Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhulla vs State (2025:Rj-Jd:24776)
2025 Latest Caselaw 9962 Raj

Citation : 2025 Latest Caselaw 9962 Raj
Judgement Date : 21 May, 2025

Rajasthan High Court - Jodhpur

Dhulla vs State (2025:Rj-Jd:24776) on 21 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:24776]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              S.B. Criminal Revision Petition No. 591/2007

Dhulla S/o Naga R/o Gigla, P.S. Salumbar, District Udaipur.
                                                                         ----Petitioner
                                     Versus
State of Rajasthan                                                     ----Respondent


For Petitioner(s)          :     Mr. Dharmendra Surana
For Respondent(s)          :     Mr. Pawan Kumar Bhati, PP


      HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment 21/05/2025

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

challenge has been made to the order dated 28.06.2007 passed

by learned Additional Sessions Judge (Fast Track) No.2, Udaipur, in

Criminal Appeal No.15/2007 whereby the learned appellate Court

dismissed the appeal filed against the judgment of conviction

dated 18.04.2001 passed by the learned Additional Chief Judicial

Magistrate, Vallabhnagar, District Udaipur in Criminal Case

No.36/1999 by which the trial Judge convicted and sentenced the

petitioner as under:-

Offence                    Sentence                  Fine               Sentence in
                                                                       default of fine
Section 279 IPC         6 months' S.I.           Rs.1,000/-            1 month's S.I.
Section 304-A IPC       2 years' S.I.            Rs.1,000/-            3 months' S.I.
Section 337 IPC         6 months' S.I.            Rs.500/-             1 month's S.I.
Section 338 IPC         2 years' S.I.            Rs.1,000/-            3 months' S.I.
Section 184/192         6 months' S.I.           Rs.5,000/-            3 months' S.I.
MV Act
Section 161              6 months' S.I.                 -                     -
Railway Act

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

period spent in police & judicial custody shall be adjusted in the

original imprisonment.

[2025:RJ-JD:24776] (2 of 4) [CRLR-591/2007]

3. The brief facts of the case are that on 31.08.1998 SHO,

Police Station Kheroda received a telephonic information that at

Gulab Nagar railway crossing mini truck has crashed on the

railway track and several dead bodies are lying near the railway

track. It is found that the accident happened due to negligence of

the truck driver and due to such accident around 18 persons died

on the spot and some other persons got injured. Upon the

aforesaid report of the complainant, 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 and

Section 184/192 of Motor Vehicle Act and Section 161 of Railways

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

During the course of trial, as many as 25 witnesses were

examined and various documents were exhibited. Thereafter, an

explanation was sought from the accused-petitioner under Section

313 Cr.P.C. for which he denied the same. Then, 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 & 304-A of IPC

and Section 184/192 of Motor Vehicle Act and Section 161 of

Railways Act vide judgment dated 18.04.2001 and sentenced him

as mentioned above. Aggrieved by the judgment of conviction, he

preferred an appeal before the learned appellate Judge which was

dismissed vide judgment dated 28.06.2007. Both these judgments

are under assail before this Court in the instant revision petition.

[2025:RJ-JD:24776] (3 of 4) [CRLR-591/2007]

5. Learned counsel 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

dismissed by the learned appellate court, but at the same time, he

implores that the incident took place in the year 1998. He had

remained in jail for about 6 months and 15 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 1998 and he has languished in jail for some time,

therefore, a lenient view may be taken in reducing his sentence.

6. Learned public prosecutor 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 about 6 months

and 15 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 27 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,

[2025:RJ-JD:24776] (4 of 4) [CRLR-591/2007]

age of the petitioner, his status in the society and the fact that the

case is pending since a pretty long time for which the petitioner

has suffered incarceration for some days and the maximum

sentence imposed upon him is of two 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 petitioner has already undergone till

date.

9. Accordingly, the judgment of conviction dated 28.06.2007

passed by learned Additional Sessions Judge (Fast Track) No.2,

Udaipur in Criminal Appeal No.15/2007 & the judgment dated

18.04.2001 passed by the learned Additional Chief Judicial

Magistrate, Vallabhnagar, District Udaipur in Criminal Case

No.36/1999 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. The amount of fine imposed by the

trial Court, if not already deposited by the petitioner, then 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

27-Rashi/-

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