Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chatar Prakash @ Prakash vs State (2025:Rj-Jd:22487)
2025 Latest Caselaw 676 Raj

Citation : 2025 Latest Caselaw 676 Raj
Judgement Date : 9 May, 2025

Rajasthan High Court - Jodhpur

Chatar Prakash @ Prakash vs State (2025:Rj-Jd:22487) on 9 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:22487]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Criminal Appeal No. 155/1995

Chatar Prakash @ Prakash S/o Gopalal Vaishnav, R/o Badipole,
outside City Palace, Udaipur
(Lodged in Central Jail, Udaipur)
                                                                      ----Appellant
                                       Versus
The State of Rajasthan
                                                                    ----Respondent


For Appellant(s)             :     Mr. Dilip Kawadia
For Respondent(s)            :     Mr. Deepak Choudhary, GA cum AAG
                                   with Mr. Kuldeep Singh Kumpawat



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

09/05/2025

1. By way of filing the instant criminal appeal, a challenge has been

made to the order dated 17.04.1995 passed by the learned Session

Judge, District Udaipur, in Session Case No.11/1992 whereby the

learned trial court convicted and sentenced the appellant as under:-

Offence Sentence Fine Sentence in default of fine Sec. 307 IPC 4 years' RI Rs.400/- 3 months' SI Sec. 324 IPC 1 year RI Rs.100/- 1 month SI Sec. 326 IPC 3 years' RI Rs.300/- 2 months' SI

2. All the sentences were ordered to run concurrently and the period

spent in judicial custody shall be adjusted in the original imprisonment.

3. Briefly stated, the facts of the case are that, on 06.11.1991, an

FIR was lodged at concerned Police Station on an oral report by injured-

complainant Vinod Dodeja to the effect that on 05.11.1991, while he

[2025:RJ-JD:22487] (2 of 4) [CRLA-155/1995]

along with other individuals was bursting crackers in his locality, upon

which Gopalal Vaishnav (father of the appellant) objected, resulting in a

scuffle. Subsequently, the appellant arrived with a sword and inflicted

injuries on Vinod Dodeja. On the basis of said report, the police

registered a case under Sections 307/34 IPC against both the appellant

and his father and commenced the investigation. However, after

thorough investigation, charge-sheet was filed against both of them, but

Gopal Vaishnav (father of the appellant) was discharged by the

concerned court. During the course of trial, the prosecution examined

as many as 09 witnesses and submitted certain documents in support of

their case. The accused-appellant was examined under Section

313 Cr.P.C., in which he denied the allegations against him and claimed

trial. In defence, two witnesses were examined.

4. The learned trial court after hearing the final arguments of both

sides, convicted and sentenced the accused-appellant for Sections 307,

324 & 326 of IPC vide judgment dated 17.04.1995. Hence, this appeal.

5. Learned counsel Mr. Dilip Kawadia, representing the appellant, at

the outset submits that he does not dispute the finding of guilt and the

judgment of conviction passed by the learned courts below, but at the

same time, he implores that the incident took place in the year 1991.

The accused-appellant had remained in judicial custody for about

46 days. No other case has been reported against him. He hails from a

very poor family and belongs to the weaker section of the society. The

accused-appellant was aged about 18 years in 1991 at the time of

incident and the accused-appellant is aged about 52 years at present

and has been facing trial since the year 1991 and he has languished in

jail for some time, therefore, a lenient view may be taken in reducing

his sentence.

[2025:RJ-JD:22487] (3 of 4) [CRLA-155/1995]

6. Learned public prosecutor though opposed the submissions made

on behalf of the appellant but does not refute the fact that the appellant

has remained behind the bars for about 46 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 appellant

remained in jail for some time. 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

appellant, his status in the society and the fact that the case is pending

since long time for which the appellant has suffered some time

incarceration and the maximum sentence imposed upon him is four

years 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 appellant has already

undergone till date.

9. Accordingly, the judgment of conviction dated 17.04.1995 passed

by the learned Session Judge, District Udaipur, in Session Case

No.11/1992 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

[2025:RJ-JD:22487] (4 of 4) [CRLA-155/1995]

maintained. The amount of fine imposed by the trial court, if not

already deposited by the petitioner, then two months' time is granted to

the petitioner to deposit the fine amount before the trial court. In

default of payment of fine, the petitioner shall undergo one month's

simple imprisonment. The appellant is on bail. He need not surrender.

His bail bonds are cancelled.

10. The criminal appeal is allowed in part.

11. Pending applications, if any, are disposed of.

12. Record of the court below be sent back.

(MANOJ KUMAR GARG),J 4-mSingh/-

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