Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra @ Raju vs State Of Rajasthan
2025 Latest Caselaw 1082 Raj

Citation : 2025 Latest Caselaw 1082 Raj
Judgement Date : 12 May, 2025

Rajasthan High Court - Jodhpur

Rajendra @ Raju vs State Of Rajasthan on 12 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:20834-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 604/2024

1. Rajendra @ Raju S/o Balram, Aged 33 Years, R/o Kotdi, P.s.
Chechat, Dist. Kota, (Raj.).
2. Shaitan Dhakad s/o Phoolchand, aged 43 years, r/o Laadpura,
P.S. Rawatbhata, District Chittorgarh (Raj.).
3. Ramnathi Bai w/o Balram, aged 53 years,r/o Kotdi, P.S.
Chechat, District Kota (Raj.).

 (At Present Lodged In Sub Jail, Begun, Dist. Chittorgarh and are
under process to Shift at Central Jail, Udaipur).


                                                                      ----Petitioner
                                       Versus
The State Of Rajasthan, through the Public Prosecutor.
                                                                    ----Respondent



For Petitioner(s)            :     Mr. Manish Pitaliya
For Respondent(s)            :     Mr. C.S. Ojha, PP




     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SANDEEP SHAH

Order

Reserved on 08/04/2025 Pronounced on 12/05/2025

Per Dr. Pushpendra Singh Bhati, J:

1. The applicants-appellants have preferred this application for

suspension of sentence under Section 389 Cr.P.C., as awarded to

them vide the judgment of conviction and order of sentence dated

23.04.2024 passed by the learned Additional District & Sessions

Judge, Begun, District Chittorgarh in Sessions Case No. 62/2021

[2025:RJ-JD:20834-DB] (2 of 7) [SOSA-604/2024]

(29/2016), whereby the applicants-appellants have been

convicted and sentenced as under:

       Offence                       Sentence                     In Default of
                                                                payment of fine
                                                                further undergo
     302 of I.P.C.            Life imprisonment One year's additional
                                  with fine of    simple imprisonment
                             Rs.50,000/- (each of
                                the applicants)
     324 of I.P.C.           Simple imprisonment                      Six months'
                              for three years with                  additional simple
                               fine of Rs.5,000/-                    imprisonment
                                  (each of the
                                   applicants)
     342 of I.P.C.          Simple imprisonment                       One month's
                            for one year with fine                  additional simple
                             of Rs.1,000/- (each                     imprisonment
                              of the applicants)


2. In connection with an incident dated 23.03.2016, wherein a

lady named Smt.Indra Bai (complainant) was set on fire, an FIR

bearing No.59/2016 was registered at Police Station-Rawatbhata,

District Chittorgarh on 24.03.2016, for the offences under

Sections 342, 324, 307 & 34 of IPC against the present

applicants-appellants. However, since Smt. Indra Bai passed away

during her treatment in MBS Hospital, Kota, therefore, after

investigation, a charge-sheet was presented against the

applicants-appellants under Sections 342, 324 and 302 I.P.C, and

accordingly charges were framed. Subsequently, after due

proceedings, the trial commenced and after conclusion of the trial,

the applicants-appellants were convicted and sentenced vide the

impugned judgment and order dated 23.04.2024, as above.

3. Learned counsel for the applicants-appellants submitted that

the deceased was burnt because of falling into Holika Dahan

[2025:RJ-JD:20834-DB] (3 of 7) [SOSA-604/2024]

(ceremony held during Holi festival), and the applicant-appellants

had no role in the said incident. It was submitted that applicants-

appellants tried to save the deceased by getting her clothes

changed at the house of applicant-appellant No.2.

3.1. Learned counsel further submitted that there is no reliable

evidence on record which could connect the applicant-appellants

with the crime in question. It was submitted that the Parcha

Bayan, which the learned Trial Court took into consideration while

passing the impugned judgment dated 23.04.2024, cannot be

read into evidence as it was not recorded in presence of a

Magistrate, even when Smt. Indra died after 22 days of the

alleged incident. Furthermore, the police officer who recorded the

said Parcha Bayan and the Doctor who gave the fitness certificate

were not examined.

3.2. Learned counsel also submitted that the testimony of witness

P.W.1-Ramesh Chandra (husband of deceased) reveals that

admittedly, deceased did not disclose anything to the said witness,

and witness P.W.6 Shrawan Kumar (son of deceased) was declared

hostile during the trial. It was further submitted that the

depositions made by P.W.4, P.W.5 and P.W.12 who, as per the

applicants-appellants were the independent witnesses, also

supports the case of the applicants-appellants, more particularly,

looking into the material contradictions in the depositions made by

the other prosecution witnesses.

3.3. Learned counsel further submitted that the record reveals a

variance with respect to the date of sending the samples to

Forensic Science Laboratory. EX.P.9 mentions the date as

[2025:RJ-JD:20834-DB] (4 of 7) [SOSA-604/2024]

09.06.2016, while EX.P.11 mentions the date to be 21.06 2016,

and thus, the possibility of tampering of the samples could not

have been ruled out.

3.4. Learned counsel also submitted that the applicants-

appellants were on bail during trial, they are in custody for last

more than one year, and the disposal of the appeal preferred

against the impugned judgment of conviction and order of

sentence is likely to consume a long time. Thus, as per learned

counsel, the sentences as awarded to the applicants-appellants by

the learned Trial Court deserves to be suspended, during

pendency of the appeal.

4. Per Contra, learned Public Prosecutor, while opposing the

aforesaid submissions made on behalf of the applicants-

appellants, submitted that the learned Trial Court after conducting

due trial and hearing both the parties came to the conclusion that

the prosecution has proved its case beyond all reasonable doubts,

and therefore, it was a fit case for conviction of the applicants-

appellants.

4.1. Learned Public Prosecutor further submitted that Parcha

Bayan (EX.P.02) dated 24.03.2016 was recorded by a Sub

Inspector, after the certificate of fitness was given by a competent

doctor, and the said statement was given in presence of the

husband of the deceased, Ramchandra Sen (P.W.1). It was

submitted that in the said Parcha Bayan, the deceased revealed

that on 23.03.2016 at around 11 p.m. when she was returning

from Holika Dahan, the applicant-appellant No.1 and 3 grabbed

[2025:RJ-JD:20834-DB] (5 of 7) [SOSA-604/2024]

her and took her to the house of the applicant appellant No.2,

where she was set on fire.

4.2. Learned Public Prosecutor also submitted that Ramesh

Chandra (P.W. 1) i.e. husband of deceased, stated in his police

statements that the deceased told him about the incident of

burning when she returned, and she stated that the present

applicants-appellants were responsible for burning her. It was

submitted that in the examination-in-chief of P.W.1, held during

the trial of the case, has corroborated with the statements made

in the aforementioned Parcha Bayan.

4.3. Learned Public Prosecutor also submitted that during the

investigation, the inspection report of the spot of incident (the

house of applicant-appellant no. 2) was made, which indicated

that burned clothes, pieces of bangles and burnt plastic paal was

found at the spot, and the same were seized by the police.

4.4. It was further submitted that at the instance of applicant-

appellant No.2, a kerosene bottle used to burn the deceased was

found, and in pursuance of the said recovery, a Recovery Report

(EX.P. 5) was prepared, which reveals that a bottle filled with

kerosene was found within the house of applicant-appellant No. 2.

Furthermore, the FSL report reveals that the clothes of the

deceased had traces of kerosene, which would not have been

possible had the deceased fell into the fire ceremony at the Holi

festival.

4.5. Learned Public Prosecutor thus, submitted that it is apparent

on the face of record that the prosecution has been able to prove

its case, beyond all reasonable doubts, before the learned Trial

[2025:RJ-JD:20834-DB] (6 of 7) [SOSA-604/2024]

Court, and thus, the instant application for suspension of sentence

deserves dismissal. Moreover, as per learned Public Prosecutor, the

gravity of the crime in question is quite high and the involvement

of the applicants-appellants in the said crime was duly proved

during the trial. Moreover, looking into the grave nature of the

crime and period of custody undergone by the applicants-

appellants in this case, also do not call for grant of indulgence of

suspension of sentence to them.

5. Heard counsel for the parties as well as perused the record

of the case.

6. This Court finds that the applicants-appellants were convicted

by the learned Trial Court in connection with an incident, during

the course of which, Smt. Indra (deceased) was set on fire, and

after investigation, the applicants-appellants were found involved

in the said crime.

7. This Court further finds learned Trial Court after due

consideration of the factual matrix and the evidences such as the

Parcha Bayan(EX.P.2) given by the deceased; the recoveries made

pursuant to the disclosure statement of the accused; the

testimony of Ramesh Chandra (P.W.1); the seizure of the pieces

bangle, clothes (which as per the FSL report have traces of

Kerosene); Naksha Mauka asserting the place of burning of

deceased to be the house of applicant appellant no. 2, has arrived

at the conclusion of the guilt of the applicant-appellants.

8. This Court also finds that looking into the nature of crime in

question and the evidence on the basis of which, the impugned

judgment of conviction and order of sentence has been passed by

[2025:RJ-JD:20834-DB] (7 of 7) [SOSA-604/2024]

the learned Trial Court, the contention raised on behalf of the

applicants-appellants as to the contradictions alleged to have

occurred in the evidence, do not induce confidence of this Court at

this stage, so as to grant indulgence of suspension of sentence to

the applicants-appellants.

9. This Court further finds that apart from the above, the

custody period of the applicants-appellants is not sufficient so as

suspend the sentence awarded to the applicants-appellants by the

learned Trial Court, at this stage.

10. Thus, taking into consideration the overall facts and

circumstances of the case, this Court is not inclined to suspend

the sentence awarded to the applicants-appellants in this case.

11. Consequently, the present application for suspension of

sentence is dismissed. However, it is made clear that any

observation made hereinabove, would not prejudice the case of

the applicants-appellants in the appeal, on merits.

(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

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