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

Girdhari Singh vs State Of Raj. (2025:Rj-Jd:15987)
2025 Latest Caselaw 9394 Raj

Citation : 2025 Latest Caselaw 9394 Raj
Judgement Date : 26 March, 2025

Rajasthan High Court - Jodhpur

Girdhari Singh vs State Of Raj. (2025:Rj-Jd:15987) on 26 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:15987]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
             S.B. Criminal Revision Petition No. 158/2005
Girdhari Singh S/o Shri Jog Singh, R/o Bagni Nagar, Tehsil Sojat,
District Pali
[Lodged in Sub-Jail, Sojat]
                                                                          ----Petitioner
                                          Versus
The State Of Rajasthan
                                                                        ----Respondent


For Petitioner(s)               :     Mr. Suresh Kumbhat
For Respondent(s)               :     Mr. Narendra Gehlot, PP with
                                      Mr. Om Prakash Choudhary


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

26/03/2025

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

has been made to the order dated 25.02.2005 passed by the learned

Additional Session Judge, Sojat, District Pali, in Criminal Appeal

No.26/1998 whereby the learned appellate court partly allowed the

appeal vide judgment dated 04.08.1998 passed by the learned Civil

Judge (S.D.) and Additional Chief Judicial Magistrate, Sojat City, District

Pali in Criminal Case No.153/1984 by which the learned appellate court

modified the conviction and sentence of the petitioner as under:-

Offence               Sentence             Fine & default sentence
Sec. 325 IPC          1 month SI           Rs.200/- and in default of payment of
                                           fine, 10 days' SI
Sec. 323 IPC          1 month SI           Rs.100/-

2. All the sentences were ordered to run concurrently and the period

spent in judicial custody shall be adjusted in the original imprisonment.

3. Briefly stated the facts of the case are that on 12.02.1984,

complainant Bhawani Singh gave an oral report at Police Station Bagri

Nagar against the present petitioner Girdhari Singh and other

individuals that they assaulted him and his family members with lathis.

[2025:RJ-JD:15987] (2 of 4) [CRLR-158/2005]

The petitioners and the other accused persons were arrested and

recovery has been made pursuant to Section 27 of the Indian Evidence

Act. On the basis of said report, the police registered a case under

Sections 147, 148, 149, 452, 326, 325 and 323 of IPC and commenced

the investigation. After completion of the investigation, the police

submitted a charge-sheet against the accused-petitioner and other

persons for the aforesaid offences. The learned trial court framed

charge against them under Sections 148, 323, 325, 326/149 of IPC and

upon denial of guilt, commenced trial. During the course of trial, the

prosecution examined as many as 10 witnesses and submitted certain

documents in support of their case. The accused-petitioner was

examined under Section 313 Cr.P.C., in which he denied the allegations

against him and claimed trial. In defence, two witnesses were

examined.

4. The learned trial court after hearing the final arguments of both

sides, convicted and sentenced the accused-petitioner for Sections 147,

148, 452, 326/149, 325/149 and 323 of IPC vide judgment dated

04.08.1998. Being aggrieved by the conviction and sentence, the

accused-petitioner preferred an appeal against the judgment dated

04.08.1998 before learned appellate court, whereby the appellate court

acquitted the petitioner for the offences under Sections 147, 148, 452

and 326/149 and of IPC, while maintaining the conviction for the

offence under Sections 325 and 323 reduced the sentence vide

judgment dated 25.02.2005.

5. Learned counsel Mr. Suresh Kumbhat, 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 courts below, but at

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

[2025:RJ-JD:15987] (3 of 4) [CRLR-158/2005]

1984. The accused-petitioner had remained in judicial custody for about

12 days. No other case has been reported against him. He hails from a

very poor family and belongs to the weaker section of the society. The

accused-petitioner was aged about 23 years in 1984 at the time of

incident and the accused-petitioner is aged about 65 years at present

and has been facing trial since the year 1984 and he has languished in

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

his sentence.

6. 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 about 12 days and except

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

7. 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 trial court, this

court does not wish to interfere in the judgment of conviction.

Accordingly, the judgment of conviction is maintained.

8. As far as the question of sentence is concerned, the petitioner

remained in jail for some time. 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 long time for which the petitioner has suffered some time

incarceration and the maximum sentence imposed upon him is six

months 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

[2025:RJ-JD:15987] (4 of 4) [CRLR-158/2005]

sentence to the term of imprisonment that the petitioner has already

undergone till date.

9. Accordingly, the judgment of conviction dated 04.08.1998 passed

by learned Civil Judge (S.D.) and Additional Chief Judicial Magistrate,

Sojat City, District Pali in Criminal Case No.153/1984 and the judgment

dated 25.02.2005 passed by the learned Additional Session Judge,

Sojat, District Pali, in Criminal Appeal No.26/1998 are affirmed but the

quantum of sentence reduced by the learned appellate 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. The fine amount

imposed by the trial court is hereby waived. The petitioner is on bail. He

need not surrender. His bail bonds are cancelled.

10. The revision petition is allowed in part.

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

12. Record of the Courts below be sent back.

(MANOJ KUMAR GARG),J 7-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 : IJJ

 

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

 
 
Latestlaws Newsletter