Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Luna Ram And Anr (2025:Rj-Jd:24757-Db)
2025 Latest Caselaw 9899 Raj

Citation : 2025 Latest Caselaw 9899 Raj
Judgement Date : 20 May, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Luna Ram And Anr (2025:Rj-Jd:24757-Db) on 20 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:24757-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  D.B. Criminal Appeal No. 563/1994

State Of Rajasthan
                                                                      ----Appellant
                                       Versus
Luna Ram And Anr
                                                                    ----Respondent


For Appellant(s)             :     Mr. Ramesh Devasi, PP
For Respondent(s)            :     Ms. Anjali Kaushik with
                                   Ms. Pragya Chouhan
                                   Mr. V.K. Bhadu with
                                   Mr. Vikas Vishnoi



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL

Judgment

(per Hon'ble Beniwal,J.) 20/05/2025

1. The appellant-State has preferred this appeal assailing the

judgment and order dated 05.04.1994, passed by the learned

Additional Sessions Judge, No.2, Sriganganagar in Sessions Case

No.17/1994, vide which, the learned trial Court has acquitted the

accused-respondents under Sections 302, 302/34, 307, 307/34,

324, 324/34, 323, 323/34 and 449 of IPC.

2. The brief facts of the case are as follows: Chandu Ram, who

was admitted in the hospital gave parcha bayan alleging inter-alia

that there was enmity between his father and accused-respondent

No.1 Luna Ram. On 01.06.1993, when he was at Raisinghnagar

with his mother Kesri Devi and brother Birbal Ram, at about 10.00

p.m. in the night, upon hearing some noise, he and his mother

came out, then they saw that accused-respondent No.2 Bhura

[2025:RJ-JD:24757-DB] (2 of 13) [CRLA-563/1994]

Ram having jaffa in his hand and accused-respondent No.1 Luna

Ram having kassi in his hand, entered in their house and started

inflicting blows on his brother Birbal Ram, who was sleeping in

other portion of their house. When he and his mother intervened

in between, they were also beaten. Upon their raising hue and cry,

his uncle Adaram reached there and, therefore, the accused-

respondents fled away.

2.1 On the basis of the aforesaid parcha bayan, the police

registered FIR No. 194/1993 at Police Station Raisinghnagar, for

the offences under Sections 452, 323, and 34 of the IPC, and the

investigation commenced. During the course of the investigation,

one of the injured, Smt. Kesari Devi, succumbed to her injuries.

2.2 Subsequently, the police filed a charge sheet for offences

under Sections 302, 397, 324, and 323 read with Section 34 of

the IPC. The learned trial court framed charges under Sections

302, 307, 324, 323, and 449 read with Section 34 of the IPC to

which the accused-respondents denied and claimed to be tried.

2.3 During trial, the prosecution examined as many as 13

witnesses and exhibited 30 documents. The accused-respondents,

in their defence, exhibited 5 documents. Thereafter, the accused-

respondents were examined under Section 313 Cr.P.C.

2.4 After appreciating the entire evidence on record, the learned

trial court, vide judgment and order dated 05.04.1994, acquitted

the accused-respondents of all the charges leveled against them.

Hence, the appellant-State has preferred this appeal.

3. Learned counsel for the appellant-State submits that the

learned trial Court has erred in not appreciating the evidence in

correct perspective. The learned trial Court has recorded the

[2025:RJ-JD:24757-DB] (3 of 13) [CRLA-563/1994]

finding that there are material contradictions in the statements of

the eye-witnesses of the incident but there are no such

contradictions, on the basis of which, prosecution case cannot be

disbelieved.

3.1 Furthermore, the learned trial Court has also failed to

consider the material fact that in the heat of scuffle and getting

three injuries the witnesses could not locate which of the accused

were responsible for rest of the injuries except the three injuries

which were attributed to Bhura Ram and thus, the testimonies of

the injured eye-witnesses cannot be falsified.

3.2 The learned trial Court has also committed error in not

considering the fact that the deceased Kesri Devi died due to

septicemia, which could be due to the injuries caused by the

accused-respondents. The learned counsel for the State read the

statements of injured witnesses Chandu Ram (PW-3) and Birbal

Ram (PW-4), eyewitnesses Phula Ram (PW-6) and Mega Ram

(PW-5), Exhibits P/4, P/5, and P/6, as well as the medical reports

of the injured witnesses, and argued that in view of their version,

duly supported by the medical reports, clearly show that there

was a serious altercation between the complainant party and the

accused persons at the time of the incident. This further

establishes the presence of the eyewitnesses at the scene. Despite

the direct and consistent statements, the learned trial court

committed an error in acquitting the accused-respondents.

4. Per contra, the learned counsel for the accused-respondents

submit that the prosecution has failed to prove its case beyond a

reasonable doubt. It is submitted that the learned trial Court has

rightly noted material contradictions in the statements of the eye-

[2025:RJ-JD:24757-DB] (4 of 13) [CRLA-563/1994]

witnesses with regard to attribution of injuries; place of incident

etc. Further, the doctor who operated the deceased, has clearly

stated that the injuries caused to her were not so grievous to

cause death in the ordinary course of nature. Hence, the learned

trial court has rightly acquitted the accused-respondents. He made

the following submissions:-

(i) Delay in recording statements of Megha Ram (PW-5);

(ii) Serious contradictions in the statements of PW-3 and PW-4;

(iii) Place of incident as narrated in prosecution story is doubtful;

(iv) Presence of Megha Ram and other persons were not shown

in the FIR but well introduced later is nothing but an

afterthought; and

(v) Para No.22 of the impugned judgment and order indicates

the reason why injuries were disbelieved.

5. We have heard learned counsel for the parties and perused

the material available on record.

6. From the narration of facts, following questions arose for

consideration of this Court:-

(i) Whether there are material contradictions in the

statements of the eye-witnesses with regard to place of

incident; attribution of injuries etc.?

(ii) Whether the medical evidence is not enough to prove

the prosecution's case beyond reasonable doubt?

7. For the purpose of appreciating the aforesaid issues, it is

relevant to consider the statements of the eye-witnesses and to

consider the medical evidence.

[2025:RJ-JD:24757-DB] (5 of 13) [CRLA-563/1994]

8. As per the prosecution's case, the first informant, Chandu

Ram, who is an eyewitness to the incident that occurred on

01.06.1993, sustained injuries during the incident, which

ultimately resulted in the death of the deceased, Kesri Devi. He

was examined as PW-3 before the learned trial court. According to

his testimony, Luna Ram was armed with a kasiya and Bhura Ram

was holding a jaffa. It was stated that Bhura Ram inflicted injuries

on his mother, Kesri Devi, using the jaffa, delivering two blows to

her abdomen and one to her thigh. Chandu Ram further stated

that on hearing hue and cry from Birbal Ram, he and his mother

Kesri Devi went outside the house where Birbal Ram was sleeping.

8.1 It was further stated that Birbal Ram (PW-4) was also

present at the time of the incident. Subsequently, Uda Ram, Tola

Ram, and Taju Ram arrived at the scene and witnessed the

incident. After the incident, Uda Ram, Tola Ram, and Taju Ram

took Chandu Ram, his mother Kesri Devi, and his brother Birbal

Ram to the Government Hospital at Raisinghnagar.

8.2 In his cross-examination, the witness admitted that their

house did not have a main door. He also stated that he was

unaware of how his mother fell down, as it was completely dark at

the time. He further mentioned that the entire incident occurred

within a minute, after which the accused fled the scene. He

reiterated in his cross-examination that there was complete

darkness at the time of the incident, to the extent that "one could

not see even hand to hand." He added that it was only at the

hospital that they could clearly see the injuries which were

inflicted by the accused to him, his brother Birbal Ram, and their

mother Kesri Devi.

[2025:RJ-JD:24757-DB] (6 of 13) [CRLA-563/1994]

9. Birbal Ram (PW-4), who is also an injured eyewitness,

generally reiterated the version provided by Chandu Ram (PW-3).

However, there are significant contradictions between their

statements. In his examination-in-chief, Birbal Ram (PW-4) stated

that the injuries were inflicted on his mother and brother while

they were standing. But, Chandu Ram (PW-3) testified that after

Birbal Ram was injured, their mother, Kesri Devi, attempted to

protect him by falling over him, and it was at that point that Bhura

Ram inflicted injuries on her.

9.1 Another notable contradiction is that while Birbal Ram

initially claimed that his mother was injured while standing, in his

cross-examination, he stated that Kesri Devi received injuries

while she was sleeping on a cot and remained there even after

being injured. Furthermore, Birbal Ram mentioned the presence of

Megha Ram at the time of the incident. However, Megha Ram's

presence is questionable, as Chandu Ram, the first informant and

an eyewitness, did not mention Megha Ram's name in the FIR.

9.2 In cross-examination, Birbal Ram stated that after the

incident, he remained at the spot only and later their neighbours

came. Whereas, Chandu Ram stated that no neighbour reached at

the spot.

10. As noted, the prosecution also produced Megha Ram (PW-5)

as an eyewitness. In his examination-in-chief, he stated the

following:

(i) He was not aware of the reason why Bhura Ram and Luna

Ram assaulted them;

(ii) He, along with his mother and brother Chandu Ram, ran

outside the house upon hearing the cries of Birbal Ram; and

[2025:RJ-JD:24757-DB] (7 of 13) [CRLA-563/1994]

(iii) Bhura Ram attacked the deceased, Kesri Devi, and inflicted

injuries on her abdomen and thigh with a jaffa.

10.1 In cross-examination, this witness stated the following:

(i) Luna Ram inflicted injuries on his mother;

(ii) Bhura Ram was in front of him and Luna Ram was behind

him;

(iii) He later corrected himself, stating that Luna Ram was in

front of him, not Bhura Ram;

(iv) He sustained a head injury caused by a kasiya, inflicted by

Luna Ram; and

(v) It was completely dark and the weather was windy at the

time.

10.2 The testimony of this eyewitness is highly questionable, as

he admitted that it was completely dark at the time of the

incident. Furthermore, there is a contradiction between his

examination-in-chief and cross-examination regarding who

inflicted the blow on his mother--whether it was Bhura Ram or

Luna Ram. According to him, the deceased, Kesri Devi, was

assaulted by the accused Luna Ram. However, Chandu Ram, who

is also an injured eyewitness, deposed that when Birbal Ram was

being assaulted, their mother Kesri Devi (the deceased) tried to

protect him by throwing herself over him, during which Bhura Ram

inflicted injuries on her.

10.3 In addition to the above, several other witnesses gave

contradictory statements:

➢ Phula Ram (PW-6) stated that Birbal Ram came to his house

and informed him about the incident. He then went to the scene,

where he saw the accused beating Kesri Devi, Chandu Ram, and

[2025:RJ-JD:24757-DB] (8 of 13) [CRLA-563/1994]

Megha Ram. However, in his cross-examination, he stated that

Megha Ram was not present at the time of the incident.

➢ Asha Ram (PW-10) stated that when he visited the hospital,

his wife, Kesri Devi, told him that Megha Ram had been struck on

the head with a kasiya. However, Phula Ram (PW-6), in his cross-

examination, again stated that Megha Ram was not present at the

scene.

➢ Mahendra Singh (PW-13) deposed that he wrote a letter to

the doctor asking whether Kesri Devi was in a condition to give a

statement. The doctor responded that she was not. Despite this,

Mahendra Singh claimed that he went to the hospital and recorded

her statement.

➢ Thus, a perusal of the above, clearly shows that there are

material contradictions in the statements of the material

witnesses.

11. Upon perusal of the record, certain facts indicate that the

prosecution has failed to establish the offences alleged against the

accused-respondents beyond a reasonable doubt, as outlined

below:

(i) The statements of Megha Ram, Phula Ram, and Asha Ram--

who are stated to be eyewitnesses--were recorded on 23.06.1993,

i.e., after a delay of approximately 22 days, despite their presence

at the time the panchnama was prepared;

(ii) The incident occurred on 01.06.1993 at around 10:00 p.m.,

and according to the statements of Chandu Ram and Birbal Ram,

there was complete darkness at the time;

(iii) The place of the incident, as per the panchnama, was a

public area, whereas as per the version provided by Chandu Ram

[2025:RJ-JD:24757-DB] (9 of 13) [CRLA-563/1994]

and Birbal Ram regarding the location, it is inside the house and

therefore, their version is not found to be trustworthy;

(iv) All the eyewitnesses,namely Chandu Ram (PW-3), Birbal

Ram (PW-4), Megha Ram (PW-5), Phula Ram (PW-6), and Asha

Ram (PW-10) are closely related, and hence, their testimonies

cannot be solely relied upon, especially in light of the serious

contradictions present in their statements; and

(v) As per the prosecution, the incident took place at two

locations; however, Birbal Ram (PW-4) stated that the incident

occurred at the place where his mother and Chandu Ram were

sleeping.

(vi) There are contradictions in the statements of eye-witnesses

regarding who went to call Phula Ram. Birbal Ram stated that he

remained at the spot and Chandu Ram stated that no neighbour

reached at the sport, thus, it creates doubt about Phula Ram's

presence.

12. A close scrutiny of the medical evidence suggests that the

cause of death of Kesri Devi cannot be conclusively attributed to

the injuries allegedly inflicted by the accused-respondents.

Although it is stated that Kesri Devi was admitted to hospitals at

Raisinghnagar and Sriganganagar, the relevant bed-head ticket

has not been produced on record. Furthermore, the doctor who

operated on Kesri Devi was not examined as a witness. The

medical report does not specify the weapon used in causing the

injuries, rendering it inconclusive regarding the actual cause of

death. In fact, there is a disconnect between the medical evidence

and the oral testimonies concerning the injuries sustained by the

injured witnesses. The post-mortem report notes that Injury No. 8

[2025:RJ-JD:24757-DB] (10 of 13) [CRLA-563/1994]

was the fatal injury, but there is no evidence establishing who

inflicted that particular injury. Although three injuries were

attributed to accused-respondent Bhura Ram, there is no

explanation as to who caused the remaining injuries.

12.1 Dr. Prem Narain Mathur (PW-2) stated that when the medical

board examined the body of the deceased, Kesri Devi, it was

noted that she had suffered from septicemia. He also stated that it

is difficult to determine when she developed septicemia, and that

even a minor injury could cause it. Additionally, it was noted that

the deceased was not treated in accordance with the bed-head

ticket.

12.2 Thus, it is clear that the medical evidence is not conclusive.

There was no explanation regarding the injury allegedly caused by

Bhura Ram using a jaffa, which has sharp edges. No findings were

given for the remaining two injuries. Similarly, the opinion

regarding the injury to the pancreas is also inconclusive.

13. In view of the foregoing discussion, it is evident that the

prosecution has utterly failed to establish its case beyond a

reasonable doubt. There is no certainty regarding the exact place

of the incident, the fatal injuries sustained by the deceased Kesri

Devi, the contradictions in the statements of the eyewitnesses, the

delay in recording the statements of Megha Ram and Phula Ram,

and the actual cause of death. Under these circumstances, the

learned trial court was justified in disbelieving the prosecution's

case and, consequently, acquitting the accused-respondents of the

offences alleged against them.

14. At this juncture, this Court deems it appropriate to reproduce

the relevant portions of the judgments rendered by the Hon'ble

[2025:RJ-JD:24757-DB] (11 of 13) [CRLA-563/1994]

Apex Court in the cases of Mallappa and Ors. Vs. State of

Karnataka : (2024) 3 SCC 544 and Babu Sahebagouda

Rudragoudar and Ors. Vs. State of Karnataka (Criminal

Appeal No.985/2010, decided on 19.04.2024), as under:-

Mallappa & Ors (supra):

"36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty. All the safeguards and the jurisprudential values of criminal law, are intended to prevent any failure of justice. The principles which come into play while deciding an appeal from acquittal could be summarized as:

(i) Appreciation of evidence is the core element of a criminal trial and such appreciation must be comprehensive inclusive of all evidence, oral or documentary;

(ii) Partial or selective appreciation of evidence may result in a miscarriage of justice and is in itself a ground of challenge;

(iii) If the Court, after appreciation of evidence, finds that two views are possible, the one in favour of the accused shall ordinarily be followed;

(iv) If the view of the Trial Court is a legally plausible view, mere possibility of a contrary view shall not justify the reversal of acquittal;

(v) If the appellate Court is inclined to reverse the acquittal in appeal on a re-appreciation of evidence, it must specifically address all the reasons given by the Trial Court for acquittal and must cover all the facts;

(vi) In a case of reversal from acquittal to conviction, the appellate Court must demonstrate an illegality, perversity or error of law or fact in the decision of the Trial Court."

Babu Sahebagouda Rudragoundar and Ors(supra):

"38. Further, in the case of H.D. Sundara & Ors. v. State of Karnataka (2023) 9 SCC 581 this Court summarized the principles governing the exercise of appellate jurisdiction while dealing with an appeal against acquittal under Section 378 of Cr.P.C. as follows:

'8.1 The acquittal of the accused further strengthens the presumption of innocence;

8.2 The appellate court, while hearing an appeal against acquittal, is entitled to reappreciate the oral and documentary evidence;

8.3 The appellate court, while deciding an appeal against acquittal, after re-appreciating the evidence, is required to consider whether the view taken by the trial court is a

[2025:RJ-JD:24757-DB] (12 of 13) [CRLA-563/1994]

possible view which could have been taken on the basis of the evidence on record;

8.4 If the view taken is a possible view, the appellate court cannot overturn the order of acquittal on the ground that another view was also possible; and 8.5 The appellate court can interfere with the order of acquittal only if it comes to a finding that the only conclusion which can be recorded on the basis of the evidence on record was that the guilt of the accused was proved beyond a reasonable doubt and no other conclusion was possible.

39. Thus, it is beyond the pale of doubt that the scope of interference by an appellate Court for reversing the judgment of acquittal recorded by the trial Court in favour of the accused has to be exercised within the four corners of the following principles :

(a) That the judgment of acquittal suffers from patent perversity;

(b) That the same is based on a misreading/omission to consider material evidence on record; (c) That no two reasonable views are possible and only the view consistent with the guilt of the accused is possible from the evidence available on record."

15. This Court further observes that the learned Trial Court

passed the impugned judgment of acquittal of the accused-

respondents under Sections 302, 302/34, 307, 307/34, 324,

324/34, 323, 323/34 and 449 of IPC, which in the given

circumstances, is justified in law, because as per the settled

principles of law as laid down by the Hon'ble Apex Court in the

aforementioned judgments, to the effect that the judgment of the

Trial Court can be reversed by the Appellate Court only when it

demonstrates an illegality, perversity or error of law or fact in

arriving at such decision; but in the present case, the learned Trial

Court, before passing the impugned judgment had examined each

and every witnesses at a considerable length and duly analysed

the documents produced before it, coupled with examination of

the oral as well as documentary evidence, and thus, the impugned

judgment suffers from no perversity or error of law or fact, so as

to warrant any interference by this Court in the instant appeal.

[2025:RJ-JD:24757-DB] (13 of 13) [CRLA-563/1994]

16. This Court also observes that the scope of interference in the

acquittal order passed by the learned Trial Court is very limited,

and if the impugned judgment of the learned Trial Court

demonstrates a legally plausible view, mere possibility of a

contrary view shall not justify the reversal of acquittal as held by

the Hon'ble Apex Court in the aforementioned judgment, and

thus, on that count also, the impugned judgment deserves no

interference by this Court in the instant appeal.

17. Thus, in light of the aforesaid observations and looking into

the factual matrix of the present case as well as in light of the

aforementioned precedent laws, this Court does not find it a fit

case warranting any interference by this Court.

18. Consequently, the present appeal is dismissed.

19. Keeping in view the provision of Section 437-A Cr.P.C., the

accused-respondents are directed to furnish a personal bond in a

sum of Rs.25,000/- each and a surety bond in the like amount,

before the learned Trial Court, which shall be made effective for a

period of six months, to the effect that in the event of filing of

Special Leave Petition against this judgment or for grant of leave,

the accused-appellant, on receipt of notice thereof, shall appear

before the Hon'ble Supreme Court as soon as they would be called

upon to do so.

20. All pending applications stand disposed of. Record of the

learned Trial Court be sent back forthwith.

(SUNIL BENIWAL),J (DR.PUSHPENDRA SINGH BHATI),J

2-skm/-

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