Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kishan Lal @ Pappu vs State (2025:Rj-Jd:51172)
2025 Latest Caselaw 16142 Raj

Citation : 2025 Latest Caselaw 16142 Raj
Judgement Date : 26 November, 2025

Rajasthan High Court - Jodhpur

Kishan Lal @ Pappu vs State (2025:Rj-Jd:51172) on 26 November, 2025

Author: Bhuwan Goyal
Bench: Bhuwan Goyal
[2025:RJ-JD:51172]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                     S.B. Criminal Appeal No. 32/1996

Kishan Lal @ Pappu S/o Punam Chand, aged 22 years, R/o Near
Royal Market Didwana, District Nagaur.
                                                                        ----Appellant
                                       Versus
State of Rajasthan
                                                                      ----Respondent


For Appellant(s)             :     Ms. Anjali Kaushik for Mr. S. K. Verma
For Respondent(s)            :     Mr. Rajesh Bhati, AGA



             HON'BLE MR. JUSTICE BHUWAN GOYAL

Judgment

26/11/2025

1. The present appeal has been filed by the accused-appellant

Kishan Lal @ Pappu against the judgment and order dated

23.12.1995 passed by Sessions Judge, Nagaur Camp at Didwana,

in Sessions Case No.09/1995 whereby, accused-appellant has

been convicted for the offence under Section 325 IPC & sentenced

to undergo two years rigorous imprisonment with fine of

Rs.2000/-; in default of payment of fine to further undergo 3

months' simple imprisonment and for the offence under Section

323 IPC & sentenced to undergo six months' rigorous

imprisonment with fine of Rs.300/-; in default of payment of fine

to further undergo one month's simple imprisonment.

2. Facts of the case in short are that the complainant - Sunda

Ram submitted a written report at Police Station, Didwanan on

02.06.1995 stating therein that at about 11 O' clock in the

morning one Jetha Ram came and informed him that his brother

(Uploaded on 28/11/2025 at 12:55:18 PM)

[2025:RJ-JD:51172] (2 of 5) [CRLA-32/1996]

Om Prakash has been beaten by Kishan Lal and he is admitted in

hospital and lying unconscious. On that basis, F.I.R. No.54/1995

was registered for the offence under sections 341 & 323 I.P.C and

later on Section 325 & 307 IPC were also added and investigation

was commenced. After investigation, police submitted charge-

sheet against the appellant for the offences under Sections 341,

323, 325 & 307 I.P.C before the Civil Judge (Jr. Division) &

Additional Chief Judicial Magistrate, Didwana, who committed it to

the Court of Additional Sessions Judge, Nagaur Camp at Didwana.

The trial Court framed charges against the accused-appellant for

the offences under Sections 307, 323 & 325 I.P.C. The accused

denied the charges and claimed for trial. The prosecution

produced witnesses. The statement of accused-appellant was

recorded under Section 313 Cr.P.C. After conclusion of trial, the

trial Court passed judgment and order dated 23.12.1995

acquitting the accused-appellant for the offence under Section 307

I.P.C. but convicted him for the offences under Sections 325 & 323

of I.P.C and sentenced him as indicated above. Aggrieved by

judgment of conviction and sentence dated 23.12.1995, the

accused-appellant has preferred this criminal appeal.

4. Heard learned counsel for the parties.

5. Learned counsel for the appellant submits that no appeal has

been filed by the State against the acquittal of the accused

appellant for the offence under Section 307 IPC and instant appeal

has been filed by the accused-appellant against his conviction and

sentence for the offences under Sections 323 & 325 IPC. He

further submits that he does not wish to press instant criminal

appeal in respect of judgment of conviction passed by the trial

(Uploaded on 28/11/2025 at 12:55:18 PM)

[2025:RJ-JD:51172] (3 of 5) [CRLA-32/1996]

Court and prefers to make submissions on the point of sentence

only.

6. Learned counsel for the appellant also submits that incident

in the present case took place way back in the year 1995 i.e. more

than 31 years ago; appellant was 21 years of age at the time of

incident and now he is around 52 years old and facing agony of

trial since last more than 31 years; appellant belongs to poor

strata of society and remained in police and judicial custody for a

period of more than three weeks and there is no previous

conviction recorded against the appellant, therefore, he prays that

ends of justice would meet if a lenient view is taken in the matter

and sentence of imprisonment awarded to the appellant is reduced

to the period already undergone by him.

7. Learned counsel for the accused-appellant has relied upon

the judgment passed by the Hon'ble Supreme Court in 'Karthick

& Ors. Vs. The State represented by Inspector of Police,

Kancheepuram District, Tamil Nadu' in Criminal Appeal No.

543/2020 arising out of SLP (Criminal) No. 2040 of 2020, decided

on 26.08.2020, in the case of 'State of Uttar Pradesh vs.

Tribhuwan and Ors.' reported in AIR 2017 SC 5249 and the

judgment passed by the Co-ordinate Bench of this Court in the

case of 'Jagdish and Ors. Vs. State of Rajasthan' reported in

1989 (2) WLN 583.

8. Per contra, learned Government Advocate while opposing the

appeal, submits that looking to the overall facts and circumstances

of the case and the well reasoned speaking order passed by the

trial court, sentence awarded by the trial Court cannot be said to

be disproportionate.

(Uploaded on 28/11/2025 at 12:55:18 PM)

[2025:RJ-JD:51172] (4 of 5) [CRLA-32/1996]

9. I have considered the arguments advanced at the Bar and

have gone through impugned judgment and record of the case.

10. Since the appeal against conviction of accused-appellant

Kishan Lal @ Pappu is not pressed and after perusing the record,

nothing is noticed which requires interference in the finding of

guilt reached by the trial Court, this Court does not wish to

interfere in the judgment of conviction of accused-appellant

Kishan Lal @ Pappu. Accordingly, the judgment of conviction

passed by the trial court against accused-appellant- Kishan Lal @

Pappu is maintained.

11. As far as question of sentence is concerned, after perusing

judgment and order impugned and considering the submissions of

learned counsel for the parties; appellant was incarcerated for

sometime during investigation & trial and is facing the trial since

last more than 31 years and no evidence regarding previous

conviction of the appellant is produced on record, this Court is of

the opinion that no fruitful purpose would be served by sending

him to jail now.

12. This Court is conscious of the judgments rendered in Alister

Anthony Pareira Vs. State of Maharashtra : (2012) 2 SCC

648 and Haripada Das Vs. State of W.B. : (1998) 9 SCC 678,

wherein, the Hon'ble Apex Court observed as under:

Alister Anthony Pareira (Supra)

"There is no straitjacket formula for sentencing an accused on proof of crime. The courts have evolved certain principles: twin objective of the sentencing policy is deterrence and correction. What sentence would meet the ends of justice depends on the facts and circumstances of each case and the court must keep in mind the gravity of the crime, motive for the

(Uploaded on 28/11/2025 at 12:55:18 PM)

[2025:RJ-JD:51172] (5 of 5) [CRLA-32/1996]

crime, nature of the offence and all other attendant circumstances."

Haripada Das (Supra)

"...considering the fact that the respondent had already undergone detention for some period and the case is pending for a pretty long time for which he had suffered both financial hardship and mental agony and also considering the fact that he had been released on bail as far back as on 17-1-1986, we feel that the ends of justice will be met in the facts of the case if the sentence is reduced to the period already undergone..."

13. Consequently, the judgment of conviction dated 23.12.1995

passed by the learned trial Court against the appellant is affirmed

but the quantum of sentence awarded by the trial Court is

modified and the sentence awarded to the accused-appellant by

the trial Court for the offence under Sections 325 & 323 IPC is

reduced to the period already undergone by him, which would be

sufficient and justifiable to serve the interest of justice. The

appellant is on bail. He need not to surrender. His bail bonds are

discharged.

14. The appeal stands disposed of accordingly.

15. A copy of this order along with record be sent to the trial

court forthwith

(BHUWAN GOYAL),J 3-A.Arora/-

(Uploaded on 28/11/2025 at 12:55:18 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter