Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amin Khan vs State Of Rajasthan (2026:Rj-Jd:8076)
2026 Latest Caselaw 2106 Raj

Citation : 2026 Latest Caselaw 2106 Raj
Judgement Date : 10 February, 2026

[Cites 22, Cited by 0]

Rajasthan High Court - Jodhpur

Amin Khan vs State Of Rajasthan (2026:Rj-Jd:8076) on 10 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:8076]
[2026:RJ-JD:8077]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
          S.B. Criminal Revision Petition No. 188/2026

1.       Amin Khan S/o Rahim Khan, Aged About 64 Years, R/o
         Ladabas Police Station Didwana District Didwana
         Kuchaman
2.       Mohammed Imran S/o Mohammed Yunus, Aged About 22
         Years, R/o Vijay Nagar Road Ladabas Police Station
         Didwana District Didwana Kuchaman
3.       Mohammed Mujahid S/o Rahmat Ali, Aged About 23
         Years, R/o Khatiya Basni Tehsil Didwana District Didwana
         Kuchaman
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected with

             S.B. Criminal Revision Petition No. 189/2026

 Amin Khan S/o Rahim Khan, Aged About 64 Years, R/o Ladabas
 Police Station Didwana District Didwana Kuchaman
                                                                   ----Petitioner
                                    Versus
 1.       State Of Rajasthan, Through Pp
 2.       Yusuf S/o Rahim, Ladabas Police Station Didwana District
          Didwana Kuchaman
 3.       Arif S/o Yusuf, Ladabas Police Station Didwana District
          Didwana Kuchaman
 4.       Dilshad S/o Yusuf, Ladabas Police Station Didwana
          District Didwana Kuchaman
 5.       Zibran S/o Yusuf, Ladabas Police Station Didwana District
          Didwana Kuchaman
                                                                ----Respondents



For Petitioner(s)         :    Mr. Dinesh Kumar Ojha
For Respondent(s)         :    Mr. N.S. Chandawat,Dy.G.A.




                     (Uploaded on 20/02/2026 at 01:50:03 PM)
                    (Downloaded on 20/02/2026 at 07:04:01 PM)
 [2026:RJ-JD:8076]                        (2 of 22)                     [CRLR-188/2026]
[2026:RJ-JD:8077]                                                      [CRLR-189/2026]


                  HON'BLE MR. JUSTICE FARJAND ALI

Order

Reportable-

10/02/2026

Grievance in S.B. Criminal Revision Petition No.

188/2026-

1. By way of filing the instant revision petition under Section

438 of the BNSS, the petitioner has assailed the legality and

propriety of the order dated 17.12.2025 passed by the

learned Additional District & Sessions Judge, Didwana in

Session Case No. 03/2023 arising out of FIR No. 24/2022

(State v. Amin & Ors.), whereby the learned trial Court has

framed charges against the petitioner for the offences under

Sections 148, 341, 323, 323/149, 325, 325/149, 326,

326/149, 308, 308/149, 504 and 504/149 of the IPC.

Grievance in S.B. Criminal Revision Petition No.

189/2026-

2. By way of filing the instant revision petition under Section

438 of the Bharatiya Nagarik Suraksha Sanhita, the

petitioner has assailed the legality and correctness of the

order dated 17.12.2025 passed by the learned Additional

District and Sessions Judge, Didwana in Session Case No.

14/2024 arising out of FIR No. 23/2022, State v. Yusuf &

Ors., whereby the learned trial Court, while framing charges,

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (3 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

failed to frame charge under Section 308 of the Indian Penal

Code against the accused/respondents.

FACTS IN BRIEF

3. Both the present revision petitions arise out of the same

incident dated 23.01.2022, which resulted in registration of

two FIRs, namely FIR No. 24/2022 and FIR No. 23/2022, at

the concerned Police Station. The incident reflects a classic

case of case and counter-case, wherein both sides have

alleged assault and attempted culpable homicide against

each other. FIR No. 24/2022 culminated in Session Case No.

03/2023, whereas FIR No. 23/2022 culminated in Session

Case No. 14/2024.

4. Vide separate but contemporaneous orders dated

17.12.2025 passed by the learned Additional District &

Sessions Judge, Didwana, charges were framed in both

matters. In S.B. Criminal Revision Petition No. 188/2026, the

petitioners (who are accused in FIR No. 24/2022) challenge

the framing of charges including Section 308 IPC. In Revision

Petition No. 189, the petitioner (complainant in FIR No.

23/2022) assails the refusal of the learned trial court to

frame charge under Section 308 IPC against the accused

persons in that cross-case.

5. Since both petitions arise from the same transaction and

involve overlapping factual matrix, they are being decided by

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (4 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

this common order to avoid conflicting findings and to

advance the cause of judicial propriety.

OBSERVATIONS

I. Nature of the Case - "Case and Counter-Case"

Jurisprudence

6. The present matter is a paradigmatic illustration of what

criminal jurisprudence recognises as a "case and counter-

case", both emanating from a singular transaction dated

23.01.2022. Such situations arise when two rival factions,

involved in the same occurrence, lodge separate FIRs against

each other alleging aggression and criminality on the part of

the opposite side. The substratum of both cases remains the

same occurrence, though the narrative, attribution of

culpability, and claimed role of participants differ. It is trite

and well embedded in criminal law that when two FIRs arise

out of the same incident, each representing a competing and

adversarial version, the investigative machinery and the

judicial process must approach both with equal fairness,

neutrality and independence. The investigation in such

matters must be insulated from bias or presumption in

favour of either side, because both versions are, at the

threshold, only allegations awaiting judicial scrutiny. The

existence of cross-cases is itself indicative of a mutual

confrontation, and therefore, the law requires heightened

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (5 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

judicial circumspection to ensure that the process does not

tilt unfairly in favour of one faction.

7. It is well settled through long-standing judicial precedents

that in matters involving cross-cases, certain procedural

safeguards are not merely matters of convenience but are

essential components of fair trial jurisprudence. In Nathi Lal

v. State of U.P.((1990) Supp SCC 145 ), the Hon'ble

Supreme Court laid down the guiding principle that cross-

cases arising out of the same occurrence should ordinarily be

tried by the same Judge. The Court observed that both cases

must be tried one after the other and that judgments,

though separate, should be delivered on the same day, each

case being decided strictly on the evidence adduced therein.

8. Similarly, in Sudhir v. State of M.P.((2001) 2 SCC 688 ),

the Apex Court reiterated that in case and counter-case

situations, it is desirable that both matters be tried by the

same Court so as to avoid conflicting findings and to ensure

consistency in the appreciation of evidence.

9. These settled principles include:

• Both versions must be investigated simultaneously and

independently so that neither investigation influences or

contaminates the other.

• The reports of investigation, wherever practicable, should

be placed before the competent Court at or around the same

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (6 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

time, so that the Court is apprised of the entire factual

panorama.

• The trials should ordinarily be conducted by the same

Court to ensure uniformity in appreciation of evidence.

• The recording of evidence should take place in close

proximity of time so that the judicial mind retains continuity

and coherence in assessing the testimonies.

• Judgments, though delivered through separate and distinct

decisions in each case, should ideally be pronounced on the

same day to obviate the possibility of conflicting conclusions.

These principles are not rigid technicalities but are evolved

safeguards intended to preserve the integrity of adjudication

where rival versions of the same incident compete for judicial

acceptance.

10. Besides the above enumerated safeguards, an equally

vital yet often understated aspect pertains to the judicial

perception of the demeanour of witnesses. The law

consciously entrusts the Presiding Judge with the authority

and responsibility to observe, assess and record the

demeanour of witnesses while deposing in Court. This

statutory recognition is embodied in Section 280 of the Code

of Criminal Procedure (Section 315 BNSS), which reads as

under:

Section 280 - Remarks respecting demeanour of witness

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (7 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

When a presiding Judge or Magistrate has recorded the evidence of a

witnesses, he shall also record such remarks (if any) as he thinks

material respecting the demeanour of such witness whilst under

examination.

11. The significance of this provision in cross-case trials

cannot be overstated. A judicial officer, by virtue of

physically interacting with the witnesses, observing their

conduct, hesitation, confidence, body language, tone,

spontaneity or evasiveness, gains insights which cannot be

captured merely through the written transcript. In a situation

where two rival versions of the same incident are placed

before the Court, such first-hand judicial perception becomes

instrumental in discerning the real aggressor and the true

genesis of the occurrence. The procedure is designed so that

the Court does not decide solely on what is mechanically

recorded, but on the overall credibility emerging from the

witness's presentation before the Court.

12. Equally significant is the expansive power conferred

upon the Court under Section 165 of the Indian Evidence Act

(Section 168 BSA) , which reads as follows:

165. Judge's power to put questions or order production.

The judge may,in order to discover or to obtain proper proof of relevant

facts, ask any question he pleases, in any form, at any time, of any

witness, or of the parties, about anx fact relevant or irrelevant ; and

may order the production of any document or thing ; and neither the

parties nor their agents shall be entitled to make any objection to any

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (8 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

such question or order, nor, without the leave of the Court, to cross-

examine any witness upon any answer given in reply to any question:

Provided that the judgment must be based upon facts declared by this Act to be relevant and duly proved :

Provided also that this section shall not authorise any Judge to compel any witness to answer any question or to produce any document which such witness would be entitled to refuse to answer or produce under sections 121 to 131, both inclusive, if the question were asked or documents were called for by the adverse party; nor shall the Judge ask any question which it would be improper for any other person to ask under section 148 or 149; nor shall he dispense with primary evidence of any document , except in the cases hereinbefore excepted.

13. In case and counter-case situations, where two

diametrically opposite narratives are presented by rival

parties, the exercise of powers under Section 165 of the

Evidence Act (Section 168 BSA) enables the Court to pierce

through adversarial exaggerations and to clarify ambiguities.

The Court is not confined to passively recording what is

stated; rather, it is empowered to actively elicit truth, seek

clarifications, and examine surrounding circumstances so as

to render real and substantive justice. The adjudication,

therefore, cannot rest merely on what is spoken and written,

but must also consider attendant circumstances, conduct of

parties, medical corroboration, and the overall probability of

the case.

14. Thus, the conjoint operation of Section 280 CrPC

(Section 315 BNSS) and Section 165 of the Evidence

Act(Section 168 BSA) strengthens the rationale that cross-





                        (Uploaded on 20/02/2026 at 01:50:03 PM)

 [2026:RJ-JD:8076]                     (9 of 22)                   [CRLR-188/2026]
[2026:RJ-JD:8077]                                                 [CRLR-189/2026]


cases should ideally be tried by the same judicial officer,

who, having observed the demeanour and assessed both

rival versions in their entirety, is best positioned to render a

just and balanced determination.

15. The rationale underlying the above principles is both

simple and profound. When two narratives arise from the

same occurrence, they are often mirror images, each

portraying the other side as aggressor. The truth in such

circumstances cannot be ascertained in isolation. It emerges

only through comparative and composite judicial scrutiny of

both versions. If the cases are examined independently by

different fora or at distant points of time, there exists a

tangible risk that appreciation of evidence may become

fragmented, resulting in incongruous findings.

16. Criminal jurisprudence is fundamentally anchored in the

quest for truth. The objective of a criminal trial is not to

secure conviction at all costs, nor to vindicate one faction,

but to arrive at a just and fair determination of culpability.

Therefore, in cross-cases, the comparative evaluation of

ocular testimony, medical evidence, motive, genesis of

occurrence and surrounding circumstances becomes

indispensable. Only a holistic examination can reveal

whether one side was the aggressor, whether there was

mutual assault, or whether the incident unfolded differently

from both projected versions.





                      (Uploaded on 20/02/2026 at 01:50:03 PM)

 [2026:RJ-JD:8076]                       (10 of 22)                           [CRLR-188/2026]
[2026:RJ-JD:8077]                                                            [CRLR-189/2026]


II. Whether Common Trial is Necessary When Forums

Differ

17. An important jurisprudential issue arises in situations

where one of the cross-cases discloses offences exclusively

triable by the Court of Sessions, whereas the counter-case

involves offences triable by a Magistrate. This procedural

divergence of forum introduces complexity in the

administration of justice. The question that arises is whether

both cases should proceed before their respective statutory

forums independently, or whether they should be

consolidated before the Court competent to try the graver

offence. The Supreme Court in Sudhir v. State of M.P.

(supra) clarified that even if one case is triable by the

Magistrate, it can be committed to the Sessions Court so

that both matters are tried together.

18.The guiding principle in resolving such situations is not

merely one of procedural convenience or docket

management. Rather, it is rooted in substantive justice and

fairness of trial. The law seeks to avoid:

• Conflicting findings by different Courts arising from the same

incident;

• Selective or compartmentalised appreciation of evidence;

• The possibility of miscarriage of justice due to divergent

conclusions regarding the genesis of occurrence or the

identity of the aggressor.




                           (Uploaded on 20/02/2026 at 01:50:03 PM)

 [2026:RJ-JD:8076]                  (11 of 22)                       [CRLR-188/2026]
[2026:RJ-JD:8077]                                                   [CRLR-189/2026]


If two Courts, acting independently, assess overlapping

evidence without the benefit of comparative scrutiny, there

exists a real risk that one Court may hold a particular party to

be the aggressor while the other Court may reach an

inconsistent conclusion. Such incongruity would not only

undermine public confidence in the justice delivery system

but would also compromise the foundational requirement of

fairness.

19.Where one case involves a graver offence exclusively triable

by the Court of Sessions, such as an offence under Section

308 IPC or any other offence falling within the exclusive

jurisdiction of the Sessions Court and the counter-case

involves comparatively lesser offences triable by a Magistrate,

prudence and judicial discipline dictate that both matters

should be tried by the same forum, namely the Court of

Sessions. The reason is that the Court of Sessions possesses

broader jurisdictional competence and is legally empowered

to try both categories of offences. Consolidating both cases

before the higher forum ensures uniform appreciation of

evidence and coherent adjudication of the entire transaction.

20.Such a course is not only prudent but legally permissible and

jurisprudentially sound. The statutory framework

contemplates that:

• A Magistrate is empowered to commit a case to the Court of

Sessions at any stage of inquiry or trial if it appears that the

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (12 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

matter ought to be tried by the Sessions Court, reflecting the

principle akin to Section 323 of the CrPC.(Section 362 BNSS)

• The Court of Sessions is fully competent to try offences which

are otherwise triable by a Magistrate, and its jurisdiction is

not curtailed in that regard.

• Conversely, a Magistrate cannot assume jurisdiction over

offences exclusively triable by the Court of Sessions.

Thus, from a structural standpoint, the Court of Sessions

stands as the forum capable of comprehensively adjudicating

both cases without jurisdictional impediment.

21.Therefore, in cross-cases arising from the same incident, the

forum competent to try the graver offence naturally becomes

the appropriate and logical forum for both matters. This

approach ensures that the entire spectrum of allegations,

injuries, roles attributed to parties, and attendant

circumstances are examined by a single judicial mind. Such

consolidation fosters consistency, prevents duplication of

judicial effort, and safeguards against contradictory verdicts.

It also reinforces the perception of fairness, as both factions

are subjected to adjudication under identical judicial scrutiny.

Furthermore, consolidation before a single Court ensures that

the learned Judge gets the opportunity to observe both sides,

to evaluate the witnesses of both factions in close temporal

proximity, and to assess not merely the recorded testimony

but also their conduct, demeanor and overall credibility. The

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (13 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

Judge thus gets a comprehensive opportunity to see and

evaluate both parties, which is indispensable in determining

the real aggressor and the true sequence of events.

22.It is a cardinal principle of criminal justice that justice must

not only be done but must also appear to be done. In matters

involving rival versions of the same incident, the appearance

of fairness is as vital as fairness itself. If two different Courts

were to return inconsistent findings on the same occurrence,

it would erode confidence in the adjudicatory process.

Therefore, ensuring that cross-cases are tried by the same

forum, particularly where one involves offences triable

exclusively by the Court of Sessions, is not merely a

procedural arrangement but a substantive guarantee of

justice. It upholds the credibility of the judicial process,

maintains coherence in fact-finding, and advances the larger

cause of judicial propriety.

III. In S.B. Criminal Revision Petition No. 188/2026

(Petitioners as Accused - Challenge to Framing of

Charges)

23.The grievance here is against framing of charges under

Sections 148, 341, 323, 323/149, 325, 325/149, 326,

326/149, 308, 308/149, 504 and 504/149 of the IPC.

24.At the stage of framing of charge, the Court is not required

to conduct a meticulous appreciation of evidence. The

standard is not proof beyond reasonable doubt. The Court is

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (14 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

required only to ascertain whether there exists a strong

suspicion that the accused has committed the offence.

25.The degree of satisfaction required at this stage is lower than

that required for conviction but higher than mere conjecture.

26.From the record, it is evident that:

• Injuries have been caused on vital parts of the body,

including frontal and parietal regions.

• The number of injuries is not insignificant.

• Medical evidence supports the prosecution version.

27.In criminal law, intention is inferred from:

• Nature of weapon,

• Part of body targeted,

• Severity and multiplicity of injuries.

28.Blows inflicted on vital organs such as frontal and parietal

lobes cannot be treated lightly. The head is a vital part of the

human anatomy. Assault upon it raises a legitimate

presumption of knowledge that death may be caused.

29.Thus, at this stage, there exists sufficient material to justify

framing of charge under aforementioned Sections IPC.

30.It is a settled proposition that revisional jurisdiction against

an order framing charge is extremely limited. Interference is

warranted only where:

• There is patent illegality,

• No material whatsoever exists,

• The order is perverse or absurd.





                         (Uploaded on 20/02/2026 at 01:50:03 PM)

 [2026:RJ-JD:8076]                  (15 of 22)                    [CRLR-188/2026]
[2026:RJ-JD:8077]                                                [CRLR-189/2026]


31.In the present case, the learned trial court has applied

judicial mind and framed charges based on medical and

ocular evidence. No perversity is discernible. Therefore,

there is no room for interference.

IV. In S.B. Criminal Revision Petition No. 189/2026

(Petitioner as Complainant - Challenge to Non-

Framing of Section 308 IPC)

32.In this petition, the grievance is that although grievous

injuries were alleged, the learned trial court declined to

frame charge under Section 308 IPC.

33.Upon perusal of the record:

• Injuries sustained in this cross-case are primarily on hand

and fingers.

• No injury on vital organs is reflected.

• Medical evidence does not suggest imminence of death.

• The nature of injuries is simple or, at best, falling within

Section 325 IPC.

34.Section 308 IPC postulates the existence of intention or

knowledge that the act committed is likely to cause death. It

is well settled that mere grievous hurt does not ipso facto

attract Section 308 IPC. The provision contemplates a

situation where the act is done with such intention or

knowledge, and under such circumstances, that if death had

ensued, the offence would have amounted to culpable

homicide not amounting to murder. In other words, the

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (16 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

injury must be of such a nature, and inflicted in such a

manner, that it can reasonably be inferred that death might

have resulted therefrom.

35.In the present case, the injuries attributed to the accused

are primarily on the hand and fingers. The material available

on record does not prima facie indicate that such injuries

were inflicted with the requisite intention or knowledge that

they were likely to cause death. Nor can it be reasonably

presumed, at this stage, that injuries on non-vital parts such

as fingers or hand were of such a character as to be

potentially fatal. Therefore, the foundational ingredients

necessary to attract Section 308 IPC are conspicuously

absent.

36.The situs of injury is a determinative factor. Injury on non-

vital parts such as hand or finger ordinarily negates intention

to cause culpable homicide unless accompanied by other

incriminating circumstances.

37.The learned trial court has considered:

• Nature of injuries,

• Medical report,

• Absence of injury on vital organ,

• Overall circumstances.

38.Merely because it is a cross-case does not mandate

symmetrical charges in both matters. Criminal liability

depends on individual conduct and evidence in each case.





                      (Uploaded on 20/02/2026 at 01:50:03 PM)

 [2026:RJ-JD:8076]                      (17 of 22)                      [CRLR-188/2026]
[2026:RJ-JD:8077]                                                      [CRLR-189/2026]


The maxim "actus non facit reum nisi mens sit rea" (the

act does not make a person guilty unless the mind is also

guilty) governs the field.

39.In absence of prima facie material indicating intention or

knowledge to cause death, refusal to frame charge under

Section 308 IPC cannot be said to be illegal.

40.Thus, the order declining to frame charge under Section 308

IPC does not suffer from perversity or legal infirmity.

V. On Symmetry in Cross-Cases

41.It is neither a rule of law nor a principle of judicial prudence

that charges framed in cross-cases must necessarily mirror

each other in form or substance. The mere existence of a

case and counter-case arising out of the same transaction

does not create a presumption of symmetrical culpability.

Criminal jurisprudence does not proceed on notions of parity

in accusation but on the independent assessment of material

available in each case. The framing of charge is

fundamentally an evidence-oriented exercise, guided by the

prima facie satisfaction of the Court regarding the

ingredients of the alleged offences. In both cases, charges

are required to be framed strictly on the basis of the material

available on the respective records. Depending upon the

evidentiary substratum, the charges in cross-cases may, in a

given situation, be similar; however, they may equally differ

where the factual foundation so warrants. Therefore,

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (18 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

symmetry in charges cannot be elevated to a legal mandate

merely because the parties are adversaries in a common

occurrence.

42.Each criminal case must stand on its own evidentiary footing.

Even where the genesis of the incident is common, the roles

attributed to the accused persons, the nature and situs of

injuries, the weapons allegedly used, the surrounding

circumstances, and the medical corroboration may differ

materially. The judicial duty at the stage of framing of charge

is to scrutinize whether, on the basis of the record pertaining

to that particular case, the essential ingredients of the

alleged offence are prima facie disclosed. The Court cannot

import facts, presumptions or inferences from the counter-

case to artificially maintain equivalence. To do so would

amount to substituting judicial analysis with mechanical

parity, which the criminal justice system does not

countenance.

43.The mere fact that in one case charge under Section 308 IPC

has been framed does not ipso facto compel the framing of

an identical charge in the counter-case. Since charges are

framed on the basis of the material available on record in

each individual case, they may legitimately vary from one

case to another. Section 308 IPC is attracted only where the

act is committed with such intention or knowledge, and

under such circumstances, that if death were caused, the

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (19 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

offender would be guilty of culpable homicide not amounting

to murder. The existence of such intention or knowledge

must be discernible from the material available in that

specific case. If the evidentiary foundation in one case

discloses assault on vital parts, multiplicity of serious

injuries, or circumstances indicating knowledge of likely fatal

consequences, while the counter-case lacks such attributes,

the differentiation in charges is legally justified. Judicial

determination at the stage of charge is not governed by

comparative symmetry but by statutory ingredients and

factual sufficiency.

44.Criminal law recognises and enforces the doctrine of

independent culpability. Liability is individualised and fact-

specific. Even in incidents involving mutual assault or group

rivalry, the degree of participation, the nature of overt acts,

and the mental element attributable to each accused may

vary significantly. The law does not operate on the principle

of retaliatory equivalence; rather, it mandates objective

evaluation of conduct and intention in each distinct

prosecution. Therefore, differentiation in the nature of

charges between cross-cases is not an anomaly but a

reflection of principled adjudication based on independent

appraisal of material. Such an approach reinforces fairness,

preserves doctrinal integrity, and ensures that criminal

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (20 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

liability is determined by evidence and statutory criteria

rather than by notions of symmetry.

VI. Conclusion

45.In S.B. Criminal Revision Petition No. 188/2026, the framing

of charges is legally sustainable.

46.In S.B. Criminal Revision Petition No. 189/2026, the refusal

to frame charge under Section 308 IPC is justified in view of

absence of injury on vital organs and lack of prima facie

intention to cause death.

47.Both the revision petitions are accordingly disposed of with

the following directions in order to preserve judicial

propriety, ensure consistency in fact-finding, and prevent

conflicting determinations arising from the same occurrence:

(i) Since Session Case No. 03/2023 (arising out of FIR No.

24/2022) is exclusively triable by the Court of Sessions and

Case No. 14/2024 (arising out of FIR No. 23/2022) is

presently Magistrate triable, it is directed that Case No.

14/2024 shall be committed to the Court of Sessions in

exercise of powers akin to Section 323 CrPC (Section 362

BNSS), so that both matters are tried by the same Court.

(ii) Upon such committal, both cases shall be tried by the

learned Additional District & Sessions Judge, Didwana, in

accordance with the settled principles governing case and

counter-case, as discussed in preceding paras.

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (21 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

(iii) The evidence in both matters shall be recorded

separately but in close proximity of time so as to maintain

judicial continuity and coherence in appreciation of

testimony.

(iv) The learned Trial Court shall ensure that while each case

is decided strictly on the evidence adduced therein, the

comparative evaluation of rival versions emerging from the

same transaction is undertaken in a holistic manner

consistent with law.

(v) The learned Presiding Judge shall, while recording

evidence, exercise the statutory authority under Section 280

CrPC (Section 315 BNSS) to record such remarks, if any,

regarding the demeanour of witnesses as may be considered

material.

(vi) The Court shall not hesitate to exercise its wide powers

under Section 165 of the Indian Evidence Act, 1872 (Section

168 of BSA)to elicit clarifications, remove ambiguities, and

discover the real genesis of the occurrence, subject to

statutory safeguards.

(vii) Judgments in both cases shall be pronounced separately

but preferably on the same day, in order to obviate the

possibility of incongruous findings.

48.It is clarified that each case shall be adjudicated strictly on

its own evidentiary record, uninfluenced by the result of the

(Uploaded on 20/02/2026 at 01:50:03 PM)

[2026:RJ-JD:8076] (22 of 22) [CRLR-188/2026] [2026:RJ-JD:8077] [CRLR-189/2026]

counter-case; however, the entire transaction shall be

appreciated with the judicial circumspection warranted in

matters involving rival versions of a single incident. The

learned Trial Court shall proceed expeditiously and ensure

that the trials are conducted in accordance with law and the

principles hereinabove enumerated.

(FARJAND ALI),J 9-Mamta/-

(Uploaded on 20/02/2026 at 01:50:03 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