Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivnath vs State (2025:Rj-Jd:41330-Db)
2025 Latest Caselaw 13297 Raj

Citation : 2025 Latest Caselaw 13297 Raj
Judgement Date : 16 September, 2025

Rajasthan High Court - Jodhpur

Shivnath vs State (2025:Rj-Jd:41330-Db) on 16 September, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:41330-DB]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                  D.B. Criminal Appeal No. 559/2016
Shivnath S/o Shri Gulabnath Kalbeliya, Age 25 years, R/o Sesali,
P.S. Bali, District Pali.
                                                                      ----Appellant
                                       Versus
State of Rajasthan
                                                                    ----Respondent


For Appellant(s)             :     Mr. Rajesh Saharan, amicus curiae
For Respondent(s)            :     Mr. Vikram Singh Rajpurohit, PP


          HON'BLE MR. JUSTICE MANOJ KUMAR GARG
        HON'BLE MR. JUSTICE SANDEEP TANEJA
                     Judgment
16/09/2025

BY THE COURT : (PER HON'BLE MR. MANOJ KUMAR GARG,J)

Instant criminal jail appeal has been received by post on

behalf of the appellant through Superintendent, Central Jail, Ajmer

challenging the judgment dated 03.05.2016 passed by learned

Special Judge, POCSO Act (Sessions Judge), Bhilwara, in Sessions

Case No.08/2016 by which the learned Trial Court convicted and

sentenced the appellant as under:

S.No. Offence U/s              Sentence                  Fine       Sentence       in
                                                                    default of fine
  1.    363 IPC          Three Years' R.I.         Rs.5,000/-       1 month's SI
  2.    366-A IPC        Five Years' R.I.          Rs.10,000/- 2 months' SI
  3.    342 IPC          One Year's R.I.           Rs.1,000/-       7 Days' SI
  4.    5(K)(M)/6 of Life                          Rs.25,000/- 5 months' SI
        POCSO Act    Imprisonment

All the sentences were ordered to run concurrently.

Brief facts necessary to be noted for deciding the controversy

are that on 08.11.2015, complainant- Sanvar Bagariya S/o Pratap

Ji submitted a written report at Mahatma Gandhi Hospital Thana-

(Uploaded on 18/09/2025 at 02:36:56 PM)

[2025:RJ-JD:41330-DB] (2 of 6) [CRLA-559/2016]

Bhimganj, District- Bhilawra to the effect that his sister- Dali had

sustained a fracture in her leg. Following this, the complainant,

along with his wife and other family members, accompanied her to

Mahatma Gandhi Hospital in Bhilwara. At approximately 02:00 AM

on the same day, the complainant and his family members were

resting within the hospital premises. During this time, they

observed an individual seated nearby, who was covered with a

yellow blanket. The complainant requested a matchstick from this

person to light a bidi, which was received. After this exchange, the

complainant fell asleep, and the individual with the yellow blanket

also appeared to be sleeping beside him. At around 3:30 AM, upon

awakening, the complainant discovered that his elder daughter-

Sharda, aged approximately two and a half years, was missing.

Additionally, the man who had been lying nearby was also absent.

A search was conducted, during which Rajendra informed the

complainant that a person covered with a yellow blanket had

taken his daughter and was heading towards the main gate. The

complainant immediately reported the incident to the police

chowki at the hospital. Subsequently, his daughter- Sharda was

recovered, and the individual responsible for taking her was

apprehended by the police. The police authorities admitted the girl

for treatment, noting that she was covered with blood.

On the said report, Police registered the FIR against the

accused-appellant and started investigation. During the course of

investigation, Police arrested the accused-appellant. On

completion of investigation, police filed challan against the

accused-appellant before the concerned court.

(Uploaded on 18/09/2025 at 02:36:56 PM)

[2025:RJ-JD:41330-DB] (3 of 6) [CRLA-559/2016]

Thereafter, learned Trial Court framed, read over and

explained the charges to the accused-appellant for the offence

under Sections 363, 366-A, 342 IPC and Section 5(k)(m)/6 of

POCSO Act. He denied the charges and sought trial.

During the course of trial, the prosecution examined as many

as twenty-seven witnesses and also got exhibited relevant

documents in support of its case.

The accused appellant was examined under Section 313

Cr.P.C. In defence, no witness was examined.

Learned trial Court, after hearing the arguments from both

the sides, taking into consideration and appreciating the

documentary evidence and the statements of witnesses, vide

judgment dated 03.05.2016 convicted and sentenced the accused-

appellant for offences as mentioned hereinabove. Hence, this

criminal jail appeal.

Mr. Rajesh Saharan, amicus curiae, representing the

accused-appellant, contended that the incident occurred at

approximately 02:00 AM during nighttime, a period when visibility

is limited, making it unlikely to identify the accused appellant with

certainty. He further submitted that Rajendra (PW-11) stated

during his cross-examination that the accused was covered with a

yellow blanket, which hindered his ability to recognize or identify

the accused. Counsel also highlighted significant discrepancies,

improvements, and omissions in the testimonies of the

prosecution witnesses. Consequently, he urged that the order of

conviction passed by the learned Trial Court against the accused-

appellant be quashed and set aside.

(Uploaded on 18/09/2025 at 02:36:56 PM)

[2025:RJ-JD:41330-DB] (4 of 6) [CRLA-559/2016]

Per contra, the learned Public Prosecutor vehemently

opposed the prayer advanced by the counsel for the accused-

appellant. He submitted that the accused was apprehended by

certain individuals and subsequently handed over to the police.

Furthermore, PW-11 Rajendra, has identified the accused in the

identification parade. The Public Prosecutor also emphasized that

the medical evidence corroborates the prosecution's case,

indicating that the accused committed a heinous offense of raping

a deaf and mute minor girl, approximately two and a half years of

age. In light of the gravity of the crime, the Public Prosecutor

contended that no leniency or sympathy should be extended to

the accused. Accordingly, he urged that the appeal be dismissed.

We have considered the submissions of the counsel for the

parties made at bar and perused the impugned judgment as well

as record of the case.

In the present case, the prosecution has levelled a serious

allegation against the accused appellant, asserting that he

committed the offence of rape upon a minor girl, who is deaf and

mute, approximately two and a half years of age. A careful

examination of the evidentiary record reveals that the testimonies

of the witnesses are consistent and cohesive, thereby

strengthening the prosecution's case.

The statements of PW/1-Sanwarlal, the victim's father, and

PW/2-Sugana, the victim's mother, are in complete accord with

each other and align with the allegations made in the FIR. Notably,

their testimonies lack any contradictions, which underscores the

reliability and truthfulness of their accounts. Furthermore, PW/11-

Rajendra explicitly stated that he observed the minor girl being

(Uploaded on 18/09/2025 at 02:36:56 PM)

[2025:RJ-JD:41330-DB] (5 of 6) [CRLA-559/2016]

taken by an individual wearing a yellow-colored blanket.

Subsequently, the accused appellant was apprehended, and

Rajendra identified him during the identification parade,

reinforcing the link between the accused and the victim.

Additionally, PW/23-Kanhaiyalal, who was posted at the relevant

chowki, testified that he apprehended the accused with the child

and observed bleeding from the victim's body. When asked, the

accused disclosed his name as Shivnath, further establishing his

identity. This chain of events, corroborated by independent

witnesses, provides compelling circumstantial evidence connecting

the accused to the commission of the offence.

The medical evidence further consolidates the prosecution's

case. PW/6- Dr. Gyan Maheshwari observed three injuries on the

victim's body, indicating the possibility of violence and assault.

Similarly, PW/7- Dr. Gunwanti confirmed the presence of injuries

and opined that there was a plausible likelihood of rape. The

medical findings, therefore, substantiate the allegations and align

with the testimonies of the witnesses.

In light of the aforementioned evidence, there exists a

consistent and corroborated account from multiple independent

witnesses, reinforced by medical expert opinion. The cumulative

weight of this evidence leaves no reasonable doubt regarding the

guilt of the accused. The prosecution has, therefore, successfully

established the accused's guilt beyond all reasonable doubt.

Therefore, based on the totality of the evidence, the conviction of

the accused appellant is justified and warranted.

In the result, the present criminal jail appeal is hereby

dismissed. The accused appellant is hereby convicted for the

(Uploaded on 18/09/2025 at 02:36:56 PM)

[2025:RJ-JD:41330-DB] (6 of 6) [CRLA-559/2016]

offences under Sections 363, 366-A, 342 of IPC and Section 5(k)

(m)/6 of POCSO Act and sentence passed by the Trial Court is

upheld. He is in jail and will serve out the remaining part of the

sentence.

The record of the trial court be sent back forthwith.

A copy of this order be communicated to the accused-

appellant.

                                   (SANDEEP TANEJA),J                                  (MANOJ KUMAR GARG),J
                                    32-Ishan/-




                                                            (Uploaded on 18/09/2025 at 02:36:56 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 : MAIMS

 
 
Latestlaws Newsletter