Citation : 2025 Latest Caselaw 1252 Raj
Judgement Date : 14 May, 2025
[2025:RJ-JD:23389]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 457/2005
Shiku Ram S/o Harji Ram, B/c Meghwal, R/o Village Mevada,
Tehsil Degana, District Nagaur.
----Petitioner
Versus
1. State of Rajasthan
2. Arjun Ram S/o Khinya Ram
3. Jagdish S/o Amra Ram
4. Banshi Ram S/o Arjun Ram
5. Naulla Ram S/o Arjun Ram
6. Amra Ram S/o Khinya Ram
7. Pancha Ram S/o Arjun Ram
All B/c Meghwal, R/o Village Mevada, Tehsil Degana, PS Padu
Kalla, District Nagaur.
----Respondents
For Petitioner(s) : Mr. Pradeep Choudhary
For Respondent(s) : Mr. Mr. KS Kumpawat, PP
Mr. Ravindra Acharya
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment
14/05/2025
Instant criminal revision petition under Section 397/401
Cr.P.C. has been filed by the petitioner/complainant against the
judgment dated 05.02.2005, passed by learned Special Judge,
SC/ST (Prevention of Atrocities) Act, Cases cum Additional
Sessions Judge, Merta in Cr. Appeal No.11/2002 whereby the
learned appellate court allowed the appeal of the respondent
Nos.2 to 7 and acquitted them from offence under Sections 326,
323, 323/149, 326/149, 148, 149, 452 IPC while reversing the
judgment of conviction dated 25.07.2002, passed by the learned
[2025:RJ-JD:23389] (2 of 5) [CRLR-457/2005]
Additional Chief Judicial Magistrate, Merta City in Cr. Case
No.288/2000.
Brief facts of the case are that on 09.07.2000, the petitioner-
complainant filed a written complaint before the Police Station
Padu Kalla to the effect that the accused-respondents No.2 to 7
illegally entered in his house and assaulted him and his family
members with deadly weapon i.e. kassi, axe & lathies. On the said
report, Police registered an FIR and started investigation.
On completion of investigation, the police filed challan
against the accused-respondents No.2 to 7. Thereafter, the trial
court framed the charges against the accused-respondents No.2 to
7, who denied the charges and claimed trial.
During the course of trial, the prosecution examined twelve
witnesses and got exhibited certain documents. Thereafter,
statements of the accused-respondents No.2 to 7 were recorded
under section 313 Cr.P.C. In defence, two witnesses namely Arjun
Ram and Pusa Ram were examined.
Upon conclusion of the trial, the learned trial court vide
impugned judgment dated 25.07.2002 convicted and sentenced
the accused-respondents No.2 to 7 for offence under Sections
326, 323, 323/149, 326/149, 148, 149, 452 IPC.
Being aggrieved by their conviction, the accused-
respondents No.2 to 7 preferred an appeal before the learned
appellate court, which came to be allowed vide judgment dated
05.02.2005 and the appellate court while reversing the judgment
of conviction of the trial court, acquitted the respondents No.2 to
7 from the aforesaid offences. Hence this revision petition.
[2025:RJ-JD:23389] (3 of 5) [CRLR-457/2005]
Learned counsel for the petitioner has submitted that despite
the clear cut findings of conviction of the trial court, the learned
appellate court acquitted the accused-respondents No.2 to 7 from
offence under Sections 326, 323, 323/149, 326/149, 148, 149,
452 IPC. Counsel submits that there is ample evidence against the
accused-respondents No.2 to 7 regarding commission of offence
but the learned appellate court did not consider the same in right
perspective and acquitted the accused-respondents No.2 to 7. The
learned appellate court has committed grave error in acquitting
the accused-respondents No.2 to 7. Thus, the impugned appellate
judgment deserves to be quashed and set aside and the judgment
of conviction passed by the trial court deserves to be upheld.
Per contra, learned counsel for the accused-respondents
No.2 to 7 submits that the learned appellate court has passed a
detailed and reasoned order of acquittal, which requires no
interference from this Court.
Heard learned counsel for the parties and perused the
judgments of the courts below as well as considered the material
available on record.
On perusal of the impugned appellate judgment, it appears
that the learned appellate court while passing the impugned
judgment has considered each and every aspect of the matter and
also considered the finding of the trial court. There are major
contradictions, omissions & improvements in the statements of the
witnesses. The prosecution has failed to prove its case against the
accused-respondents No.2 to 7 beyond all reasonable doubts and
thus, the learned appellate court has rightly acquitted the
[2025:RJ-JD:23389] (4 of 5) [CRLR-457/2005]
accused-respondents No.2 to 7 from offence under Sections 326,
323, 323/149, 326/149, 148, 149, 452 IPC.
In the case of 'Mrinal Das & others v. The State of
Tripura, : reported in 2011(9) SCC 479,', the Hon'ble Supreme
Court, after looking into many earlier judgments, has laid down
parameters, in which interference can be made in a judgment of
acquittal, by observing as under:
"An order of acquittal is to be interfered with only when there are "compelling and substantial reasons", for doing so. If the order is "clearly unreasonable", it is a compelling reason for interference. When the trial Court has ignored the evidence or misread the material evidence or has ignored material documents like dying declaration/report of ballistic experts etc.,the appellate court is competent to reverse the decision of the trial Court depending on the materials placed.
Similarly, in the case of State of Rajasthan v. Shera Ram
alias Vishnu Dutta, reported (2012) 1 SCC 602,' the Hon'ble
Supreme Court has observed as under:--
"A judgment of acquittal has the obvious consequence of granting freedom to the accused. This Court has taken a consistent view that unless the judgment in appeal is contrary to evidence, palpably erroneous or a view which could not have been taken by the court of competent jurisdiction keeping in view the settled canons of criminal jurisprudence, this Court shall be reluctant to interfere with such judgment of acquittal."
There is a very thin but a fine distinction between an appeal/
revision against conviction on the one hand and acquittal on the
[2025:RJ-JD:23389] (5 of 5) [CRLR-457/2005]
other. The preponderance of judicial opinion is that there is no
substantial difference between an appeal/revision against acquittal
except that while dealing with an appeal/revision against acquittal
the Court keeps in view the position that the presumption of
innocence in favour of the accused has been fortified by his
acquittal and if the view adopted by the trial Court is a reasonable
one and the conclusion reached by it had grounds well set out on
the materials on record, the acquittal may not be interfered with.
In the light of aforesaid discussion, the petitioner has failed
to show any error of law or on facts on the basis of which
interference can be made by this Court in the judgment under
challenge. The learned appellate court has rightly acquitted the
accused-respondents No.2 to 7 from the offence under Sections
326, 323, 323/149, 326/149, 148, 149, 452 IPC. The order
passed by the learned appellate court is a detailed and reasoned
order and the same does not warrant any interference from this
Court.
In the facts and circumstances of the case, the present
criminal revision petition has no substance and the same is hereby
dismissed.
The record of the courts below be sent back forthwith.
(MANOJ KUMAR GARG),J 11-MS/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!