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

Sugna Ram vs State Of Rajasthan (2026:Rj-Jd:6467)
2026 Latest Caselaw 1701 Raj

Citation : 2026 Latest Caselaw 1701 Raj
Judgement Date : 4 February, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Sugna Ram vs State Of Rajasthan (2026:Rj-Jd:6467) on 4 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:6467]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
         S.B. Criminal Revision Petition No. 1047/2023

1.       Sugna Ram S/o Keshra Ram, Aged About 63 Years, R/o
         Rajera, Police Station Napasar, District Bikaner.
2.       Lichhman Ram S/o Sugna Ram, Aged About 27 Years, R/o
         Rajera, Police Station Napasar, District Bikaner.
3.       Bajranglal S/o Sugna Ram, Aged About 30 Years, R/o
         Rajera, Police Station Napasar, District Bikaner.
4.       Lalu Ram S/o Sugna Ram, Aged About 25 Years, R/o
         Rajera, Police Station Napasar, District Bikaner.
                                                                 ----Petitioners
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent



For Petitioner(s)        :     Mr. Jai Kisan
For Respondent(s)        :     Mr. NS Chandawat, PP



                HON'BLE MR. JUSTICE FARJAND ALI

Order

04/02/2026

1. By way of the present Criminal Revision Petition, challenge

has been made to the judgment dated 19.07.2023 passed by the

learned Additional Sessions Judge No.3, District Bikaner in

Criminal Appeal No.40/2022, whereby the appeal was partly

allowed. Vide the impugned judgment, while maintaining the

judgment of conviction dated 10.11.2022, the learned Appellate

Court set aside the order of sentence and extended the benefit of

the Probation of Offenders Act to the petitioners.

1.1 The said appeal arose out of the judgment of conviction and

order of sentence passed by the learned Judicial Magistrate,

Bikaner in Criminal Case No.1031/2018, whereby the petitioners

(Uploaded on 11/02/2026 at 03:50:06 PM)

[2026:RJ-JD:6467] (2 of 6) [CRLR-1047/2023]

were convicted for the offences under Sections 325 read with 34,

323 read with 34 and 341 read with 34 of the IPC. For the offence

under Section 325 read with Section 34 IPC, the petitioners were

sentenced to undergo rigorous imprisonment for a maximum

period of three years along with a fine of ₹5,000/-, and in default

of payment of fine, to further undergo two month's rigorous

imprisonment, while for the remaining offences, they were

sentenced to undergo simple imprisonment for one year.

2. Bereft of unnecessary details, the facts relevant and

essential for adjudication of the present criminal revision are that

on 28.04.2018, the complainant Ramniwas submitted a written

report at the concerned Police Station alleging that on 27.04.2018

at about 2:00 PM, while he was proceeding outside his house, the

accused-petitioners wrongfully restrained him and assaulted him.

Upon raising hue and cry, his wife Sanju intervened to rescue him,

whereupon accused Sugna Ram caught hold of her and all the

accused-petitioners subjected her to beating.

2.1 It is further alleged that on hearing the commotion, Nandlal

rushed to the spot to intervene, whereafter he was assaulted with

an axe and lathis, as a result of which he fell unconscious. He was

thereafter taken by his uncle Hadman Ram to the Trauma Centre,

Bikaner for medical treatment. On the basis of the said report, FIR

No.52/2018 was registered and, upon completion of investigation,

a charge-sheet came to be filed against the petitioners for the

offences under Sections 323, 341 and 325 read with Section 34 of

the IPC.

(Uploaded on 11/02/2026 at 03:50:06 PM)

[2026:RJ-JD:6467] (3 of 6) [CRLR-1047/2023]

3. The Learned Magistrate framed charge against the petitioner

for the above offence and upon denial of guilt by him, commenced

the trial. During the course of trial, the prosecution in order to

prove the offence, examined as many as 7 witnesses and

exhibited 5 documents. The accused, upon being confronted with

the prosecution evidence, in his statement under Section 313

CrPC, denied the allegations and claimed to be innocent.

4. After hearing the learned Public Prosecutor and the learned

Defence Counsel and upon meticulous appreciation of the

evidence, learned trial court convicted and sentenced the accused

for offence under Section 341, 323, 325 r/w 34 of the IPC vide

judgment dated 10.11.2012. Aggrieved by the judgment of

conviction, they preferred an appeal, the appeal was partly

allowed and, while maintaining the judgment of conviction, the

order of sentence was suitably modified by the learned appellate

court vide judgment dated 19.07.2023 affirming the order of

conviction and setting aside the order of sentence extended the

benefit of Probation of Offenders Act. S imultaneously, the learned

Appellate Court directed each of the appellants to deposit a sum of

₹10,000/- towards the costs of proceedings. Consequently, a total

amount of ₹40,000/- was ordered to be deposited before the

Court. Hence, this revision petition is filed before this court.

5. Learned counsel for the petitioners has submitted that the

conviction recorded by the learned courts below is unsustainable

as the prosecution has failed to prove its case beyond reasonable

doubt. It is argued that there are material contradictions in the

(Uploaded on 11/02/2026 at 03:50:06 PM)

[2026:RJ-JD:6467] (4 of 6) [CRLR-1047/2023]

testimonies of the complainant, his wife and the alleged eye-

witnesses regarding the occurrence, presence of accused and the

weapon used, some stating lathi while others alleging an axe. The

so-called eye-witnesses have not supported the prosecution

version and have admitted that they neither saw the incident nor

the injuries being caused. He further submits that the medical

evidence also does not corroborate the prosecution case, as the

doctor has admitted that the injuries were about 15 days old, thus

not relating to the alleged date of incident. These vital

contradictions and infirmities were ignored by the courts below,

entitling the petitioners to the benefit of doubt. Hence, the

impugned judgments deserve to be quashed and set aside and the

petitioners deserve acquittal.

6. Learned Public Prosecutor has opposed the petition and

submitted that both the learned trial court and the appellate court

have rightly appreciated the oral and documentary evidence

available on record. It is contended that minor contradictions in

the statements of witnesses do not go to the root of the case and

the prosecution has successfully proved the commission of

offences beyond reasonable doubt. Therefore, no interference is

called for and the impugned judgments of conviction deserve to be

upheld.

7. This Court has thoughtfully considered the submissions

advanced by learned counsel for the parties and has minutely

examined the record of the case. Upon such consideration, this

Court finds that the learned trial court as well as the learned

(Uploaded on 11/02/2026 at 03:50:06 PM)

[2026:RJ-JD:6467] (5 of 6) [CRLR-1047/2023]

appellate court have meticulously appreciated the oral and

documentary evidence and have arrived at concurrent findings of

fact, which do not suffer from any perversity, illegality or material

irregularity. The minor contradictions pointed out are natural in

the testimony of rustic witnesses and do not demolish the core of

the prosecution case. Consequently, this Court is not inclined to

interfere with the order of conviction. However, keeping in view

the nature of the offences, the manner of their commission, the

age of the incident, the age of the petitioners and the overall facts

and circumstances of the case, this Court finds it appropriate to

modify the order on the question of compensation. This Court has

also taken into consideration that the petitioners have already

faced the rigours of criminal proceedings for a considerable length

of time, have been extended the benefit of probation, and that no

useful purpose would be served by imposing an excessive

monetary burden upon them. In the interest of justice and to

strike a balance between the rights of the victim and the

reformative object of the Probation of Offenders Act, the

compensation amount deserves to be suitably reduced.

8. Accordingly, the judgment of conviction dated 10.11.2022

passed by the learned Judicial Magistrate, Bikaner in Criminal

Case No.1031/2018 as well as the judgment in appeal dated

19.07.2023 passed by the learned Additional Sessions Judge No.3,

District Bikaner in Criminal Appeal No.40/2022 are affirmed to the

extent of conviction.

(Uploaded on 11/02/2026 at 03:50:06 PM)

[2026:RJ-JD:6467] (6 of 6) [CRLR-1047/2023]

8.1 The revision petition is disposed of with modification to the

extent of compensation. The order granting benefit of probation to

the petitioners under Section 4 of the Probation of Offenders Act,

1958 is hereby affirmed. However, the order passed under Section

5 of the Act is modified, and the petitioners are directed to deposit

a sum of Rs.5,000/- each before the learned trial court. It is

further clarified that the benefit of Section 12 of the Probation of

Offenders Act shall remain with the petitioners.

9. Stay application and all pending applications, if any, are

disposed of.

10. Record be sent back.

(FARJAND ALI),J 107-chhavi/-

(Uploaded on 11/02/2026 at 03:50:06 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