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

Rajni Soni And Ors vs State And Anr (2026:Rj-Jd:7494)
2026 Latest Caselaw 1718 Raj

Citation : 2026 Latest Caselaw 1718 Raj
Judgement Date : 5 February, 2026

[Cites 13, Cited by 0]

Rajasthan High Court - Jodhpur

Rajni Soni And Ors vs State And Anr (2026:Rj-Jd:7494) on 5 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:7494]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 605/2017

1.       Rajni Soni, Wife Of Shri Rajesh Soni
2.       Rajesh Soni, Son Of Shri Bhagirath Soni
3.       Mohini Devi, Wife Of Shri Bhagirath Soni
4.       Bhagirath Soni, Son Of Shri, All Residents Of Himmatsar,
         Police Station Nokha, District Bikaner.
                                                                   ----Petitioners
                                    Versus
1.       The State Of Rajasthan
2.       Bhagwan Ram, S/o Shri Purkha Ram, Resident Of
         Himmatsar, Police Station Nokha District Bikaner.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Sanjay Mathur
                                Ms. Ruchita Mathur
For Respondent(s)         :     Mr. Devendra Deelu for
                                Mr. Mahaveer Bishnoi
                                Mr. Surendra Bishnoi,AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

Reportable-

05/02/2026

1. By way of filing the instant revision petition, the petitioners

have assailed the order dated 13.04.2017 passed by learned

District Judge Cadre, learned Additional Sessions Judge

(Women Atrocities Cases), Bikaner in Sessions Case No.

51/2014 (State vs. Deepak Soni), whereby the learned trial

Court has partly allowed the application under Section 319

Cr.P.C. filed by the complainant and has proceeded to take

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (2 of 10) [CRLR-605/2017]

cognizance against the petitioners for the offence under

Section 498-A IPC. The impugned order is assailed as being

illegal, arbitrary and unsustainable in the eyes of law, having

been passed without appreciating the settled legal principles

governing the exercise of powers under Section 319 Cr.P.C.,

and in the absence of any strong, cogent and convincing

evidence warranting the summoning of the petitioners as

additional accused.

Facts of the Case

2. That the facts giving rise to the present revision petition are

that on 02.07.2014, the complainant Bhagwan Ram lodged a

written report alleging that his daughter Santosh, who had

been married to Deepak for about ten years and was blessed

with three daughters, was residing in her matrimonial home

in a joint family with her husband, father-in-law Bhagirath,

mother-in-law, brother-in-law Rajesh and his wife Rajni. It

was alleged that Deepak and his father were habitual

gamblers and had incurred financial losses, due to which, for

the preceding 2-3 months, Santosh was allegedly subjected

to pressure and harassment by her husband and in-laws for

bringing a sum of ₹5 lakhs from her parental home. It was

further stated that despite assurances given by the

complainant to make efforts to meet the demand, the

pressure allegedly continued. On the morning of 02.07.2014,

information was received through a relative that Santosh had

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (3 of 10) [CRLR-605/2017]

been found hanging, whereafter the complainant reached the

hospital and saw her dead body in the mortuary, alleging

that she had been beaten, murdered and subsequently

hanged to give the incident the colour of suicide.

3. On the basis of the said report, a case was registered under

Sections 302, 498A and 143 IPC and investigation

commenced. Upon completion of investigation, including

multiple rounds thereof, the police filed a charge-sheet only

against Deepak, finding no material against the remaining

family members. The case was committed for trial to the

Court of the learned Additional Sessions Judge (Women

Atrocities Cases), Bikaner, where charges were framed

against Deepak and trial proceeded. During the course of

trial, after recording statements of the complainant and

other witnesses, an application under Section 319 Cr.P.C.

was moved seeking summoning of the remaining family

members for offences under Sections 498A, 323, 302 and

201 IPC. The said application was opposed by the proposed

accused. However, vide order dated 13.04.2017, the learned

trial court partly allowed the application and took cognizance

against the present petitioners only for the offence under

Section 498A IPC, which order is assailed in the present

revision petition.

4. Heard learned counsels present for the parties and gone

through the materials available on record.

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (4 of 10) [CRLR-605/2017]

Observations and Reasons

5. This Court has heard learned counsel for the parties at

considerable length and has carefully perused the entire

material available on record, including the First Information

Report, statements recorded during investigation under

Section 161 Cr.P.C., the charge-sheet submitted after

investigation, the evidence recorded by the learned trial

Court post framing of charges, and the impugned order

passed under Section 319 Cr.P.C. The controversy at hand

lies within a narrow compass, yet the legal principles

governing it are of profound importance.

6. The jurisdiction under Section 319 Cr.P.C. is not a routine

procedural power; it is an extraordinary enabling provision,

conferring upon the Court a discretionary authority to

summon a person not arrayed as an accused if it appears

from the evidence that such person has committed any

offence for which he could be tried together with the

accused. The amplitude of this power is wide, yet its exercise

is circumscribed by judicially evolved safeguards, for the law

does not permit the summoning of a citizen to face a

criminal trial on tenuous or speculative grounds. Criminal

law, being coercive in nature, demands strict adherence to

evidentiary thresholds and procedural fairness.

7. The Constitution Bench of the Hon'ble Supreme Court in

Hardeep Singh v. State of Punjab AIR 2014 SUPREME

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (5 of 10) [CRLR-605/2017]

COURT 1400 has exhaustively delineated the contours of

Section 319 Cr.P.C. It has been held therein that the power is

discretionary and extraordinary, to be exercised sparingly

and only in those cases where the evidence recorded during

trial discloses more than a mere prima facie case. The

degree of satisfaction required at this stage is higher than

that necessary for taking cognizance at the threshold, at the

time of submission of the charge-sheet or upon completion

of inquiry in a complaint case, though it falls short of that

required for conviction. The Court must be satisfied that

there exists strong and cogent evidence against the person

sought to be summoned, such that, if unrebutted, it may

reasonably lead to conviction. The Constitution Bench

cautioned that the Court must refrain from acting on the

basis of conjectures, vague allegations or the mere ipse dixit

of a witness without substantive corroboration. The principle

that emerges is that the power under Section 319 Cr.P.C. is

not to be invoked as a matter of course, nor to compensate

for investigative deficiencies, but only where compelling

circumstances warrant the addition of a new accused.

8. The said principles have been reiterated and refined in

Sukhbeer Singh Khaira v. State of Punjab (2023) 1

SCC 289 , wherein the Hon'ble Supreme Court emphasised

that while the power under Section 319 Cr.P.C. is meant to

ensure that real offenders do not escape trial, it must not be

exercised in a manner that undermines the safeguards of

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (6 of 10) [CRLR-605/2017]

criminal jurisprudence. The Court underscored that the test

is not whether some evidence exists, but whether the

evidence is of such quality and weight that it indicates the

probable involvement of the proposed accused in the

commission of the offence. The summoning order must

reflect due application of mind and conscious satisfaction

that the evidence meets the elevated threshold prescribed by

law.

9. Applying the aforesaid principles to the facts of the present

case, this Court finds that the marriage between the

deceased Santosh and accused Deepak had been solemnised

nearly ten years prior to the unfortunate incident. Out of the

wedlock, three daughters were born. The deceased resided

in a joint family household comprising her husband, father-

in-law Bhagirath, mother-in-law Mohini, brother-in-law(Jeth)

Rajesh and sister-in-law (Jethani) Rajni. The allegations in

the FIR and subsequent statements consistently indicate that

the husband Deepak and father-in-law Bhagirath were

allegedly facing financial constraints owing to gambling

losses and that they had demanded a sum of ₹5 lakhs from

the parental family of the deceased. The gravamen of the

accusation, as discernible from the earliest version, centres

upon the husband and father-in-law.

10.A careful examination of the statements of the complainant

Bhagwan Ram and other witnesses reveals that while there

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (7 of 10) [CRLR-605/2017]

are allegations of cruelty and harassment in connection with

the alleged monetary demand, the specific acts attributed

with clarity and consistency are confined substantially to

Deepak and Bhagirath. The assertions against Rajesh (jeth),

Rajni (jethani) and Mohini (Saas) are couched in general

expressions that "all in-laws used to harass" the deceased.

However, no specific overt act, date, instance, conversation

or independent conduct is delineated with respect to these

three individuals. The law is well settled that in offences

under Section 498-A IPC, omnibus and sweeping allegations

against every relative of the husband, without precise

attribution of role, do not satisfy the threshold required for

criminal prosecution.

11.It is also not without significance that during investigation,

carried out in more than one round, the investigating

agency, after evaluating the available material, chose to file

charge-sheet only against Deepak and found no material

sufficient to prosecute the remaining family members. While

it is true that the opinion of the investigating agency does

not bind the Court, and that the Court may independently

exercise powers under Section 319 Cr.P.C., yet the

investigative conclusion remains a relevant circumstance in

assessing whether the evidence recorded during trial truly

crosses the higher evidentiary threshold contemplated by the

Constitution Bench in Hardeep Singh (supra). The Court

must be cautious not to convert the extraordinary power

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (8 of 10) [CRLR-605/2017]

under Section 319 into an appellate review of investigative

discretion unless compelling evidence surfaces during trial.

12.The matrimonial life of the deceased having extended over a

decade, and there being no prior complaint or documented

grievance during such prolonged cohabitation, constitutes a

relevant factual circumstance. While absence of prior

complaint is not conclusive proof of absence of cruelty, it is

nonetheless a factor that weighs in judicial evaluation,

particularly when the allegations against certain relatives

lack specificity. Criminal liability cannot be inferred on the

basis of mere presence in the matrimonial home. The maxim

actus non facit reum nisi mens sit rea reminds us that

criminality attaches to intentional conduct, not to passive

familial association.

13.Upon a cumulative and holistic appreciation of the entire

evidence recorded thus far, this Court finds that the material

against Rajesh (Jeth) , Rajni (Jethani) and Mohini (Saas)

does not rise above the level of generalised accusation bereft

of substance. The evidence, even if taken at its face value,

does not disclose strong and cogent material sufficient

enough to array them as an additional accused to be tried

together with accused Deepak. The summoning of these

petitioners, therefore, does not withstand judicial scrutiny

under the rigorous standard laid down in Hardeep Singh

(supra) and reaffirmed in Sukhbeer Singh Khaira (supra).

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (9 of 10) [CRLR-605/2017]

The impugned order, to that extent, suffers from legal

infirmity and warrants interference in revisional jurisdiction.

14.Consequently, the revision petition is partly allowed. The

impugned order dated 13.04.2017 is set aside insofar as it

relates to petitioner Nos. Rajesh, Rajni and Mohini. They

stand discharged from the proceedings arising out of the

impugned summoning order under Section 498-A IPC.

Insofar as petitioner Bhagirath is concerned, learned counsel

for the petitioners has not pressed the revision petition on

his behalf, so instant petititon stands dismissed to his extent

only.

15.It is pertinent to note that the learned trial Court has taken

cognizance against Bhagirath for the offence under Section

498-A IPC only and not for the offence under Section 302

IPC. The maximum punishment prescribed under Section

498-A IPC is three years. Therefore, the mandate of the

Hon'ble Supreme Court in Arnesh Kumar v. State of Bihar

(2014) 8 SCC 273, as well as the safeguards embodied in

Sections 41 and 41-A Cr.P.C.( corresponding to section 35

BNSS), squarely apply.

16.It is further observed that during investigation, an

independent agency had not found sufficient material to

prosecute Bhagirath. In view of the limited nature of the

offence for which cognizance has been taken, and

considering the statutory safeguards applicable, the

(Uploaded on 16/02/2026 at 05:13:33 PM)

[2026:RJ-JD:7494] (10 of 10) [CRLR-605/2017]

petitioner Bhagirath is directed to appear before the learned

trial Court on or before 30th March. Upon his appearance

and filing of an application for regular bail, the learned trial

Court shall consider and decide the same on the same day,

and he shall be released on bail upon furnishing appropriate

bail bonds, subject to usual conditions.

17.Before parting, this Court also notes with concern that the

record of the case appears to have been summoned without

there being any specific judicial order directing the same.

Procedural discipline is the backbone of criminal adjudication,

and records cannot be requisitioned except in accordance

with lawful orders. The record be transmitted back forthwith.

The learned trial Court is directed to expedite the

proceedings and endeavour to conclude the trial at the

earliest, in accordance with law.

(FARJAND ALI),J 195-Mamta/-

(Uploaded on 16/02/2026 at 05:13:33 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter