rs.1,000/-        1 month's S.I.

5. Both the sentences were ordered to run concurrently and the

period spent in judicial custody shall be adjusted in the original

imprisonment.

6. The gist of the prosecution story is that on 23.02.2004,

complainant Jairam Kumawat submitted a report to SHO, Police

Station Asind at PHC, Rayla to the extent that on that day his wife

was at the well & his daughter was playing at the well. At that

time, a tractor being driven by the petitioner rashly and

negligently hit complainant's daughter due to which she got

injured and later on passed away. Upon the aforesaid information,

an FIR was registered and after usual investigation, charge-sheet

came to be submitted against the petitioner in the Court

concerned.

7. The Learned Magistrate framed charge against the petitioner

for offences under Sections 279 & 304-A of IPC upon denial of

guilt by the accused, commenced the trial. During the course of

trial, as many as 11 witnesses were examined and some

documents were exhibited. Thereafter, an explanation was sought

from the accused-petitioner under Section 313 Cr.P.C. for which he

denied the same. After hearing the learned counsel for the

accused petitioner and meticulous appreciation of the evidence,

learned Trial Judge convicted the accused for offence under

Sections 279 & 304A of IPC vide judgment dated 13.12.2006.

[2025:RJ-JD:14736] (3 of 5) [CRLR-583/2007]

Aggrieved by the judgment of conviction, he preferred an appeal

before the learned Additional Sessions Judge, Gulabpura, District

Bhilwara which was dismissed vide judgment dated 25.06.2007.

Both these judgments are under assail before this Court in the

instant revision petition.

8. Learned counsel Mr. Kuldeep Sharma, representing the

petitioner, at the outset submits that he does not dispute the

finding of guilt and the judgment of conviction passed by the

learned trial court and upheld by the learned appellate court, but

at the same time, he implores that the incident took place in the

year 2004. He had remained in jail for about 5 days after passing

of the judgment by the appellate court. No other case has been

reported against him. He hails from a very poor family and

belongs to the weaker section of the society. He was 23 years old

at the time of incident, now he is aged about 44 years and is

facing trial since the year 2004 and he has languished in jail for

some time, therefore, a lenient view may be taken in reducing his

sentence.

9. Learned public prosecutor though opposed the submissions

made on behalf of the petitioner but does not refute the fact that

the petitioner has remained behind the bars for 5 days and except

the present one no other case has been registered against him.

10. Since the revision petition against conviction is not pressed

and after perusing the material, nothing is noticed which requires

interference in the finding of guilt reached by learned courts

below, this court does not wish to interfere in the judgment of

conviction. Accordingly, the judgment of conviction is maintained.

[2025:RJ-JD:14736] (4 of 5) [CRLR-583/2007]

11. As far as the question of sentence is concerned, the

petitioner remained in jail for some time and he is facing the rigor

for last 21 years. Thus, in the light of the judgments passed by

the Hon'ble Supreme Court in the cases of Haripada Das Vs.

State of West Bangal reported in (1998) 9 SCC 678 and

Alister Anthony Pareira vs. State of Maharashtra reported in

2012 2 SCC 648 and considering the circumstances of the case,

age of the petitioner, his status in the society and the fact that the

case is pending since a pretty long time for which the petitioner

has suffered incarceration for some days and the maximum

sentence imposed upon him is of two years as well as the fact that

he faced financial hardship and had to go through mental agony,

this court deems it appropriate to reduce the sentence to the term

of imprisonment that the petitioner has already undergone till

date.

12. Accordingly, the judgment of conviction dated 25.06.2007

passed by learned Additional Sessions Judge, Gulabpura, District

Bhilwara in Criminal Appeal No.04/2007 & the judgment dated

13.12.2006 passed by the learned Judicial Magistrate, First Class,

Asind, District Bhilwara in Criminal Case No.51/2004 is affirmed

but the quantum of sentence awarded by the learned trial Court is

modified to the extent that the sentence he has undergone till

date would be sufficient and justifiable to serve the interest of

justice.

13. The fine amount is maintained. The amount of fine imposed

by the trial Court, if not already deposited by the petitioner, then

two months' time is hereby granted to deposit the fine amount

before the trial Court. In default of payment of fine, the petitioner

[2025:RJ-JD:14736] (5 of 5) [CRLR-583/2007]

shall undergo one month's S.I. The petitioner is on bail. He need

not surrender. His bail bonds are cancelled.

14. The revision petition is allowed in part.

15. Pending applications, if any, are disposed of.

16. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 24-Rashi/-

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