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

State Of Rajasthan vs Jitendra @ Jitu
2026 Latest Caselaw 5879 Raj

Citation : 2026 Latest Caselaw 5879 Raj
Judgement Date : 16 April, 2026

[Cites 22, Cited by 0]

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Jitendra @ Jitu on 16 April, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:17521-DB]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
                   (1) D.B. Murder Refrence No.2/2022

State Of Rajasthan, Through PP
                                                                          ----Petitioner
                                         Versus
Jitendra @ Jitu S/o Sh. Narayan, Mathugamda Pal Fala Dunger
P.s. Sadar Dungarpur Dist. Dungarpur (Raj.).
                                                                      ----Respondent
                                   Connected With
               (2) D.B. Criminal Appeal (Db) No. 173/2022
Jitendra       @   Jitu      S/o      Narayan,         Aged       About     28   Years,
Mathugamada Pal Falan, Dengur, Dist. Dungarpur (Raj.).
               (At Present Lodged In Dist. Jail Dungarpur)
                                                                          ----Petitioner
                                         Versus
State Of Rajasthan, Through PP
                                                                      ----Respondent


For Petitioner(s)              :     Mr. Deepak Choudhary, AAG assisted
                                     by Mr. K.S Kumpawat
For Respondent(s)              :     Mr. Vineet Jain, Sr. Adv. assisted by
                                     Mr. Rajeev Bishnoi



            HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
          HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

                                      Judgment

BY THE COURT: (Per Hon'ble Mr. Justice Vinit Kumar Mathur)

1. Date of conclusion of argument 08.04.2026

2. Date on which the judgment was 08.04.2026 reserved

3. Whether the full judgment or only Full Judgment operative part is pronounced

4. Date of Pronouncement 16.04.2026

1. The Hon'ble Supreme Court in the case of Nipun Saxena &

Anr. Vs. Union of India & Ors., (2019) 2 SCC 703, and further

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (2 of 31) [MREF-2/2022]

reiterated in Birbal Kumar Nishad Vs. State of Chhattisgarh

(SLP (Crl.) No. 4540/2021, decided on 30.06.2021),

emphasized the mandatory requirement of protecting the identity

of victims of sexual offences, this Court deems it appropriate to

withhold the real name and identity of the victim and her close

relatives. Accordingly, for the purpose of maintaining anonymity,

the victim has been referred to as the "victim" and/or "A" and

close relatives has also been referred to by a fictitious name in the

present judgment as under -

                                "R"                  "Victim" Mother.
                                "M"                   "victim" Father.

2. By the impugned judgment and order dated 01.10.2022,

passed in Sessions Case No.58/2022, the Learned Special Judge

(Protection of Children from Sexual Offences Act, 2012),

Dungarpur (referred to hereinafter as "the Trial Court"), in the

case of State of Rajasthan vs. Jitendra & Ors., convicted and

sentenced the accused-appellant as under:-

376 AB IPC Death Penalty, with a In default of payment of fine Read with Fine of Rs.1,00,000/- to further undergo Additional 5(J)(iv)(i) Imprisonment.

(M)/6 POCSO Act,2012 3/4 of POCSO Life Imprisonment for In default of payment of fine Act,2012 Rest of his Natural life, to further undergo one year with a fine of Rs. Additional rigorous 1,00,000/- Imprisonment 302 IPC Life Imprisonment, withIn default of payment of fine a fine of Rs. 3,00,000/-

to further undergo one year Additional rigorous Imprisonment.

363 IPC Rigorous Imprisonment In default of payment of fine for Five years, with a to further undergo 5 Month's fine of Rs. 10,000/- Additional simple Imprisonment

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (3 of 31) [MREF-2/2022]

3. Death Reference No.02/2022 has been submitted by the Trial

Court under Section 366 Cr.P.C. seeking confirmation of the capital

punishment awarded to accused-appellant Jitendra @ Jitu. Appeal

No.173/2022 has been preferred by accused/appellant Jitendra @

Jitu assailing the impugned judgment.

4. As the Death Reference as well as Appeal both arise out of

the same judgment and order, they have been heard and are

being decided together.

FACTUAL ASPECTS:

5. Facts relevant for adjudication of the present case are that a

written report (Exhibit P-6) was submitted by the complainant "R",

along with her husband "M" at Police Station Sadar, Dungarpur on

29.06.2022 at about 4:58 PM. In the said report, it was stated

that their daughter, victim "A", born on 18.05.2012 (aged about 10

years), who was a student of Class V, had, after having dinner on

28.06.2022, gone to sleep along with her mother on a cot placed

in the courtyard outside their house. It was further stated that the

complainant had spoken to her husband at around 11:00 PM and

thereafter went to sleep. However, at about 12:00-1:00 AM in the

night, upon waking, she found that her minor daughter "A" was

missing. Despite searching at various places and making inquiries

from relatives, the victim could not be traced. Accordingly, a

request was made to register a missing persons report and to

search for the victim.

6. On the basis of the said report, a case bearing FIR No.

157/2022 came to be registered at Police Station Sadar,

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (4 of 31) [MREF-2/2022]

Dungarpur for the offence under Section 363 of the Indian Penal

Code.

7. During the course of investigation, the dead body of the 10-

year-old victim was recovered from beneath a culvert (Puliya)

situated on the road leading to Depat Falla.

8. After completion of investigation, the police filed a charge-

sheet against the accused - appellant for the offences under

Sections 363, 364, 366, 376(2), 376A, 376AB and 302 of the

Indian Penal Code along with Sections 3/4 and 5(J)(iv)(i)(M)/6 of

the Protection of Children from Sexual Offences Act, 2012 before

the competent court, from where the case was committed to the

Court of Sessions for trial.

9. Learned trial court, after hearing arguments on charge,

framed, read over and explained the charges under Sections 302,

363 and 376AB IPC along with Sections 3/4 and 5(J)(iv)(i)(M)/6 of

the POCSO Act, 2012 to the accused-appellant, who denied the

same and claimed trial.

10. During the trial, the prosecution examined as many as 29

witnesses. In support of its case, the prosecution also produced

documentary evidence, Exhibits P-01 to P-84 in support of its

case; whereafter the prosecution evidence was closed.

11. The statement of the accused-appellant was recorded under

Section 313 Cr.P.C., wherein he denied the prosecution allegations

in toto and claimed to be innocent, in defence, the accused-

appellant not examined any witness.

12. Learned Trial Court, after hearing the arguments advanced

on behalf of both sides and upon appreciation of the oral and

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (5 of 31) [MREF-2/2022]

documentary evidence brought on record, convicted and

sentenced the accused-appellant for the offences under Sections

302, 363 and 376AB IPC along with Sections 3/4 and 5(J)(iv)(i)

(M)/6 of the POCSO Act, 2012 and sentenced him vide judgment

dated 01.10.2022, as mentioned hereinabove..

13. Being aggrieved by the aforesaid judgment of conviction and

order of sentence passed by the learned trial court, the accused-

appellant has preferred the aforesaid criminal appeal before this

Court. As stated above, the Murder Reference too was submitted

by learned trial court before this Court for confirmation of the

death sentence awarded to the accused - Jitendra @ Jitu.

SUBMISSIONS ON BEHALF OF ACCUSED/APPELLANT:

14. Learned Senior Counsel Mr. Vineet Jain, appearing on behalf

of the accused-appellant, while assailing the impugned judgment,

vehemently submitted that the judgment dated 01.10.2022

passed by the learned trial court is contrary to the evidence

available on record and, therefore, the same is unsustainable in

the eye of law and deserves to be quashed and set aside by this

Court.

15. Learned Senior Counsel for the accused-appellant submitted

that the prosecution has utterly failed to establish its case beyond

reasonable doubt and, as such, no conviction can be sustained

against the accused-appellant. The entire case of the prosecution

rests on circumstantial evidence; however, the chain of

circumstances is incomplete and does not conclusively point out

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (6 of 31) [MREF-2/2022]

towards the guilt of the accused-appellant, particularly when the

accused-appellant is a married person having two minor children.

16. Learned Senior Counsel for the accused-appellant submitted

that the learned trial court has failed to properly appreciate the

evidence in the light of settled principles of criminal jurisprudence

and has erred in placing reliance on inconsistent and contradictory

statements of the prosecution witnesses. He further submitted

that none of the witnesses has specifically deposed that the

accused-appellant committed the alleged offence and material

contradictions exist in their testimonies. He also submitted that

had the accused-appellant committed the offence, he would have

absconded, whereas he remained present and did not attempt to

flee.

17. Learned Senior Counsel for the accused-appellant submitted

that the contradictions appearing in the statements of the

prosecution witnesses cast serious doubt on the veracity of the

prosecution story. There is no evidence of "last seen" connecting

the accused-appellant with the victim, nor is there any eyewitness

so as to establish that the alleged crime has been committed by

the accused-appellant. The implication of the accused-appellant is

based merely on suspicion and alleged recovery of a shirt and

blood-stained underwear, which, in itself, is insufficient to establish

guilt beyond reasonable doubt.

18. Learned Senior Counsel for the accused-appellant submitted

that during the course of trial, the principal circumstances relied

upon by the prosecution, which have weighed with the learned

trial court, are limited to: (i) the alleged presence of the accused-

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (7 of 31) [MREF-2/2022]

appellant near the puliya on the morning of 29.06.2022; (ii) the

recovery of a blood-stained shirt and undergarment at the

instance of the accused-appellant; and (iii) the FSL report

indicating that the hair found on the shirt of the deceased

matched with the DNA of the accused-appellant and that the blood

found on the shirt of the accused-appellant matched with the DNA

of the deceased. He further submitted that solely on the basis of

these circumstances, the learned trial court has proceeded to

convict the accused-appellant and awarded the sentence of death.

19. Learned Senior Counsel submitted that the entire

prosecution case suffers from serious infirmities and

inconsistencies. He further submitted that if the accused-appellant

was in custody since 29.06.2022, as is evident from the record,

there was no occasion for him to conceal the alleged incriminating

articles. The prosecution version that the accused-appellant was

released after sampling on 30.06.2022 is wholly improbable and

contrary to normal human conduct. He also submitted that if the

accused-appellant was not a suspect at the relevant time, there

was no justification for detaining him at the police station on

29.06.2022 and subjecting him to sampling on 30.06.2022, which

clearly indicates that he was already under suspicion.

20. Learned Senior Counsel submitted that even assuming, for

the sake of argument, without admitting that the accused-

appellant was formally arrested on 02.07.2022, it is against

common prudence that a person, who apprehends his implication

in a serious offence, would preserve incriminating articles in his

own house so as to facilitate their recovery by the police. Thus, in

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (8 of 31) [MREF-2/2022]

either eventuality, the alleged recovery is highly doubtful and

appears to be a planted one. He further submitted that the

disclosure memo (Exhibit P-77) is nothing but a document

prepared under coercion and cannot be relied upon.

21. Learned Senior Counsel submitted that the prosecution has

failed to establish that the alleged recovery was made from the

conscious and exclusive possession of the accused-appellant.

Admittedly, the house in question was not in exclusive possession

of the accused-appellant, no independent witness was associated

with the recovery proceedings, and even the signatures of the

family members present at the house were not obtained on the

recovery memos. Furthermore, the house was not found locked at

the time of recovery. In such circumstances, the alleged recovery

cannot be said to be reliable and, consequently, the subsequent

FSL matching loses its evidentiary value.

22. With regard to the FSL evidence, learned Senior Counsel

submitted that the prosecution has relied upon exhibits P-25 to P-

28 to establish the chain of custody of the samples. However,

none of these documents indicate that the clothes of the deceased

were handed over by the Medical Officer to the police. He further

pointed out that Dr. Gunwanti Meena (PW-14), in her cross-

examination, has categorically admitted that at the time of post-

mortem, the deceased was not wearing any clothes. This creates a

serious doubt regarding the origin and custody of the clothes

allegedly sent for forensic examination.

23. Learned Senior Counsel further submitted that as per the

malkhana register (Exhibit P-66A), the entries regarding deposit

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (9 of 31) [MREF-2/2022]

and forwarding of articles to the FSL reveal inconsistencies and

gaps in the chain of custody. The forwarding letters and receipts

(Exhibits P-16, P-17, P-18, P-63, P-64 and P-65) do not inspire

confidence and fail to conclusively establish that the samples

remained untampered. In such circumstances, the FSL report

(Exhibit P-76), which forms the basis of the conviction, cannot be

treated as conclusive proof linking the accused-appellant with the

alleged offence.

24. Learned Senior Counsel submitted that the conduct of the

accused-appellant is wholly inconsistent with the prosecution case.

He pointed out that the accused-appellant was seen visiting the

place of occurrence along with his daughter, which is contrary to

the normal human behaviour of a person who has committed such

a grave offence, as such a person would ordinarily avoid the place

of occurrence and not move around openly with a minor child.

25. On the aspect of sentence, learned Senior Counsel submitted

that the present case is admittedly based on circumstantial

evidence, and yet the learned trial court, on the very same day

after recording conviction, proceeded to hear arguments on

sentence post-lunch and awarded capital punishment without

granting adequate opportunity to the accused-appellant to place

mitigating circumstances on record. He further submitted that as

per the settled law laid down by the Hon'ble Supreme Court in

Bachan Singh Vs. State of Punjab, reported in 1983(1) SCR

145 the imposition of death penalty is warranted only when the

case unquestionably falls within the category of "rarest of rare"

and when the alternative option of life imprisonment is foreclosed.

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (10 of 31) [MREF-2/2022]

In the present case, there is no evidence to suggest that the

offence was premeditated, nor was any weapon carried by the

accused-appellant. The trial court has failed to properly examine

whether the case satisfies the parameters laid down for awarding

capital punishment.

26. In the alternative, learned Senior Counsel submitted that

even assuming the conviction to be justified, the present case

does not fall within the category of "rarest of rare" cases and,

therefore, the sentence of death penalty deserves to be commuted

to life imprisonment.

27. E-converso, learned Additional Advocate General Mr. Deepak

Choudhary has vehemently opposed the submissions advanced on

behalf of learned Senior Counsel for the accused-appellant and

has supported the findings recorded by the learned trial court. He

further submitted that the impugned judgment dated 1.10.2022

does not suffer from any infirmity or illegality and that the

conviction of the accused-appellant for the offences under Section

302, 363 and 376AB IPC along with Sections 3/4 and 5(J)(iv)(i)

(M)/6 of the POCSO Act, 2012 has been rightly recorded on the

basis of reliable and cogent evidence available on record.

Therefore, he prays that the Murder Reference submitted by the

learned trial court for confirmation of death penalty may be

allowed and the appeal filed by the accused-appellant against the

judgment of conviction and sentence passed by the learned trial

court may be rejected.

28. We have bestowed our anxious consideration to the

submissions advanced by learned counsel for the parties and have

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (11 of 31) [MREF-2/2022]

carefully re-appreciated the entire oral as well as documentary

evidence available on record including the impugned judgment

dated 1.10.2022.

29. The testimony of ("R") PW-4, the mother of the

deceased/victim, as recorded on 28.07.2022, reveals that on the

intervening night of 28-29 June 2022, her husband was at

Ahmedabad for work. She was residing at home with her three

sons and her only daughter, the deceased/victim. At about 9:30

p.m., after having dinner together in the courtyard, the family

retired to sleep on three separate cots arranged therein. One cot

was occupied by PW-4 and one of her sons, the second by another

son, and the third by the youngest child along with the

deceased/victim. At about 10:30 p.m., her husband telephonically

enquired whether the children had slept, to which she replied in

the affirmative and asked him to rest as she also had night duty.

Thereafter, owing to the cool breeze, she fell into deep sleep. Upon

waking at about 5:30 a.m., she noticed that the deceased/victim

was missing from the cot. Initially presuming that the child might

have gone to the bathroom, she waited for some time; however,

when the deceased did not return, she grew anxious and began

searching in the neighbourhood, but of no avail. She then

informed her husband, who returned from Ahmedabad, and upon

the advice of villagers, a missing report (Exhibit P-6) was lodged

at the police station.

30. PW-4 further deposed that at about 5:30 p.m. on the same

day, Sanjay, the son of her brother-in-law, informed them

telephonically that the dead body of the deceased/victim had been

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (12 of 31) [MREF-2/2022]

found inside a culvert (Puliya) at Depat Falla. Upon reaching the

spot, she observed the condition of the body, which bore injuries

including bruising on the private parts and lower back, and a

grievous injury on the right side of the head suggestive of impact

by a stone. The deceased was found without proper clothing. The

inquest proceedings (Exhibit P-1) and site inspection memos

(Exhibits P-4 and P-5) bear her signatures. She also stated that

one PW-3 Moga Katara informed them that at about 6:30 a.m. he

had seen the accused-appellant, Jitendra alias Jitu, emerging from

the culvert with a beer bottle in his hand and a scooter parked

nearby. In cross-examination, she admitted that there was no

prior enmity between her family and the accused-appellant, whose

house was situated opposite theirs, and that both families had

cordial relations. She denied the suggestion that the deceased

might have been killed by some unknown person and falsely

implicated the accused-appellant.

31. PW-3 Moga Katara, a material witness, stated that on

29.06.2022 at about 6:30 a.m., while proceeding on his

motorcycle towards Dungar Fala, he reached the culvert (puliya)

on Depat Falla road and saw the accused Jitendra alias Jitu coming

up from beneath the culvert (puliya) holding a beer bottle, with a

scooter parked nearby. On being questioned as to why he was

drinking at such an early hour, the accused-appellant replied that

he was under stress from the previous night. Thereafter, Moga

proceeded with his work and returned home at about 9:30 a.m.,

by which time news had spread that the deceased was missing.

Later, at about 6:30 p.m., upon learning that the dead body had

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (13 of 31) [MREF-2/2022]

been found at the same culvert (puliya), he went to the spot and

disclosed to the villagers and the police what he had witnessed

earlier in the morning. His statement recorded under Section 164

Cr.P.C. (Exhibit P-2) corroborates his version. In cross-

examination, he admitted that he had not seen the actual

commission of the offence and that his suspicion against the

accused-appellant was based on having seen him at the spot in

the early morning hours. He also acknowledged that the place was

not entirely deserted and that there were houses and shops

nearby.

32. PW-19 Prem Kumar lent partial corroboration to the

testimony of PW-3 by stating that at about 6:00 a.m. on the same

day, while he had gone near the culvert (puliya) to answer the call

of nature, he saw the accused-appellant present there with a

bottle, and Moga Katara questioning him. However, in cross-

examination, he conceded that he had not clearly heard the

conversation between them and had not distinctly seen the beer

bottle, thereby limiting the evidentiary value of his testimony.

33. The medical evidence, as deposed by PW-14 Dr. Gunwanti

Meena, a member of the medical board, establishes that the

postmortem of the deceased was conducted on 30.06.2022. The

examination revealed multiple ante-mortem injuries, including

severe genital trauma, rupture of internal reproductive organs,

and hemorrhages in the head region. The hymen was freshly torn

and there were extensive injuries indicating forcible sexual

assault. Internal examination disclosed subdural and subarachnoid

hemorrhages in the parietal region of the brain. The cause of

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (14 of 31) [MREF-2/2022]

death was opined to be strangulation coupled with head and brain

injuries, and the injuries were stated to have been inflicted within

a short duration prior to death. The doctor clarified in cross-

examination that such injuries could not have been caused by any

animal attack and that absence of visible semen does not rule out

sexual assault, as confirmation requires forensic analysis.

34. The forensic inspection report (Exhibit P-38) further

corroborates the presence of human blood at the site within the

culvert (puliya), where weeds, stones, and debris bore blood

stains were found, thereby affirming that the offence had taken

place at or near the location where the body was recovered.

35. PW-9 Sanjay, another significant witness, deposed that on

the evening of 28.06.2022, he had spent considerable time in the

company of the accused-appellant, during which they consumed

alcohol at multiple locations. He further stated that early the next

morning, the accused-appellant came to his house in a disturbed

state and uttered that he had committed a grave mistake during

the night, though he did not elaborate. This conduct of the

accused-appellant assumes relevance as an incriminating

circumstance. The witness also identified a photograph taken

during their drinking session, and the clothes worn by the

accused-appellant therein were later recovered with blood stains

matching the DNA profile of the deceased.

36. Upon appreciation of the testimony of PW-11 Dixit Kalal, this

Court finds that the said witness has deposed that he is a GNM-

qualified practitioner running a clinic near Pagara Bus Stand at

Dovada. According to him, on 28.06.2022 at about 6:00-6:30

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (15 of 31) [MREF-2/2022]

p.m., the accused Jitendra @ Jitu, along with Sanjay, came to his

clinic on a motorcycle. They expressed their intention to consume

beer, whereupon the witness informed them that beer was not

available at his clinic and could be procured from Dovada.

Thereafter, both persons went out and returned after some time

with beer, and sat inside the clinic where they consumed the

same. The witness has further stated that during this time, Sanjay

was using his mobile phone and taking photographs. He has

specifically deposed that the accused-appellant was wearing a

beige-colored shirt at that time. He also identified the photograph

marked at 'X' in Exhibit P-9 as being of his clinic, and stated that

the bench, as well as the clothes and shoes worn by the accused-

appellant, are visible in the said photograph. He clarified that

while he was seated on a chair, the accused-appellant and Sanjay

were sitting on a bench inside the clinic. This circumstance lends

corroboration to the prosecution case regarding the movements,

conduct, and identity of the accused-appellant prior to the

occurrence.

37. Additionally, PW-18 Rakesh, a shopkeeper, deposed that on

the morning of 29.06.2022 at about 6:00 a.m., the accused-

appellant came to his shop on a white scooter and took a bottle of

beer, stating he would pay later. He further stated that the

accused-appellant appeared disturbed and mentioned being

worried about the previous night. This testimony adds to the chain

of circumstances pointing towards the conduct of the accused-

appellant immediately after the incident.

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (16 of 31) [MREF-2/2022]

38. A close scrutiny of the record including the evidence relating

to recovery, seizure, and spot proceedings this Court finds that on

29.06.2022, the dead body of the deceased was recovered from

inside a culvert (Puliya) situated on the road leading to Depat

Falla. The recovery proceedings were conducted by the Station

House Officer in the presence of witnesses Lokendra Singh (PW-

20) and Prakash Chandra (PW-21), and the same were duly

documented vide Exhibit P-51. The spot was also subjected to

videography and photography at the time of recovery, thereby

lending authenticity to the proceedings conducted at the scene.

39. It further emerges from the record that the Forensic Science

Laboratory team from Banswara, headed by Punit Kumar, reached

the spot and, under proper supervision, collected samples from

the scene. These included blood-stained debris, pieces of the

culvert surface, and control samples from the surrounding area.

The said samples were carefully wrapped, marked, and sealed in

accordance with procedure, as reflected in Exhibit P-52. The

samples were marked distinctly, sealed with appropriate seals,

and later sent for forensic examination, thereby maintaining the

sanctity of the chain of custody.

40. The testimonies of PW-20 Lokendra Singh and PW-21

Prakash Chandra, both of whom were present during the

preparation of Exhibits P-51 and P-52, corroborate the manner in

which the recovery and seizure proceedings were carried out.

Though both witnesses are police personnel, nothing material has

been elicited in their cross-examination to discredit their

testimony or to suggest any motive for false implication. Both

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (17 of 31) [MREF-2/2022]

witnesses have consistently stated that the samples were

collected, sealed, and documented at the spot, albeit during night

hours with the aid of artificial lighting. They have also explained

the absence of independent witnesses by stating that no villager

was willing to join the proceedings.

41. The evidence further establishes that on 02.07.2022, the

accused-appellant was arrested in the presence of the said

witnesses, as reflected in Exhibit P-53. Thereafter, on 03.07.2022,

on the basis of information furnished by the accused-appellant,

the investigating officer conducted site verification of the place of

abduction and the place of commission of the offence, which were

documented as Exhibits P-54 and P-55. On the same day, the shirt

and underwear allegedly worn by the accused-appellant at the

time of the incident were recovered from his residence on his

pointing out and were duly seized and sealed vide Exhibits P-56

and P-57. The place of recovery of these articles was also verified

and recorded under Exhibit P-58.

42. The evidence of PW-29 Bhawani Singh, the then Station

House Officer, further substantiates the prosecution case with

regard to the recovery of the dead body, collection of forensic

samples, and subsequent procedural steps taken during

investigation. His testimony establishes that due procedure was

followed in documenting the recovery, securing the evidence, and

forwarding the same to the Forensic Science Laboratory through

proper channels.

43. The Court also notes that the scene of occurrence has been

duly established. As per Exhibit P-4, the place of abduction was

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (18 of 31) [MREF-2/2022]

the residence of the deceased, where she was sleeping on a cot

during the night. This aspect has been duly corroborated by the

testimony of PW-4, the mother of the deceased, as well as PW-3

Moga. The site inspection and verification of the place of abduction

were carried out by the investigating officer in the presence of

witnesses, and the same has been properly documented.

44. In view of the above, this Court finds that the recovery of the

dead body, the collection and sealing of forensic samples, the

subsequent recoveries at the instance of the accused-appellant,

and the verification of relevant places have been duly proved by

the prosecution through reliable and consistent evidence. The

procedural integrity of these steps remains intact, and no material

contradiction or illegality has been shown so as to discredit the

same. These circumstances, therefore, form an important part of

the chain of evidence against the accused-appellant.

45. Thus, the cumulative appreciation of the testimonies of PW-

4, PW-3, PW-19, PW-9, PW-11, PW-18, and recovery witnesses

PW-20, PW-21 along with the medical and forensic evidence,

forms a consistent chain of circumstances, which prima facie

connects the accused-appellant with the crime, subject to judicial

scrutiny on the touchstone of reliability, consistency, and proof

beyond reasonable doubt.

46. Upon a careful and comprehensive evaluation of the evidence

on record, this Court finds that there is no direct eyewitness

account of the actual commission of the offence by the accused-

appellant. However, it is a settled principle of law that conviction

can be based on circumstantial evidence where the chain of

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (19 of 31) [MREF-2/2022]

circumstances is complete and points unequivocally towards the

guilt of the accused-appellant.

47. In the present case, the material on record clearly

establishes that:-

I. The deceased, a minor girl, was taken away from her

place of sleep during the intervening night. The medical

evidence, particularly the post-mortem report,

conclusively proves that the deceased was subjected to

forcible penetrative sexual assault. The post-morterm

report reveals that the victim sustained more than ten

injuries, including grievous injuries to the genital region

and other vital parts of the body, thereby demonstrating

the extreme brutality inflicted upon her. The cause of

death, being strangulation coupled with head injuries,

clearly establishes that the death was homicidal and

occurred after the victim resisted the assault.

II. The testimonies of the prosecution witnesses, when

appreciated in their entirety, consistently support the

prosecution case. PW-3 Moga has categorically deposed

that in the early morning hours, the accused-appellant

was seen emerging from the culvert (puliya) where the

dead body of the deceased was subsequently recovered.

His presence at the place of occurrence at such a crucial

point of time, without any plausible explanation,

constitutes a significant incriminating circumstance. This

aspect is further corroborated, though to a limited extent,

by the testimony of PW-19 Prem Kumar.

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (20 of 31) [MREF-2/2022]

III. The conduct of the accused-appellant also assumes

importance. It has come on record that the accused-

appellant actively participated in the search for the

deceased after her disappearance. In the facts and

circumstances of the present case, such conduct appears

to be an attempt to maintain a façade of innocence and

deflect suspicion. The accused-appellant has failed to offer

any satisfactory explanation regarding the incriminating

circumstances appearing against him and has instead

attempted to put forth a false version, thereby inviting an

adverse inference.

IV. The report of the Forensic Science Laboratory assumes

significant evidentiary value in connecting the accused-

appellant with the crime. The articles seized during

investigation, including the shirt worn by the accused-

          appellant     on      the     day      of      the        incident     and    the

          undergarments         of    the     deceased,         were      subjected      to

          scientific    examination.         The      FSL      report     confirms      the

presence of human blood on these articles, and the blood

stains were found to be consistent, thereby establishing a

direct nexus between the accused-appellant and the

deceased.

V. It has further come on record, as per the forensic

evidence, that short hair attributable to the accused-

appellant was detected on the T-shirt of the

deceased/victim. Additionally, the shirt worn by the

accused-appellant was found to bear human blood stains,

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (21 of 31) [MREF-2/2022]

and upon examination, the DNA profile of the said blood

was determined to be of a female origin. This

circumstance constitutes a strong and incriminating link in

the chain of evidence, as it clearly establishes the

presence of the accused-appellant in close physical

proximity with the victim at or about the time of the

occurrence. The said scientific evidence, being objective in

nature, lends substantial corroboration to the prosecution

case. When read in conjunction with the other

circumstantial and medical evidence available on record,

these forensic findings significantly strengthen the chain

of circumstances pointing towards the involvement of the

accused-appellant.

VI. The evidence collected from the spot, coupled with the

testimonies of the prosecution witnesses, indicates that

the accused-appellant alone had the opportunity and was

actively involved in the commission of the offence. The

testimony of PW-3 Moga, who saw the accused-appellant

alone at the scene of occurrence in the early hours prior

to the recovery of the dead body, assumes considerable

significance. His version regarding the presence of the

accused-appellant at the culvert, along with his conduct of

consuming alcohol and his explanation of being under

mental stress, further strengthens the incriminating

circumstances.

VII. Additionally, the statements of witnesses PW-9 Sanjay and

PW-11 Dixit kalal who were in the company of the

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (22 of 31) [MREF-2/2022]

accused-appellant prior to the incident establish that he

had consumed alcohol and was in a disturbed state of

mind. The photographic evidence recovered from his

mobile phone, showing him in the same attire as

recovered subsequently, lends further corroboration to the

prosecution case. The recovery of the same shirt worn by

the accused-appellant at the relevant time, bearing

incriminating stains, constitutes an important

circumstance.

VIII. The medical evidence, including the post-mortem report

and photographs of the deceased, when read along with

the forensic findings, forms a consistent and corroborative

evidence. The cumulative effect of these circumstances

establishes a complete chain, which leaves no room for

doubt regarding the involvement of the accused-appellant.

48. The circumstances relied upon by the prosecution have been

firmly established through cogent and reliable evidence, and each

such circumstance forms a consistent and unbroken link in the

chain. These circumstances, when taken cumulatively, are of such

a conclusive nature that they lead to only one irresistible

inference, namely, the guilt of the accused-appellant.

49. The law with regard to a case based purely on circumstantial

evidence has very well been crystalized in the judgment of Hon'ble

Supreme Court in the case of Sharad Birdhichand Sarda

reported in (1984) 4 SCC 116, wherein this Court held thus:

"152. Before discussing the cases relied upon by the High Court we would like to cite a few decisions on

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (23 of 31) [MREF-2/2022]

the nature, character and essential proof required in a criminal case which rests on circumstantial evidence alone. The most fundamental and basic decision of this Court is Hanumant v. State of Madhya Pradesh [(1952) 2 SCC 71: AIR 1952 SC 343: 1952 SCR 1091:

1953 Cri LJ 129]. This case has been uniformly followed and applied by this Court in a large number of later decisions up to date, for instance, the cases of Tufail (Alias) Simmi v. State of Uttar Pradesh [(1969) 3 SCC 198: 1970 SCC (Cri) 55] and Ramgopal v. State of Maharashtra [(1972) 4 SCC 625: AIR 1972 SC 656].

It may be useful to extract what Mahajan, J. has laid down in Hanumant case [(1952) 2 SCC 71: AIR 1952 SC 343: 1952 SCR 1091: 1953 Cri LJ 129]:

"It is well to remember that in case where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency, and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused."

50. This Court further finds that the prosecution has successfully

satisfied the well-settled principles governing cases based on

circumstantial evidence, commonly referred to as the "five

golden principles" or Panchsheel, as enunciated by the Hon'ble

Supreme Court in the case of Sharad Birdhichand

Sarda(supra). The circumstances from which the conclusion of

guilt is to be drawn have been fully established; the facts so

established are consistent only with the hypothesis of the guilt of

the accused-appellant; the circumstances are of a conclusive

nature and tendency; they exclude every possible hypothesis

except the one sought to be proved; and there exists a complete

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (24 of 31) [MREF-2/2022]

chain of evidence which leaves no reasonable ground for a

conclusion consistent with the innocence of the accused-appellant.

51. Thus, the act committed by the accused-appellant stands as

a crime of extreme brutality and moral depravity, perpetrated

upon a young girl who had not even attained puberty. The nature

and manner of the offence reflect a complete disregard for human

dignity and bodily integrity. The victim, owing to her tender age

and vulnerability, was wholly incapable of defending herself, and

was subjected to inhuman and barbaric treatment. Such conduct,

in the considered view of this Court, is not merely an offence

against an individual but constitutes a grave assault on the

collective conscience of society. The crime displays a degree of

cruelty and perversity which shocks the judicial conscience and

undermines the fundamental values of humanity. It is, therefore,

to be regarded as a Heinous and abhorrent act, warranting the

severest condemnation in the eyes of law.

52. In view of the aforesaid, this Court is satisfied that the

cumulative effect of the evidence on record conclusively

establishes that it is the accused-appellant, and none else, who

has committed the offence in question. The prosecution has,

therefore, succeeded in proving the guilt of the accused-appellant

beyond reasonable doubt.

53. Thus, considering the entire evidentiary position discussed

hereinabove, this Court is of the considered opinion that the

findings recorded by the learned trial Court in its judgment dated

01.10.2022 do not suffer from any infirmity or perversity and are

based on proper appreciation of evidence on record. The

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (25 of 31) [MREF-2/2022]

prosecution has successfully established a complete and unbroken

chain of circumstances, which conclusively proves that the

accused-appellant alone is the perpetrator of the offence in

question. The medical evidence, forensic findings, and the conduct

of the accused-appellant, when read together, exclude every

hypothesis except that of his guilt. Accordingly, the conviction of

the accused-appellant under Sections 302, 363 and 376AB of the

Indian Penal Code along with Sections 3/4 and 5(J)(iv)(i)(M)/6 of

the POCSO Act, 2012, as recorded by the learned trial Court, is

hereby affirmed.

54. The matter was then considered on the question of sentence.

In the present case, the learned trial Court, upon convicting the

accused-appellant, awarded the sentence of death and made a

reference for its confirmation. On behalf of the accused-appellant,

it has been urged that he is a first-time offender, belongs to a

modest socio-economic background, and has family

responsibilities, including his wife and minor children. It has

further been submitted that he has remained in judicial custody

for a considerable period and that the circumstances of the case

do not warrant the imposition of the extreme penalty of death. Per

contra, the learned A.A.G has submitted that the nature and

manner of the offence are Heinous, involving brutal sexual assault

and murder of a minor girl, which shocks the collective conscience

of society. It has been contended that the crime reflects extreme

depravity and brutality, and therefore falls within the category of

the "rarest of rare" cases, justifying the imposition of capital

punishment.

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (26 of 31) [MREF-2/2022]

55. In this regard, it is a well-established legal position that

death penalty can be awarded only in the rarest of rare cases. In

this regard, the Hon'ble Supreme Court has also given guidelines

in Bachan Singh vs State of Punjab Criminal Appeal Nos.

607-608 of 2017; (1982) 3 SCC 24. It is in this context that

the Hon'ble Supreme Court's decision in Lehna vs. State of

Haryana; Appeal (crl.) 733 of 2001 also, in paragraphs 21, 23

and 29, the following directions were given in this case where

three murders were committed, in that case the death sentence

was commuted to life imprisonment:-

21. In Machhi Singh's case (supra), it was observed:-

"The following questions may be asked and answered as a test to determine the 'rarest of the rare' case in which death sentence can be inflicted:-

(a) Is there something uncommon about the crime which renders sentence of imprisonment for life inadequate and calls for a death sentence?

(b) Are the circumstances of the crime such that there is no alternative but to impose death sentence even after according maximum weightage to the mitigating circumstances which speak in favour of the offender?"

23. In rarest of rare cases when the collective conscience of the community is so shocked, that it will expect the holders of the judicial power center to inflict death penalty irrespective of their personal opinion as regards desirability or otherwise of retaining death penalty, death sentence can be awarded. The community may entertain such sentiment in the following circumstances:-

(1) When the murder is committed in an extremely brutal, grotesque, diabolical, revolting, or dastardly manner so as to arouse intense and extreme indignation of the community.

(2) When the murder is committed for a motive which evinces total depravity and meanness; e.g. murder by

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (27 of 31) [MREF-2/2022]

hired assassin for money or reward; or cold-blooded murder for gains of a person vis-a-vis whom the murderer is in a dominating position or in a position of trust; or murder is committed in the course for betrayal of the motherland.

(3) When murder of a member of a Scheduled Caste or minority community etc., is committed not for personal reasons but in circumstances which arouse social wrath, or in cases of 'bride burning' or 'dowry deaths' or when murder is committed in order to remarry for the sake of extracting dowry once again or to marry another woman on account of infatuation.

(4) When the crime is enormous is proportion. For instance when multiple murders, say of all or almost all the members of a family or a large number of persons of a particular caste, community, or locality, are committed.

(5) When the victim of murder is an innocent child, or a helpless woman or old or infirm person or a person vis-a-vis whom the murderer is in a dominating position, or a public figure generally loved and respected by the community.

29. As the background facts go to show the genesis of dispute between the accused and the other members of his family was land. Accused seems to have taken exception to his father taking away the land from him. As the evidence indicates, he considered his brother, sister-in-law to be responsible for the same. It is also in evidence that 2-3 days before the occurrence, there was a bitter quarrel between the accused and other members of his family. Evidence of PW-7 is to the effect that there used to be constant quarrel between PW-6, deceased Jai Bhagwan, deceased Saroj on one hand and the accused on the other, over ancestral land. It is also in evidence that the deceased Jai Bhagwan was not of moral character and PW-6 had forcibly occupied the land of temple for which villagers had set on fire a piece of their house. Though injuries on accused person do not per se affect prosecution version if reliable; when not explained it assumes importance if they are serious in nature. The fact that the injuries were sustained in the present case by the accused is not disputed. In fact, PW-7 has admitted that PW-6 had given a thorough thrashing to the accused in the court-yard after assaults on the three accused persons. As the medical evidence indicates, the injuries sustained by the accused were of very serious nature. It is true three lives have been lost. But at the same time, the mental condition of the accused which led to the assault cannot be lost sight of. The same may not be relevant to judge culpability. But is certainly a factor while considering question of sentence. There is no evidence of any diabolic planning to commit the crime, though cruel was the act. Deprived of his

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (28 of 31) [MREF-2/2022]

livelihood on account of the land being taken away, the accused was, as the evidence shows, exhibiting his displeasure, his resentment. Frequency of the quarrels indicates lack of any sinister planning to take away lives of the deceased. The factual scenario gives impressions of impulsive act and not planned assaults. In the peculiar background, death sentence would not be proper. A sentence of imprisonment for life will be more appropriate. The sentence is accordingly modified, while confirming the conviction for offence punishable under Section 302 IPC."

56. However, in the considered opinion of this Court, the

circumstances of the present case, though grave and serious, do

not demonstrate such an exceptional degree of brutality,

perversity, or extreme depravity so as to shock the collective

conscience of society to the extent that it can be said that the

accused-appellant has crossed all limits of human savagery. It is a

settled principle of law that the imposition of the death penalty

must be reserved for the "rarest of rare" cases, and the Court is

under a duty to record special reasons demonstrating that the

alternative option of life imprisonment is unquestionably

foreclosed. In the absence of such compelling and exceptional

circumstances, it cannot be held that the death sentence is the

only appropriate punishment. Thus, while considering the question

of sentence, this Court has also taken into account the mitigation

report submitted by the Office of the Station House Officer, Police

Station Sadar, District Dungarpur, in compliance with the

directions issued by the Hon'ble Supreme Court in Manoj v.

State of Madhya Pradesh (2023) 2 SCC 353.

57. As per the said report, the accused-appellant Jitendra alias

Jitu, aged about 32 years, belongs to a rural background and is a

resident of Village Mathugamada. He is a married person having a

wife and two minor children. His family comprises his parents,

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (29 of 31) [MREF-2/2022]

siblings, and other dependents, all residing together. The accused-

appellant has studied up to the 12th standard and was engaged in

running a Maa Badi Centre, along with agricultural activities and

small-scale family occupation, including a grocery shop. The socio-

economic condition of the family is modest, and both the accused

and his brother were working as labourers to support the

household.

58. It is further reflected in the report that the accused-appellant

has no prior criminal antecedents, and no previous case has been

registered against him. There is nothing on record to indicate that

the accused-appellant was suffering from any mental or

psychological illness, and he has been described as a person of

normal disposition. The report does not indicate any history of

violence, abnormal behaviour, or prior misconduct on the part of

the accused-appellant.

59. Therefore, considering the mitigating circumstances

emerging from the said report, including the age of the accused-

appellant, his family background, absence of criminal antecedents,

socio-economic conditions, and lack of any mental or psychological

disorder, this Court is required to weigh the same against the

aggravating circumstances of the crime in question.

60. Having given thoughtful consideration to the rival

submissions and upon balancing the aggravating and mitigating

circumstances, this Court finds that while the offence committed is

undeniably grave, heinous, and of a nature that warrants the

severest condemnation, the mitigating factors emerging from the

record, including the age of the accused-appellant, absence of

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (30 of 31) [MREF-2/2022]

prior criminal antecedents, and his socio-economic background,

cannot be altogether ignored.

61. In view of the settled legal principles governing the

imposition of death penalty, particularly that such punishment

must be reserved for the "rarest of rare" cases where the

alternative option is unquestionably foreclosed, this Court is of the

considered view that the present case, though heinous, does not

meet the threshold so as to warrant confirmation of the death

sentence.

62. Consequently, the sentence of death awarded to the

accused-appellant by the learned trial Court under Section 376 AB

IPC Read with 5(J)(iv)(i)(M)/6 POCSO Act,2012 is commuted to

imprisonment for life, meaning imprisonment for the remainder of

his natural life. The conviction and sentence awarded by the

learned trial court for the other offences under Sections 3/4 of

POCSO Act,2012, 302 and 363 of IPC shall remain maintained.

63. Accordingly, the Murder Reference submitted by the learned

trial court seeking confirmation of the death sentence is hereby

answered in negative and the appeal preferred by the accused-

appellant is partly allowed to the extent of challenging the

conviction and sentence under Section 376 AB IPC Read with 5(J)

(iv)(i)(M)/6 POCSO Act,2012 and the death penalty awarded by

the learned trial court to the accused-appellant is commuted to life

imprisonment for the remainder of his natural life.

64. The record of the learned trial Court be sent back forthwith

along with a copy of this judgment.

(Uploaded on 16/04/2026 at 10:16:32 AM)

[2026:RJ-JD:17521-DB] (31 of 31) [MREF-2/2022]

65. Before parting with, this Court appreciates the assistance

provided by learned Senior Counsel Shri Vineet Jain, as well as his

assistant Shri Rajeev Bishnoi, Amicus Curaies for deciding the

present Murder Reference as well as Criminal Appeal.

(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J

Kartik Dave/C.P. Goyal//-

(Uploaded on 16/04/2026 at 10:16:32 AM)

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