Citation : 2025 Latest Caselaw 395 Raj
Judgement Date : 6 May, 2025
[2025:RJ-JD:21722]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal No. 314/2014
State of Rajasthan
----Appellant
Versus
Mohd. Aslam @ Mishra S/o Nathu Khan, By caste Sipahi, R/o
Merta City, District Nagaur.
----Respondent
For Appellant(s) : Mr. Kuldeep Singh Kumpawat, Asst. to
Mr. Deepak Choudhary, AAG
For Respondent(s) : None present.
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
06/05/2025
Instant criminal appeal has been filed by the appellant-State
under Section 378(iii)&(i) of Cr.P.C. against the acquittal of the
accused-respondent from offence under Sections 323, 341, 324
and 307 IPC vide judgment dated 14.08.2013 passed by learned
Sessions Judge, Merta, District Nagaur, in Sessions Case
No.26/2010.
Brief facts of the case are that on 15.06.2010 accused
respondent while stopping the complainant injured Mohd. Sakil
and started beating and caused injuries upon the complainant by
knife. On the said report, Police registered a case against the
accused-respondent and started investigation.
On the basis of the said complaint, FIR was registered and
Police started investigation. After investigation, the police filed
challan against the accused-respondent. Thereafter, the trial court
framed charges against the respondent for offence under Sections
[2025:RJ-JD:21722] (2 of 4) [CRLA-314/2014]
341, 323, 324 and 307 IPC, who denied the charges and claimed
trial.
During the course of trial, the prosecution examined as many
as nine witnesses and exhibited various documents. Thereafter,
statements of accused respondents were recorded under section
313 Cr.P.C. In defence, only one witness was examined.
Upon conclusion of the trial, the learned trial court vide
impugned judgment dated 14.08.2013 acquitted the accused-
respondent from the aforesaid offences. Hence, this criminal
appeal.
Learned counsel for the appellant-State submits that the
learned trial court has committed grave error in acquitting the
accused-respondent from offence under Sections 323, 341, 324
and 307 IPC. While passing the impugned judgment, the learned
trial court has not considered the evidence and other aspects of
the matter in its right perspective. Thus, the impugned judgment
deserves to be quashed and set aside and the accused-respondent
ought to have been convicted and sentenced for offence under
Sections 323, 341, 324 and 307 IPC.
Heard learned counsel for the appellant-State and perused
the evidence of the prosecution as well as defence and the
judgment passed by the trial court.
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
[2025:RJ-JD:21722] (3 of 4) [CRLA-314/2014]
its case against the accused-respondents beyond all reasonable
doubts and thus, the trial court has rightly acquitted the accused-
respondents from offences under Sections 323, 341, 324 & 307
IPC.
In the case of 'Mrinal Das & others v. The State of
Tripura, :2011(9) SCC 479,' decided on September 5, 2011, 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
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 against acquittal except that while
[2025:RJ-JD:21722] (4 of 4) [CRLA-314/2014]
dealing with an appeal 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 appellant-State 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.
Hence, the present criminal appeal has no substance and the
same is hereby dismissed.
Record of the case be sent back forthwith.
(MANOJ KUMAR GARG),J 96-Ishan/-
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!