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

State Of Rajasthan vs Mukesh Kumar (2025:Rj-Jd:41170-Db)
2025 Latest Caselaw 13287 Raj

Citation : 2025 Latest Caselaw 13287 Raj
Judgement Date : 16 September, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Mukesh Kumar (2025:Rj-Jd:41170-Db) on 16 September, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:41170-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               D.B. Crml Leave To Appeal No. 106/2025

State Of Rajasthan
                                                                      ----Appellant
                                        Versus
Mukesh Kumar S/o Shri Gangaram, Aged About 36 Years, R/o.
Jawali, Tehsil Rani, Dist Pali, Raj.
                                                                    ----Respondent


For Appellant(s)             :     Mr. Rajesh Bhati, PP
For Respondent(s)           :      --



          HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Judgment

16/09/2025

1. The present leave to appeal has been filed under Section 419

of BNSS against the judgment and order dated 10.06.2024 passed

by the Additional Sessions Judge, Sumerpur, District Pali in

Sessions Case No.18/2014 (CIS No.73/2014) to the extent vide

which the accused-respondent Mukesh Kumar has been acquitted

of the charges under Section 302 read with Section 120-B and 449

of IPC.

2. Heard learned Public Prosecutor and perused the original

record of the case as well as impugned judgment.

3. Briefly noted the facts in the present case are that an FIR

No. 91/2014 for the offences under Sections 147,148, 149, 458 &

302 read with Section 120-B of I.P.C. was registered on the

written report submitted by Deepa Ram (PW-1). As per the FIR,

on 16.06.2014 in the night at around 08:00 P.M. his father-in-law

(Uploaded on 16/09/2025 at 03:41:09 PM)

[2025:RJ-JD:41170-DB] (2 of 6) [CRLLA-106/2025]

Nava Ram (since deceased) was sitting in the "pole" of his

residence, then Ramesh Kumar, Pema Ram, Mukesh Kumar and 5-

7 other persons, armed with Lathis and sariya came there on the

motor-cycle and Jeep. They forcibly entered in the 'pole' and

enquired from Nava Ram about Laxmi, who is daughter of Pema

Ram. Suddenly, Ramesh Kumar, Pemaram and Mukesh Kumar with

intent to commit murder, inflicted lathi blows on the head and

other parts of the body of Nava Ram. In the written report Deepa

Ram, his wife Kasni Devi and his sister-in-law Shanti Devi and

other members of the family were shown as eye-witnesses of the

incident. Thereafter, the accused persons ran away from the spot

after some time of his arrival at the spot. At that time, Mohan Lal

and Vaktaram also came there and carried Nava Ram to Mahaveer

Hospital, Sumerpur.

4. After investigation, the police filed challan against the

accused Ramesh Kumar, however, the investigation against

Mukesh Kumar and Pema Ram was kept pending under Section

173(8) of Cr.P.C. Thereafter, the charges were framed against the

accused Ramesh Kumar who pleaded not guilty and sought to be

tried.

5. After recording the statements of total eight prosecution

witnesses, the supplementary charge-sheet was filed against the

accused Mukesh Kumar since absconded. The respondent Pema

Ram was added as an additional accused on the application filed

by the complainant under Section 319 of Cr.P.C. on 04.01.2016.

Thereafter, the charges were framed against Mukesh Kumar and

(Uploaded on 16/09/2025 at 03:41:09 PM)

[2025:RJ-JD:41170-DB] (3 of 6) [CRLLA-106/2025]

Pema Ram on 30.08.2016. Both of them pleaded not guilty and

sought to be tried.

6. The prosecution in support of its case examined 21 witnesses

and exhibited Ex.P/1 to Ex.P/43 documents and Article-1 to

Article-6. The trial court examined the accused persons under

Section 313 of Cr.P.C., who did not produce any oral evidence but

exhibited Ex.D/1 to Ex.D/7 documents in their defence.

7. After completion of trial against respondent-Mukesh Kumar,

the learned trial Court acquitted him vide judgment and order

dated 10.06.2024. Hence, the present leave to appeal has been

filed.

8. Learned Public Prosecutor has submitted that the accused-

respondent-Mukesh Kumar was present along with accused

Ramesh Kumar and Pema Ram. All the three accused persons

came to the house of complainant party with intent to commit the

offence of murder. He has further submitted that all above

accused inquired from the Nava Ram about Laxmi, who is

daughter of Pema Ram, sister of Ramesh Kumar and Mukesh

Kumar and then Ramesh Kumar inflicted a lathi blow on the head

of Nava Ram resulting in his death. There was common intention

of all the accused including the respondent - Mukesh Kumar to kill

Nava Ram. He, thus, urged that the trial court has committed

grave error while acquitting the respondent- Mukesh Kumar of the

charges levelled against him. He should have been convicted for

the offences under Section 302 read with Section 120-B of I.P.C.

9. After considering the arguments advanced by learned Public

Prosecutor and perusing the evidence available on record, we are

(Uploaded on 16/09/2025 at 03:41:09 PM)

[2025:RJ-JD:41170-DB] (4 of 6) [CRLLA-106/2025]

of the view that the trial court has not committed any error in

acquitting the respondent- Mukesh Kumar of the charges levelled

against him. The evidence available on record does not indicate

that Mukesh Kumar inflicted any blow on the person of the

deceased Nava Ram. The complainant Deepa Ram (P.W.1) in his

second statement recorded on 22.09.2016 has categorically stated

that out of three accused, only Ramesh was armed with Lathi and

there was no weapon in the hands of the rest of accused. He also

stated in his examination-in-chief that Ramesh inflicted lathi blow

on Nava Ram and rest of the accused were standing by. The

daughter of Pema Ram viz. Laxmi was residing with him. Nava

Ram was also residing with him. The accused had no enmity with

Nava Ram and, rather, were annoyed with him since the daughter

of Pema Ram was residing with him.

10. In the examination-in-chief of Smt. Kasni (PW-2) (wife of

PW-1 -Deeparam) recorded on 20.12.2016, she stated that

Ramesh Kumar inflicted lathi blow on the head of Nava Ram. She

did not specifically state that Mukesh Kumar also inflicted any

injury to Nava Ram. It is pertinent to mention here that in her first

statement recorded on 09.04.2015, she categorically stated that

Mukesh and Pema Ram did nothing with Nava Ram. When

statement of P.W. 2 - Kasni recorded on 20.12.2016 is compared

to her first statement, we find that there are great improvements

in her second statement which shows that she is not a truthful

witness.

11. Smt. Shanti Devi (PW-3) also attributed the fatal injury on

the skull of Nava Ram to Ramesh Kumar. Though, she stated that

(Uploaded on 16/09/2025 at 03:41:09 PM)

[2025:RJ-JD:41170-DB] (5 of 6) [CRLLA-106/2025]

Pema Ram also tried to inflict injury on Nava Ram but on their

cries, all the three accused ran away from the spot. It is also

important to note that in her first statement recorded on

07.05.2015, no overt act was attributed to Mukesh Kumar. As per

her statement, Pema Ram and Mukesh Kumar both were standing

by and Ramesh Kumar inflicted the lathi blow to Nava Ram.

12. Laxmi (PW-4) totally denied the prosecution story, hence,

she was declared hostile by the prosecution.

13. Devendra Singh (P.W. 19) who investigated the matter, in his

cross examination admitted the suggestion of the defence that

after completing the investigation, Mukesh Kumar was not found

involved in this matter.

14. Learned trial court after considering the FIR as well as oral

evidence of the prosecution witnesses particularly the statement

of complainant Deeparam and the statements of eye-witnesses

viz. Smt. Kasni, Shanti Devi and Laxmi as also the Investigation

Officer Devendra Singh arrived at the conclusion that Mukesh

Kumar had no common intention to commit the murder of Nava

Ram. Mukesh Kumar had no enmity with Nava Ram (since

deceased). In this background, we are of the opinion that the

findings recorded by the trial court in the impugned judgment

dated 10.06.2024 while acquitting the accused Mukesh Kumar are

based on an apropos appreciation of evidence available on record

and do not suffer from any illegality, infirmity or perversity

whatsoever warranting interference therein.

(Uploaded on 16/09/2025 at 03:41:09 PM)

[2025:RJ-JD:41170-DB] (6 of 6) [CRLLA-106/2025]

15. As a consequence, we find no reason to grant leave to

appeal, hence, the application seeking leave to appeal is dismissed

as being devoid of merit.

16. The record be returned to the trial court forthwith.

                                   (ANUROOP SINGHI),J                                  (VINIT KUMAR MATHUR),J

                                    16-SunilS/Shahenshah-




                                                             (Uploaded on 16/09/2025 at 03:41:09 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