Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Singh vs State (2025:Rj-Jd:24356)
2025 Latest Caselaw 9889 Raj

Citation : 2025 Latest Caselaw 9889 Raj
Judgement Date : 20 May, 2025

Rajasthan High Court - Jodhpur

Ram Singh vs State (2025:Rj-Jd:24356) on 20 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:24356]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Criminal Appeal No. 139/1995

Ram Singh S/o Kan Singh, by caste Mali, R/o Jaloriyun Ka Bas,
Jodhpur.
                                                                      ----Appellant
                                       Versus
State of Rajasthan
                                                                    ----Respondent


For Appellant(s)             :     Mr Sikander Khan
For Respondent(s)            :     Mr. Pawan Kumar Bhati, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

20/05/2025

Instant criminal appeal has been filed by the appellant

against the judgment dated 25.03.1995 passed by learned District

& Session Judge Jodhpur, in Session Case No.126/1994 by which

the learned Judge convicted the appellant for sentence of offence

under Section 376/511 IPC for three years' R.I. and a fine of

Rs.2,000/- and in default of payment he shall further undergo six

months' Simple Imprisonment.

Brief facts of the case are that on 21.04.1994, complainant

Ramesh Lal gave a written report before the concerned Police

Station to the effect that on 21.04.1994 at about 4.00 P.M. his

wife Hukma sent his minor daughter to retrieve the news paper

from Kan Singh, where the accused appellant committed indecent

act with his minor daughter. On this report, Police registered a

case against the accused-appellant and started investigation.

[2025:RJ-JD:24356] (2 of 3) [CRLA-139/1995]

On completion of investigation, police filed challan against

the accused-appellant. Thereafter, the charges for offence under

Section 376 IPC were framed by the trial court against the

accused-appellant, who pleaded not guilty and claimed trial.

During the course of trial, the prosecution examined as many

as eleven witnesses in support of its case and also exhibited some

documents. Thereafter, statement of the accused appellant was

recorded under section 313 Cr.P.C. In defence one document was

exhibited.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 25.03.1995 acquitted the appellant for

the offence under Section 376 IPC but convicted and sentenced

the accused-appellant for the offences under Section 376/511 IPC.

Hence, this criminal appeal.

At the threshold, learned counsel for the accused-appellant

submits that he does not challenge the finding of conviction but

since the occurrence is related to the year 1994 and the accused

appellant has so far suffered a sentence for a period of five days

including remission, out of total sentence of three years' R.I.,

therefore, it is prayed that the sentence awarded to the appellant

for the aforesaid offences may be reduced to the period already

undergone by him.

Learned Public Prosecutor opposed the submissions made by

the learned counsel for the appellant. The learned PP submitted

that there is neither any occasion to interfere with the sentence

awarded to the accused appellant nor any compassion or

sympathy is called for in the said case.

[2025:RJ-JD:24356] (3 of 3) [CRLA-139/1995]

I have perused the evidence of the prosecution as well as

defence and the judgment passed by the trial court regarding

conviction of the accused-appellant.

Undisputedly, the occurrence relates back to year 1994 and,

the appellant has so far undergone for a period of five days

incarceration including remission, out of total sentence of three

years' R.I., and has also suffered the mental agony and trauma of

protracted trial. Thus, looking to the over-all circumstances and

the facts that the appellant has remained behind the bars for a

considerable time, it will be just and proper if the sentence

awarded by the trial court for offence under Section 376/511 IPC

is reduced to the period already undergone by the appellant.

Accordingly, the appeal is partly allowed. While maintaining

the appellant's conviction for offence under Section 376/511 IPC,

the sentence awarded to him for the said offences is hereby

reduced to the period already undergone. The fine amount

imposed by the Court below is hereby maintained. Two months'

time is granted to deposit the fine before the trial court. In default of

payment of fine, the appellants shall undergo one month's simple

imprisonment. Appellant is on bail. He need not surrender. His bail

bond stands discharged. Record, if received, be sent back forthwith.

(MANOJ KUMAR GARG),J 1-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