Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amritlal vs State And Ors (2025:Rj-Jd:23379)
2025 Latest Caselaw 1297 Raj

Citation : 2025 Latest Caselaw 1297 Raj
Judgement Date : 14 May, 2025

Rajasthan High Court - Jodhpur

Amritlal vs State And Ors (2025:Rj-Jd:23379) on 14 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:23379]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 891/2004

Amritlal S/o Gulabchand, by caste Kalal, R/o Jaitaran, Police
Station Jaitaran, District Pali
                                                                    ----Petitioner
                                     Versus
1. State of Rajasthan.
2. Jabar Singh S/o Kalyan Singh,
3. Umed Singh S/o Kalyan Singh,
4. Gajey Singh @ Gajendra Singh S/o Kalyan Singh,
    All by caste Rajput, R/o Sinla, Doongri Ki Dhani, Jaitaran,
    District Pali
5. Om Singh @ Omvir Singh S/o Man Singh, By caste Rajput,
    R/o Amarpura, Employed in Sojat Light Decoration, Jaitaran,
    District Pali.
6. Kundan Singh S/o Koju Singh, by caste Rajput, R/o Uchiyara,
    Police Station Bilara, At present Sojat Light Decoration,
    Jaitaran, District Pali.
                                                                  ----Respondent


For Petitioner(s)          :     Ms. Yogita Mohnani
For Respondent(s)          :     Mr. Vikram Singh Rajpurohit, PP
                                 Mr. R.S. Chundawat, for respondents
                                 NO.2 to 6



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

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 21.01.2004, passed by learned Addl. Sessions

Judge Fast Track No.1, Pali Camp Jaitaran, in Sessions Case

No.94/2003 whereby the learned Trial Court acquitted the

accused-respondents No.2 to 6 from the offences under Sections

148, 307, 307/149, 325/149, 324/149, 323, 323/149 IPC.

[2025:RJ-JD:23379] (2 of 5) [CRLR-891/2004]

Brief facts of the case are that petitioner/complainant lodged

an FIR No.359/2001 at Police Station Jaitaran, to the effect that

on 04.11.2001 at about 11.30 a.m. when he was sitting at his

shop then 5-6 persons came in Jeep and assaulted him with sword

and iron rods. On this report, FIR was lodged against the accused

respondents.

On completion of investigation, the police filed challan

against the accused-respondents No.2 to 6. Thereafter, the

charges were framed against the accused-respondents No.2 to 6

for offence under Sections 148, 307, 325, 324, 323 R/w 149 IPC.

They denied the charges and claimed trial.

During the course of trial, the prosecution examined twelve

witnesses and exhibited certain documents. Thereafter,

statements of the accused-respondents No.2 to 6 were recorded

under section 313 Cr.P.C.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 21.01.2004 acquitted the accused-

respondents from the aforesaid offences. Hence, this criminal

revision petition.

It is mentioned in the revision petition that there is ample

evidence against the accused-respondents No.2 to 6 regarding

commission of offence but the learned Trial Court did not consider

the evidence and other aspects of the matter in its right

perspective and acquitted the respondents No.2 to 6. Thus, the

impugned judgment passed by the Trial Court deserves to be

quashed and set aside and the accused respondents No.2 to 6

may be convicted.

[2025:RJ-JD:23379] (3 of 5) [CRLR-891/2004]

Learned counsel for the accused-respondents No.2 to 6

submits that the learned Trial Court has considered each and

every aspect of the matter and has rightly acquitted the accused-

respondents No.2 to 6 from the aforesaid offences. The impugned

judgment of the Trial Court is just and proper and does not

warrant any interference.

Heard learned counsel for the petitioner and counsel for the

respondent and perused the impugned judgment passed by the

courts below as well as the revision petition and considered the

material available on record.

On perusal of the impugned judgment, it appears that the

learned trial court while passing the impugned judgment has

considered each and every aspect of the matter and also

considered the evidence produced before it in its right perspective.

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 6 beyond all

reasonable doubts and thus, the trial court has rightly acquitted

the accused-respondents No.2 to 6 from aforesaid offence.

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 order passed by the learned trial court is detailed

and reasoned order and the same does not warrant any

interference from this Court.

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

[2025:RJ-JD:23379] (4 of 5) [CRLR-891/2004]

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

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

[2025:RJ-JD:23379] (5 of 5) [CRLR-891/2004]

the materials on record, the acquittal may not be interfered with.

Learned counsel for 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.

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 court below be sent back forthwith.

(MANOJ KUMAR GARG),J 7-Ishan/-

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