Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxman vs State (2025:Rj-Jd:49334)
2025 Latest Caselaw 15532 Raj

Citation : 2025 Latest Caselaw 15532 Raj
Judgement Date : 17 November, 2025

Rajasthan High Court - Jodhpur

Laxman vs State (2025:Rj-Jd:49334) on 17 November, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:49334]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                      S.B. Criminal Appeal No. 415/1996

Laxman S/o Panna, By caste Baori, R/o Bambora, Tehsil
Pratapgarh, District Chittorgarh.
                                                                          ----Appellant
                                         Versus
State of Rajasthan
                                                                        ----Respondent


For Appellant(s)               :     Mr. Jayant Jain with
                                     Ms. Urvashi Kalla
For Respondent(s)              :     Mr. Pawan Kumar Bhati, PP



            HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

17/11/2025

Instant criminal appeal under Section 374(ii) Cr.P.C. has

been filed by the appellant against the judgment dated

10.07.1996 passed by learned Special Judge-cum-Addl. Sessions

Judge, Pratapgarh in Session Case No.115/1992 (7/86) by which

the learned Judge convicted the appellant for offence under

Section 307 IPC and sentenced him to two years' rigorous

imprisonment and a fine of Rs.2,000/- and in default of payment

of fine he shall further undergo three months' rigorous

imprisonment.

Brief facts of the case are that on 01.07.1985 Mangilal

Chhabra, gave an information at Police Station Chhoti Sadri to the

effect that they have wells in village Charlia and there is a lis

pending in the Court of Sub Divisional Magistrate. On 01.07.1985

his brother-in-law Bhagchand went to the well then accused-

appellant alongwith other persons came with lathis, axe and other

(Uploaded on 17/11/2025 at 03:39:26 PM)

[2025:RJ-JD:49334] (2 of 3) [CRLA-415/1996]

weapons and attacked on Bhagchand. In the said incident,

Bhagchand received various injuries and after hearing his hue and

cry, some persons came there and rescued him. A case was

registered against the accused-appellant and started investigation.

On completion of investigation, police filed challan against

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

Section 307 IPC were framed by the trial court against the present

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

During the course of trial, the prosecution examined as many

as twelve 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.

Upon conclusion of the trial, the learned trial court vide

impugned judgment dated 10.07.1996 convicted and sentenced

the accused-appellant for the offences under Section 307 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 1985 and the accused

appellant has so far suffered a sentence for a period of more than

eight months including remission, out of total sentence of two 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

(Uploaded on 17/11/2025 at 03:39:26 PM)

[2025:RJ-JD:49334] (3 of 3) [CRLA-415/1996]

awarded to the accused appellant nor any compassion or

sympathy is called for in the said case.

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 1985 and,

the appellant has so far undergone for a period of more than eight

months of incarceration including remission, out of total sentence of

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

trauma of protracted trial. The appellant has served the sentence

for offence under Section 307 IPC. 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 307 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 307 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 waived if not already deposited. Appellant is

on bail. He need not surrender. His bail bond stands discharged.

Record, if received, be sent back forthwith.

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

(Uploaded on 17/11/2025 at 03:39:26 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter