Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhuraram vs State Of Rajasthan
2026 Latest Caselaw 2329 Raj

Citation : 2026 Latest Caselaw 2329 Raj
Judgement Date : 13 February, 2026

[Cites 14, Cited by 0]

Rajasthan High Court - Jodhpur

Bhuraram vs State Of Rajasthan on 13 February, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:7326-DB]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
                 D.B. Criminal Appeal (Db) No. 251/2024

 1.         Bhuraram S/o Bhutaram, Aged About 27 Years, Resident
            Of Doli Fali Bhimana Police Station Rohida Dist Sirohi
            Rajasthan
 2.         Mohanlal S/o Sayebaram, Aged About 33 Years, Resident
            Of Vatera Police Station Rohida Dist Sirohi Rajasthan
                        (Both lodged at Central Jail, Jodhpur)
                                                                      ----Appellants
                                        Versus


 State Of Rajasthan, Through PP
                                                                     ----Respondent



For Appellant(s)              :     Mr. Arpit Surana
For Respondent(s)             :     Mr. Sharwan Singh Rathore, PP


            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                      05.02.2026
     2.    Date on which the judgment was 05.02.2026
           reserved

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

4. Date of Pronouncement 13.02.2026

1. The present D.B. Criminal Appeal has been filed under

Section 374 Cr.P.C. by the accused-appellants (1) Bhuraram S/o

Bhutaram and (2) Mohanlal S/o Sayebaram assailing the legality

and validity of the judgment dated 28.06.2024 passed by learned

Additional District and Sessions Judge, Bhinmal, District Jalore,

(hereinafter referred to as 'learned trial court') in Sessions Case

No.09/2022 whereby the accused-appellants have been convicted

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (2 of 21) [CRLAD-251/2024]

for the offences under Sections 460, 394 read with Sections

397/34, 302/34 of the Indian Penal Code and sentenced as

under:-

Offence under Imprisonment and Fine In default of Fine Section 394 read with 7 years Rigorous Further to undergo 397/34 of IPC Imprisonment and Fine of Rs. 2 months S.I. 10,000/-

460/34 of IPC 10 years Rigorous Further to undergo Imprisonment and Fine of Rs. 2 Months S.I. 10,000/-

     302/34 of IPC     Life Imprisonment and Fine of                Further to undergo
                       Rs. 20,000/-                                 5 Months S.I.



2.     As   per    prosecution's        case       the    complainant-Ghewardas

submitted a written report (Exhibit P -1) alleging that near the

river at Village Dhumbadiya there exists a Hanuman Temple,

where his uncle, the deceased-Nainudas S/o Lachhiram had been

residing and performing worship for several years. On the

intervening night of 29.11.2021, some unknown miscreants

trespassed into the said temple during night hours with the

intention of committing theft and assaulted Nainudas with a knife,

causing injuries on his hands, eyes and back, as a result of which,

he sustained grievous injuries. At about 1:30 A.M., one

Sohanaram S/o Kevajiram informed the complainant-Ghewardas

telephonically that he could hear the cries "मारे मारे " of priest

Nainudas coming from the Hanuman Temple and the priest

Nainudas was being assaulted. Upon receiving the said

information, the complainant-Ghewardas along with his brothers

namely Bhanwardas, Kaludas and Veerdas rushed to the temple,

where they found their uncle Nainudas lying in an injured

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (3 of 21) [CRLAD-251/2024]

condition. He was immediately taken to the hospital, Bagoda for

treatment and thereafter, while being taken to Bhinmal in

unconscious condition, he succumbed to the injuries on the way.

The unknown miscreants had committed theft of offerings kept in

the temple and had taken away a bag belonging to the deceased.

3. On the basis of the above written report, marked as Exhibit

P-1, a formal FIR No.166/2021 (Exhibit P-8) was registered at

Police Station Bagoda, District Jalore, against the unknown

persons for the offence under Section 460, 302 and 379 of the

Indian Penal Code.

4. After completion of investigation, Police filed a charge-sheet

against the accused-appellants for the offences under Sections

460, 397, 394 and 302/34 of IPC.

5. Learned Trial Court framed, read over and explained the

charges under Sections 460, 397, 394 and 302/34 of IPC to the

accused-appellants, who denied the charges and sought trial.

6. During the trial, the prosecution examined as many as 15

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

documentary evidence, Exhibits P-01 to P-62.

7. The accused-appellants were examined under Section 313

Cr.P.C., wherein they stated that the prosecution witnesses had

deposed falsely, given false evidence and they had been falsely

implicated. In their defence, the accused-appellants did not

produce any witnesses as well as documentary evidences.

8. Learned Trial Court, after hearing the arguments advanced

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

documentary evidence brought on record, convicted and

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (4 of 21) [CRLAD-251/2024]

sentenced the accused-appellant as aforesaid vide its judgment

dated 28.06.2024.

9. Hence the present appeal.

10. Learned counsel for the accused-appellants assailed the

impugned judgment of conviction and sentence dated 28.06.2024

passed by the learned trial court as being illegal, perverse and

contrary to the evidence available on record. He submitted that

the learned trial court has failed to appreciate the prosecution

evidence in its correct perspective and has recorded conviction

merely on conjectures and surmises.

11. Learned counsel for the accused-appellants submitted that

the criminal proceedings were initiated on the basis of false, vague

and baseless allegations and that the complaint itself does not

disclose a truthful or reliable chain of evidence. He submitted that

a careful reading of the statements of the prosecution witnesses

examined before the learned trial court clearly reveals that the

prosecution version is prima facie misleading and shrouded with

serious suspicion.

12. Learned counsel for accused-appellants submitted that the

learned trial court failed to appreciate that the alleged offence

occurred during late night hours and no material whatsoever has

been placed on record to establish the presence, participation or

involvement of accused-appellants at the place of occurrence. He

further submitted there were no eyewitnesses present at the place

of occurrence. Therefore, entire case of the prosecution rests on

circumstantial evidence and the prosecution has failed to establish

a complete and unbroken chain of circumstances.

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (5 of 21) [CRLAD-251/2024]

13. Learned counsel for the accused-appellants, at the outset,

assailed the prosecution case on the ground that the entire

implication of the accused-appellants' rests solely on the basis of

alleged recovery of mobile phones used at the time of incident

(Exhibit P-28) and call detail records (Exhibit P-41 to Exhibit P-

43), which neither belonged to nor were proved to be used by

them. It was submitted that the mobile numbers on the basis of

which the Prosecution treated the accused-appellants as suspects

were registered in the names of other persons and not in the

names of the present accused-appellants. Despite this, the

investigating officer-Chattar Singh (PW-2) failed to collect any

legally admissible evidence to establish ownership, possession or

conscious use of the said mobile phones by the accused-

appellants, thereby creating serious and suspicious circumstances

surrounding the investigation.

14. Learned counsel for the accused-appellants submitted that

the investigating authorities committed a serious lapse in not

recording the dying declaration (Parchabayan) of the deceased-

Nainudas, despite the fact that he remained alive for a

considerable period and was taken to the hospital for treatment.

He further submitted that recording of the dying declaration was a

crucial step in the investigation, particularly in a case where the

prosecution alleges a brutal assault by unknown assailants and

there are no eyewitnesses to the occurrence. The failure of the

prosecution to place any dying declaration on record creates a

serious dent in the prosecution case and casts doubt on the

fairness and completeness of the investigation.

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (6 of 21) [CRLAD-251/2024]

15. Learned counsel for the accused-appellants further submitted

that the investigation conducted in the present case suffers from

serious procedural lapses. He pointed out that as per the

statement of the complainant-Ghevardas (PW-1), the police

reached the place of occurrence at about 7:00 A.M., however, a

perusal of the site plan (Naksha Mauka) marked as Exhibit P-5

reveals that the same was prepared only at around 6:00 p.m. on

30.11.2021. He further submitted that such an unexplained and

inordinate delay in preparation of the site plan, despite the police

having reached the spot in the morning, clearly reflects a casual

and defective investigation, which casts a serious doubt on the

authenticity of the prosecution case.

16. Learned counsel for the accused-appellants submitted that

the alleged recoveries shown at the instance of the appellants

under Section 27 of the Indian Evidence Act are wholly doubtful

and vitiated. He submitted that the alleged recovery of a sum of

₹120/- and a mobile phone from the pocket of the deceased

priest, as well as a steel box containing bank passbooks, Aadhaar

card, Bhamashah card and other documents, has been falsely

attributed to information allegedly supplied by the accused-

appellants (Exhibit P-20, Exhibit P-24, & Exhibit P-27). He further

drew the attention of the Court to the statements of Kaludas (PW-

3) and Bhanwardas (PW-4), who have stated that the

investigating agency themselves had taken the aforesaid articles

from the place of occurrence and that the same were not

recovered pursuant to any disclosure made by the accused-

appellants, renders the said recoveries unsustainable.

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (7 of 21) [CRLAD-251/2024]

17. Learned counsel for the accused-appellants further submitted

that no independent witnesses were associated at any stage of the

alleged recovery proceedings, nor was any proper identification of

the recovered articles or of the appellants conducted in

accordance with law. He further submitted that in absence of

independent corroboration, the recovery evidence remains wholly

untrustworthy and the entire recovery process stands vitiated and

deserves to be termed as flawed. He further submitted that the

very nature of the alleged stolen articles, namely a bank

passbook, Aadhaar card and allied documents, does not furnish

any plausible motive for committing robbery or a heinous offence

like murder.

18. Learned counsel for the appellants submitted that it has

come on record in the testimonies of Investigating Officers PW-2

Chattarsingh and PW-4 Bhanwardas that the crime scene was

photographed by the police, but for the reasons unknown, the

same were not exhibited before the learned trial court. This shows

that the investigation was tainted and incomplete.

19. Learned counsel for the accused-appellants relied upon the

medical evidence and submitted that the prosecution has failed to

establish that the injuries sustained by the deceased was

insufficient to cause death. He invited the attention of the Court to

the testimony of Dr. Vikas (PW-13), who conducted the post-

mortem examination of the deceased and submitted his report.

The witness has categorically stated that the injuries mentioned

from Part 'I' to 'J' of Exhibit P-33, taken individually, may not be

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (8 of 21) [CRLAD-251/2024]

sufficient in the ordinary course of nature to cause the death of a

person.

20. Learned counsel for the accused-appellants assailed the

sanctity of the prosecution's chain of evidence regarding taking

into custody the recovered articles in Malkahana. Learned

counsel drew the attention of the Court to the testimony of PW-12

Rajuram, the Malkhana Incharge, who has categorically stated

that Exhibit P-44A does not mention the time at which the seized

articles were deposited at the police station in any column of the

Malkhana register. The witness further admitted that the said

exhibit does not bear the signature of the officer who deposited

the articles, nor does it contain any details regarding the time of

deposit, which render the custody of the seized articles doubtful

and completely undermine the credibility of the recovery and

forensic evidence.

21. Lastly, learned counsel for the accused-appellants submitted

that the prosecution has failed to establish its case beyond

reasonable doubt and the impugned judgment dated 28.06.2024,

whereby the accused-appellant has been convicted and sentenced,

is illegal, erroneous and contrary to the material available on

record and, therefore, liable to be quashed and set aside and the

accused-appellants be acquitted of all the charges levelled against

them.

22. Per contra, learned Public Prosecutor opposed the

submissions advanced on behalf of the accused-appellants and

supported the prosecution case as unfolded before the learned

trial court. He submitted that there is no illegality or infirmity in

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (9 of 21) [CRLAD-251/2024]

the impugned judgment dated 28.06.2024 passed by the learned

trial court, whereby the accused-appellants were convicted for the

under Section 460, 394 read with 397, 302/34 of the Indian Penal

Code.

23. Learned Public Prosecutor further submitted that the

recoveries effected at the instance of the accused-appellants,

including a sum of ₹120/-, the mobile phone of the deceased and

a steel box, clearly establish their involvement in the crime. He

further submitted that during technical analysis, two mobile

phones were found to be active within the relevant tower area

during the morning hours and that the SIM cards used at the time

of the incident were recovered at the instance of the accused-

appellants, which sufficiently proves their presence near the place

of occurrence.

24. Learned Public Prosecutor further submitted that blood-

stained clothes and an iron rod (sariya) were recovered at the

instance of the accused-appellants, and as per the FSL report

(Exhibit P-60), human blood was detected on the said articles,

which lends strong corroboration to the prosecution case.

25. Lastly, Learned Public Prosecutor submitted that the

prosecution has successfully established a complete chain of

circumstantial evidence, which unerringly points that it were the

accused-appellants who have committed the offence alleged. He

further submitted that the charges levelled against the appellants

stand proved beyond reasonable doubt and prayed for dismissal of

the appeal and affirmation of the conviction and sentence awarded

by the learned trial court.

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (10 of 21) [CRLAD-251/2024]

26. We have considered the submissions made before this Court

and have carefully examined the relevant record of the case,

including the impugned judgment dated 28.06.2024.

27. A close scrutiny of the record reveals that at the time when

the incident in question occurred, there was no eyewitness to the

alleged incident. It is further undisputed that there was neither

any last seen witness nor any other person present near the

deceased-Nainudas, who was residing alone in the Hanuman

Temple and had no assistant or servant. Thus, the present case

rests entirely on circumstantial evidence. In such circumstances,

the law mandates that the chain of circumstances must be

complete, consistent and incapable of explanation on any

hypothesis other than the guilt of the accused.

28. The most significant circumstance relied upon by the

prosecution to connect the accused-appellants with the

commission of crime is the alleged recovery of mobile phones and

the call detail records. However, on a careful re-appreciation of the

evidence of the investigating officer-Chattar singh (PW-2) and PW-

14 Trilok Singh, we find that this circumstance does not withstand

judicial scrutiny. The investigating officer, in his cross-

examination, has categorically admitted that none of the SIM

cards allegedly recovered from the accused was registered in their

names. The investigating officer further admitted that it never

emerged during investigation that any of the accused possessed a

SIM card registered in their own name and that although the

accused stated they were using mobile phones of their relatives;

no statements of such relatives were recorded.

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (11 of 21) [CRLAD-251/2024]

29. PW-14 Trilok Singh, who conducted the cyber analysis, has

also admitted that during the relevant period as many as 13,700

mobile numbers were active in the concerned tower area, out of

which about 1000 numbers were found suspicious, and finally only

two numbers were found present in the tower area during the

morning hours. Significantly, even these two numbers were found

to be registered in the names of Bhutaram and Sohanlal, neither

of whom were examined, questioned or apprehended by the

police. Mere presence of certain mobile numbers in a tower area,

without proof of ownership, exclusive possession or conscious use

by the accused, cannot constitute a conclusive incriminating

circumstance. The learned trial court erred in treating the recovery

and technical evidence as sufficient merely because the recovery

memos were formally proved, overlooking the substantive

admissions which completely demolish the link between the

accused and the alleged mobile usage. In the absence of evidence

establishing that the recovered mobile phones were regularly or

exclusively used by the accused, and in the absence of

examination of the registered SIM holders, the entire edifice of the

prosecution case built on mobile recovery and call detail records

collapses.

30. Another serious infirmity in the prosecution case emerges

from the evidence of PW-3 Kaludas and PW-4 Bhanwardas, which

relates to the statement of the deceased-Nainudas recorded

during his treatment. PW-3 Kaludas, in his cross-examination, has

categorically stated that the police officer had questioned

Nainudas at the hospital in the presence of a doctor and that the

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (12 of 21) [CRLAD-251/2024]

said questioning was reduced into writing. PW-4 Bhanwardas has

also stated that Nainudas had informed the police about the

number of persons involved and the manner in which the incident

had occurred, though he expressed inability to recall whether the

police reduced the statement into writing. The testimonies of both

these witnesses clearly indicate that the deceased was conscious

for a sufficient period and had disclosed material facts to the

police, and that such statement was either recorded or ought to

have been recorded. However, no such statement, whether in the

form of a dying declaration or, has been produced on record by

the prosecution. The non-production of this crucial piece of

evidence, despite clear indication of its existence, constitutes a

serious lapse in investigation. In a case where there is no

eyewitness and the prosecution alleges a brutal assault by

unknown assailants, the dying declaration of the deceased

assumes paramount importance.

31. PW-1 Ghewardas, the complainant, has categorically stated

that the police reached at the place of occurrence at about 7:00

a.m. and that the site was inspected in the morning hours. He

further stated that when the police inspected the spot, clothes and

other articles were lying scattered. Although Exhibit P-5 bears his

signatures, he has clearly admitted that the police merely

obtained his signatures and did not conduct any proceedings in his

presence. PW-1- Ghewardas has also stated that at around 6:00

p.m. on the same day, he was attending the cremation of the

deceased and was not present at the place of occurrence. PW-2

Chhattar Singh, the Investigating Officer, in his cross-

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (13 of 21) [CRLAD-251/2024]

examination, has admitted that the site inspection memo (Exhibit

P-5) was prepared at about 6:00 p.m. on 30.11.2021. PW-3

Kaludas has further stated that the police inspected the place of

occurrence on the next day, after the cremation of Nainudas had

already taken place, and that the kurta of the deceased was found

lying at the spot. The aforesaid evidence clearly reveals a glaring

contradiction regarding the time and manner of preparation of the

site plan. Despite the police having reached the spot in the

morning hours, the site plan was prepared only in the evening,

after the cremation of the deceased, without any satisfactory

explanation. Such unexplained and inordinate delay in preparation

of the Naksha Mauka, coupled with the admission that no

proceedings were conducted in the presence of the complainant,

casts a serious doubt on the authenticity of the site plan.

32. PW-3 Kaludas, in his cross-examination, has categorically

stated that the kurta of the deceased-Nainudas was lying at the

place of occurrence and that the police inspected the scene on the

day after the cremation of the deceased. He further stated that

when the police visited the hut, they themselves took away

articles including the Aadhaar card, mobile phone and a box

belonging to the deceased, and that he was unaware of what the

police did with those articles thereafter. PW-4 Bhanwardas has

also stated that the police searched the spot and took away a

diary and other articles from the place of occurrence; though he

volunteered that according to him the thieves had taken those

items. The testimonies of these witnesses clearly indicate that the

articles alleged to have been recovered at the instance of the

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (14 of 21) [CRLAD-251/2024]

accused were, in fact, already available at the place of occurrence

and were taken into possession by the police during spot

inspection. In view of such categorical admissions, the prosecution

version that a sum of ₹120/-, a mobile phone and a steel box

containing bank passbooks, Aadhaar card, Bhamashah card and

other documents were recovered pursuant to disclosures made by

the accused-appellants (Exhibits P-20, P-24 and P-27) seems

unreliable. The alleged recoveries shown at the instance of the

accused-appellants under Section 27 of the Indian Evidence Act

also fail to inspire confidence, are tainted and legally

unsustainable. Recovery under Section 27 of the Evidence Act is

admissible only when it is shown that the fact discovered was

within the exclusive knowledge of the accused. Where the articles

were already lying at the place of occurrence and were taken by

the police themselves, the essential requirement of Section 27

stands completely defeated.

33. It has further come on record that during the alleged

recovery proceedings, no independent witnesses were associated

by the investigating agency. The recovery memos were witnessed

only by police personnel, and neither the recovered articles nor

the accused-appellants were subjected to any proper identification

in accordance with law. The absence of such independent

corroboration, coupled with the fact that the recoveries are

supported only by official witnesses, renders the recovery

evidence weak and unreliable.

34. Another serious lapse in the investigation pertains to

suppression of material evidence. It has come on record that the

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (15 of 21) [CRLAD-251/2024]

investigating authorities had got the place of occurrence

photographed; however, the said photographs were neither placed

on record nor exhibited before the learned trial court. PW-2

Chattar Singh, the Investigating Officer, has himself admitted in

his examination-in-chief that photographs of the crime scene were

taken, but the same were not submitted as part of the case file.

35. PW-4 Bhanwardas has also stated in his cross-examination

that photographs were taken at the place of occurrence by the

police officials, though he could not identify the photographer. The

non-production of such crucial visual evidence, despite its

admitted existence, gives rise to an adverse inference against the

prosecution. The Photographs of the crime scene could have

thrown valuable light on the condition of the spot, position of

articles and the manner of occurrence.

36. The post-mortem examination of the deceased-Nainudas

revealed multiple injuries, including bruising on the left eye, a

10x5 cm bruise on the lateral part, an abrasion on the right

forearm, a stab wound on the right arm, fractures of the 11th and

12th ribs, rupture of the spleen and internal bleeding, with the

cause of death opined to be hemorrhagic shock. PW-13 Dr. Vikas

has proved the post-mortem report (Exhibit P-33), which bears

the signatures of the members of the medical board. However, the

said witness has categorically admitted in his cross-examination

that the injuries mentioned from Part 'I' to 'J' of Exhibit P-33,

taken by themselves, may not be sufficient to cause death. This

admission assumes significance, particularly in the absence of any

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (16 of 21) [CRLAD-251/2024]

clear evidence establishing the manner in which the fatal injuries

were inflicted or linking the same to the accused-appellants.

37. As regards the forensic evidence, though the prosecution has

examined PW-12 Rajuram, PW-9 Krishnaram Chaudhary and PW-

15 Mahendra Singh to establish that the seized articles were

transmitted to the Forensic Science Laboratory in a sealed

condition, the FSL report (Exhibit P-60), merely indicates the

presence of human blood with inconclusive blood grouping. The

prosecution has failed to establish any nexus between the blood

detected on the seized articles and the blood group of deceased.

Thus, neither the medical evidence nor the FSL report, when

appreciated in the totality of circumstances, inspires confidence in

the prosecution case.

38. PW-12 Rajuram, the Malkhana Incharge, in his cross-

examination, has categorically admitted that Exhibit 44A, the

store register (Malkhana register), does not mention the time at

which the seized articles were deposited at the police station in

any column, nor does it bear the signature of the officer who

deposited the goods, nor does it record any details regarding the

time of deposit. The witness has further admitted that portions 'C'

to 'D' of Exhibit P-44A merely indicate the markings of the articles

sent to the Forensic Science Laboratory through Krishna Ram PW-

09, but do not specifically state that all the packets were sealed

and secure at the time of handing over, or that they were

delivered in the same condition as received from the Malkhana. In

the absence of proper documentation and authentication

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (17 of 21) [CRLAD-251/2024]

regarding deposit of the articles in the Malkhana, the possibility of

tampering cannot be ruled out.

39. We note that, it is trite that in a case founded entirely on

circumstantial evidence, each circumstance relied upon by the

prosecution must be firmly and cogently established, the proved

circumstances must form a complete chain, and such chain must

be consistent only with the hypothesis of the guilt of the accused

and inconsistent with any other reasonable hypothesis of

innocence. Suspicion, howsoever strong, cannot take the place of

legal proof, and the prosecution must stand on its own legs to

establish the guilt of the accused beyond reasonable doubt.

40. The Hon'ble Supreme Court in Sharad Birdhichand Sharda

v. State of Maharashtra, reported in AIR 1984 SC 1622, has

authoritatively laid down the governing principles for cases resting

on circumstantial evidence and has enunciated the five golden

principles, described as the Panchsheel, namely:-

(i) the circumstances from which the conclusion of guilt is to be drawn should be fully established.

(ii) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty.

(iii) the circumstances should be of a conclusive nature and tendency.

(iv) they should exclude every possible hypothesis except the one to be proved, and

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (18 of 21) [CRLAD-251/2024]

(v) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.

41. Tested on the anvil of the aforesaid principles, the

prosecution case in the present matter falls short on multiple

counts. Firstly, the circumstances relied upon by the prosecution

are not fully established beyond reasonable doubt. The

foundational fact of presence and participation of the accused-

appellants at the place of occurrence remains unproved, as

admittedly there is no eyewitness or last seen witness, and the

deceased was residing alone in the temple. Secondly, the

circumstances proved are not consistent only with the hypothesis

of guilt. The alleged mobile-phone linkage, relied upon as a

principal circumstance, stands demolished by the admissions

made by the Investigating Officer Chattar Singh (PW-2) and

the Cyber Cell expert Trilok Singh (PW-14) in their

statements, who categorically admitted that none of the SIM cards

allegedly recovered were registered in the names of the accused-

appellants and that the registered SIM holders-Sohanlal,

Bhutaram and Maharani-were neither examined nor apprehended.

The evidence further reveals that as many as 13,700 mobile

numbers were active in the concerned tower area, out of which

about 1000 were filtered as suspicious, thereby rendering the

inference drawn against the accused wholly speculative coupled

with the fact that the said recovered mobiles were being used by

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (19 of 21) [CRLAD-251/2024]

the accused-persons at the time of incident and were in their

exclusive possession.

42. Thirdly, the circumstances relied upon by the prosecution

are not of a conclusive nature. The alleged recoveries under

Section 27 of the Indian Evidence Act (Exhibits P-20, P-24 and

P-27), projected as the cornerstone of the prosecution case,

stand seriously dented by the categorical testimonies of Kaludas

(PW-3) and Bhanwardas (PW-4), who have unequivocally

stated that the police themselves took away the Aadhaar card,

mobile phone, diary and box from the place of occurrence during

spot inspection and that the said articles were not recovered

pursuant to any disclosure made by the accused-appellants. The

absence of independent witnesses and lawful identification further

renders the recovery proceedings unreliable and legally

unsustainable.

43. Fourthly, the prosecution has failed to exclude every

possible hypothesis except that of guilt. The non-production of the

statement of the deceased allegedly recorded at the hospital

despite the clear testimonies of Kaludas (PW-3) and

Bhanwardas (PW-4) indicating that the deceased had disclosed

material facts to the police, the contradictory evidence regarding

preparation of the site plan (Exhibit P-5) as deposed by

Ghewardas (PW-1), Chattar Singh (PW-2) and Kaludas (PW-3),

and the deliberate withholding of crime-scene photographs

admittedly taken by the police as admitted by Chattar Singh

(PW-2) and Bhanwardas (PW-4), cumulatively create serious

doubt about the fairness and completeness of the investigation. It

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (20 of 21) [CRLAD-251/2024]

has also come on record that after the alleged incident, the entire

village was closed/shut down for three consecutive days.

Therefore, the possibility cannot be ruled out that on account of

pressure and/or protest raised by the villagers, the present

accused-appellants were falsely foisted in the present case.

44. Lastly, when the evidence is appreciated cumulatively, the

chain of circumstances is found to be incomplete and fractured.

The medical evidence of Dr. Vikas (PW-13), who proved the

post-mortem report (Exhibit P-33), itself indicates that the

injuries mentioned from Part 'I' to 'J' may not be sufficient in

themselves to cause death. The FSL report (Exhibit P-60),

though showing presence of human blood, is rendered

inconclusive due to absence of blood grouping and serious breaks

in the chain of custody, as admitted by Rajuram (PW-12), the

Malkhana Incharge, in respect of Exhibits P-44A. These infirmities

leave reasonable grounds consistent with the innocence of the

accused-appellants.

45. Consequently, the present D.B. Criminal Appeal is allowed.

46. The impugned judgment dated 28.06.2024 passed by the

learned Additional District and Sessions Judge, Bhinmal, District

Jalore in Sessions Case No.09/2022 (CIS No.16/2022), convicting

and sentencing the accused-appellants Bhuraram S/o Shri

Bhutaram and Mohanlal S/o Sayebaram for the offences under

Sections 460, 394 read with 397/34 and 302/34 of the Indian

Penal Code, is hereby quashed set aside.

47. The accused-appellants Bhuraram S/o Shri Bhutaram and

Mohanlal S/o Sayebaram are hereby acquitted from all the

(Uploaded on 16/02/2026 at 02:06:35 PM)

[2026:RJ-JD:7326-DB] (21 of 21) [CRLAD-251/2024]

charges levelled against them. The accused-appellants are in jail,

therefore, they may be released forthwith, if not needed in any

other case.

48. Keeping in view, however, the provisions of Section 437A

Cr.P.C. the accused appellants are directed to forthwith furnish

personal bonds in the sum of Rs.50,000/- each and a surety bond

in the like amount, before the learned trial court, which shall be

effective for a period of six months to the effect that in the event

of filing of Special Leave Petition against the judgment or for grant

of leave, the appellants, on receipt of notice thereof, shall appear

before Hon'ble the Supreme Court.

49. Office is directed to send the record of the trial court

forthwith.

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

-Vaibhav/C.P. Goyal/-

(Uploaded on 16/02/2026 at 02:06:35 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