Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sohan Ram vs State (2025:Rj-Jd:44607)
2025 Latest Caselaw 14084 Raj

Citation : 2025 Latest Caselaw 14084 Raj
Judgement Date : 10 October, 2025

Rajasthan High Court - Jodhpur

Sohan Ram vs State (2025:Rj-Jd:44607) on 10 October, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:44607]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Appeal No. 526/1996 Sohan Ram S/o Bhoma Ram, R/o Jaswantabad, Tehsil Merta, District Nagaur.

----Appellant Versus State of Rajasthan, Through Public Prosecutor.

----Respondent

For Appellant(s) : Mr. Ranjeet Singh Joshi Mr. Abhijeet Joshi Ms. Reema Gupta Mr. Kapil Bissa For Respondent(s) : Mr. CS Ojha, PP

JUSTICE DINESH MEHTA Judgment 10/10/2025

1. The present appeal is directed against the judgment and

order dated 10.10.1996 passed by the learned Sessions Judge,

Merta (hereinafter referred to as the 'trial Court') in Sessions Case

No.28/94, whereby the appellant has been convicted under

sections 451 and 326 of the Indian Penal Code, 1860 (hereinafter

referred to as the 'IPC').

2. The facts leading to the present appeal are that a written

report dated 08.04.1994 came to be submitted by the

complainant - Ram chandra inter alia alleging that when he was

sleeping on 07.04.1994 in his house, the appellant-accused person

came with an axe and gave a blow on his right hand and fled.

3. It was asserted by the complainant that he saw him from a

distance of 10 Paunda (about 25-30 ft.) from behind, when the

accused-appellant was running away.

4. Inviting Court's attention towards the testimony of injured

eye-witness - Ram Chandra (PW-1), Mr. Joshi, learned counsel for

(Uploaded on 10/10/2025 at 04:42:56 PM)

[2025:RJ-JD:44607] (2 of 3) [CRLA-526/1996]

the appellant argued that the complainant has though stated that

he had seen the accused appellant from behind when he was

trying to run but in his cross-examination, he clearly stated that

due to infliction of axe, he became unconscious.

5. It was vehemently argued by Mr. Joshi that when the injured

complainant had become unconscious, how could he see and

recognize the appellant from a distance of about 30 ft. that too

when it was dark at 8 p.m. on the fateful day.

6. Learned counsel contended that regardless of this

contradiction in the testimony of the injured eye-witness, the trial

Court has convicted the appellant for the offence under section

326 of the IPC.

7. Learned Public Prosecutor on the other hand vehemently

opposed the arguments advanced by Mr. Joshi and argued that an

axe had been recovered from the appellant and prior animosity

had been proved with oral testimony. He submitted that the

complainant was lucky not to have suffered an injury on his vital

parts (neck and head), otherwise, the infliction would have been

fatal.

8. Learned Public Prosecutor argued that as a matter of fact,

the trial Court ought to have convicted the appellant under section

307 of the IPC instead of confining the conviction to one under

section 326 of the IPC.

9. Having heard learned counsel for the parties and on perusal

of the testimony of injured eye-witness Ram Chandra (PW-1) and

the injury report, this Court is of the view that so far as the

appellant's involvement in the incident is concerned, same is

proved.

(Uploaded on 10/10/2025 at 04:42:56 PM)

[2025:RJ-JD:44607] (3 of 3) [CRLA-526/1996]

10. This Court is not much convinced with the argument of

learned Public Prosecutor that it should have been a conviction

under section 307 of the IPC, because there were no repeated

blows.

11. That apart, the trial Court has convicted the appellant under

sections 451 and 326 of IPC, hence, this Court would not like to

alter the conviction as claimed, moreso when a period of more

than 31 years has since passed.

12. Considering the injury report, the depth of the wound and

the fact that a period of about 31 years has passed since the

incident took place, this Court is of the view that though the

appeal does not call for any interference on merit but the sentence

awarded to the accused-appellant deserves to be modified to the

extent of the sentence already undergone.

13. Therefore, while rejecting the appeal on merit and upholding

the conviction, substantive sentence awarded to the accused-

appellant is altered to the extent of the sentence already

undergone. The sentence of the appellant stands reduced to the

period already undergone subject to the payment of a fine of

Rs.10,000/-, which he shall have to deposit within a period of four

weeks from today.

14. On deposition of the amount of Rs.10,000/-, the bail bonds

furnished by the appellant shall stand discharged.

15. The appeal is disposed of accordingly.

(DINESH MEHTA),J 27-raksha/-

(Uploaded on 10/10/2025 at 04:42:56 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter