Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vimal Kumar vs State (2025:Rj-Jd:26458)
2025 Latest Caselaw 10495 Raj

Citation : 2025 Latest Caselaw 10495 Raj
Judgement Date : 28 May, 2025

Rajasthan High Court - Jodhpur

Vimal Kumar vs State (2025:Rj-Jd:26458) on 28 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:26458]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 365/2006

Vimal Kumar S/o Shri Ganesh Lal Meena, R/o Nalva Fala Talab,
PS Sadar Dungarpur (Raj.)
                               (Presently lodged in Central Jail, Udaipur)
                                                                    ----Petitioner
                                     Versus
State of Rajasthan
                                                                  ----Respondent


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



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

28/05/2025

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

challenge has been made to the order dated 20.04.2006 passed

by the learned Sessions Judge, Dungarpur in Criminal Appeal

No.24/2002 whereby the learned appellate Court dismissed the

appeal filed against the judgment of conviction dated 09.04.2002

passed by the learned Chief Judicial Magistrate, Dungarpur, in

Regular Criminal Case No.179/1999 by which the learned trial

Judge convicted and sentenced the petitioner as under:-

Offence                Sentence
Sec. 279 IPC         6 months RI and fine of Rs.1,000/-, in default of
                     payment of fine to further undergo 3 months
                     additional imprisonment
Sec. 304A IPC        2 years RI and fine of Rs.2,000/- in default of
                     payment of fine to further undergo 6 months
                     additional imprisonment





 [2025:RJ-JD:26458]                    (2 of 4)                          [CRLR-365/2006]



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

period spent in judicial custody shall be adjusted in the original

imprisonment.

3. The gist of the prosecution story is that on 15.03.1999,

complainant Harshvardhan Jain submitted a written report to SHO,

PS Kotwali, Dungarpur to the effect that a Jeep bearing No.RRT-

3328 hit his brother Chandra Prakash Jain. As a result of which,

his brother died on the spot. The incident occurred due to rash

and negligent driving of the jeep driver (present petitioner). On

this complaint, Police registered an FIR and after usual

investigation, charge-sheet came to be submitted against the

petitioner in the Court concerned.

4. The Learned Magistrate framed charge against the petitioner

for offences under Sections 279, 304A IPC and upon denial of guilt

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

many as 15 witnesses were examined. Thereafter, an explanation

was sought from the accused-petitioner under Section 313 Cr.P.C.

for which he denied the same. In defence, one witness was

examined and certain documents were exhibited. Then, after

hearing the learned counsel for the accused petitioner and

meticulous appreciation of the evidence, learned Trial Judge has

convicted the accused for offence under Sections 279, 304A IPC

Act vide judgment dated 09.04.2002 and sentenced him as

mentioned above. Aggrieved by the judgment of conviction, he

preferred an appeal before the Sessions Court, which was

dismissed vide judgment dated 20.04.2006. Both these judgments

are under assail before this Court in the instant revision petition.

[2025:RJ-JD:26458] (3 of 4) [CRLR-365/2006]

5. Learned counsel appearing for 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 1999. He had

remained in jail for more than two months 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 has been facing trial since the

year 1999 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 more than two

months 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 and he has been facing

the rigor for last 26 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

[2025:RJ-JD:26458] (4 of 4) [CRLR-365/2006]

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.

9. Accordingly, the judgment of conviction dated 09.04.2002

passed by the learned Chief Judicial Magistrate, Dungarpur in

Regular Criminal Case No.179/1999 and the judgment dated

20.04.2006 passed by the learned Sessions Judge, Dungarpur in

Criminal Appeal No.24/2002 are 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. The fine

amount is hereby maintained. Two months' time is granted to

deposit the fine amount before the trial court. The fine amount, if

any, already deposited by the petitioner shall be adjusted. If the

petitioner fails deposit the fine amount, he shall undergo the

default sentence. 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 21-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