Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kalu Ram vs State (2025:Rj-Jd:23414)
2025 Latest Caselaw 1304 Raj

Citation : 2025 Latest Caselaw 1304 Raj
Judgement Date : 14 May, 2025

Rajasthan High Court - Jodhpur

Kalu Ram vs State (2025:Rj-Jd:23414) on 14 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:23414]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 451/2006
Kalu Ram S/o Narayan, aged about 58 years, Resident of Bhagta
Ki Jhopadiya, Police Station - Pander, District Bhilwara,
Rajasthan.
(Lodged in Sub-Jail, Bhilwara, in the process of transfer to
Central Jail, Ajmer)
                                                                   ----Petitioner
                                    Versus
State of Rajasthan, through PP
                                                                 ----Respondent



For Petitioner(s)         :     Mr. Pravin Vyas
For Respondent(s)         :     Mr. Deepak Choudhary, GA-cum-AAG
                                Mr. K.S. Kumpawat, AAAG


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

14/05/2025

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

has been made to the order dated 26.05.2006 passed by learned

Additional Sessions Judge No.2, Bhilwara Camp Shahpura, District

Bhilwara, in Criminal Appeal No.57/2005 whereby the learned appellate

Court dismissed the appeal filed against the judgment of conviction

dated 30.06.2003 passed by the learned Additional Chief Judicial

Magistrate, Shahpura, Dist. Bhilwara, in Criminal Case No.169/1992 by

which the learned trial Judge convicted and sentenced the petitioner as

under:-

Offence                 Sentence                   Fine           Sentence in
                                                                 default of fine
Section 279 IPC      1 month's S.I.             Rs.100/-           2 days' S.I.
Section 337 IPC      1 month's S.I.             Rs.200/-           3 days' S.I.
Section 338 IPC      3 months' S.I.             Rs.500/-           5 days' S.I.
Section 304-A IPC    1 year's S.I.              Rs.500/-           5 days' S.I.
Sec.3/181 of M.V. ----                          Rs.200/-           2 days' S.I.
Act




 [2025:RJ-JD:23414]                   (2 of 4)                    [CRLR-451/2006]


2. All 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 05.05.1992,

complainant Kailash Kumar submitted a written report at Police Station

Pander, District Bhilwara to the effect that in connection with the

marriage of his cousin Rama, he had hired a tractor belonging to the

present petitioner, being registered as RSE-7595, for use in the

marriage procession (Baraat). The groom along with other family

members were sitting in the tractor which was being driven by the

present petitioner in a very rash and negligent manner, as a result of

which the trolley overturned near Amli bus stand. As a result of the said

accident, one Ladu sustained grievous injuries and later succumbed

during the course of treatment. Upon the aforesaid information, an FIR

was registered 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, 337, 338 & 304-A of IPC & 3/181 of M.V.

Act and upon denial of guilt by the accused, commenced the trial.

During the course of trial, as many as 12 witnesses were examined and

some documents were exhibited. Thereafter, an explanation was sought

from the accused-petitioner under Section 313 Cr.P.C. for which he

denied the same. After hearing the learned counsel for the accused

petitioner and meticulous appreciation of the evidence, learned Trial

Judge convicted the accused for offence under Sections 279, 337, 338 &

304A of IPC & 3/181 of M.V. Act vide judgment dated 30.06.2003 and

sentenced him as mentioned above. Aggrieved by the judgment of

conviction, he preferred an appeal before the Additional Sessions Judge

which was dismissed vide judgment dated 26.05.2006. Both these

[2025:RJ-JD:23414] (3 of 4) [CRLR-451/2006]

judgments are under assail before this Court in the instant revision

petition.

5. Learned Counsel Mr. Pravin Vyas, 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 trial court and upheld by

the learned appellate court, but at the same time, he implores that the

incident took place in the year 1992. He had remained in jail for 26

days 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 is facing trial since

the year 1992 and he has languished in jail for some time, therefore, a

lenient view may be taken in reducing his sentence.

6. Learned Additional Advocate General 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 26 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 and he is facing the rigor for last 33

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 of the case, age of the petitioner, his

status in the society and the fact that the case is pending since a pretty

[2025:RJ-JD:23414] (4 of 4) [CRLR-451/2006]

long time for which the petitioner has suffered incarceration for some

days and the maximum sentence imposed upon him is of 1 year 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 26.05.2006 passed

by learned Additional Sessions Judge No.2, Bhilwara Camp Shahpura,

District Bhilwara, in Criminal Appeal No.57/2005 & the judgment dated

30.06.2003 passed by the learned Additional Chief Judicial Magistrate,

Shahpura, Dist. Bhilwara, in Criminal Case No.169/1992 is 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

imposed by the trial Court is hereby maintained. Two months' time is

granted to deposit the fine amount before the trial Court. In default of

payment of fine, the petitioner shall undergo one month S.I. 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 18-GKaviya/-

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