Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukha Ram vs State Of Rajasthan ...
2026 Latest Caselaw 2443 Raj

Citation : 2026 Latest Caselaw 2443 Raj
Judgement Date : 16 February, 2026

[Cites 10, Cited by 0]

Rajasthan High Court - Jodhpur

Sukha Ram vs State Of Rajasthan ... on 16 February, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:8463-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               D.B. Criminal Appeal (Db) No. 405/2025
Sukha Ram S/o Shri Dungar Ram, Aged About 38 Years,
Resident Of Village Korana, Tehsil Kalyanpur, District Balotara
(Raj)
                                                                      ----Appellant
                                      Versus
1.       State Of Rajasthan, Through Pp
2.       Mohan Ram Alias Mohan Lal S/o Shri Bheeya Ram,
         Resident Of Village Korana, P.s. Mandali, District Balotara
         (Raj.)
3.       Mangala Ram S/o Shri Bheeya Ram, Resident Of Village
         Korana, P.s. Mandali, District Balotara (Raj.)
4.       Taga Ram S/o Shri Bheeya Ram, Resident Of Village
         Korana, P.s. Mandali, District Balotara (Raj.)
5.       Bhura Ram S/o Shri Mohan Lal Alias Mohan Lal, Resident
         Of Village Korana, P.s. Mandali, District Balotara (Raj.)
6.       Ummeda Ram S/o Shri Mohan Ram, Resident Of Village
         Korana, P.s. Mandali, District Balotara (Raj.)
7.       Smt Dakhu Devi W/o Shri Mangala Ram, Resident Of
         Village Korana, P.s. Mandali, District Balotara (Raj.)
8.       Amara Ram S/o Shri Mangala Ram, Sayab Nagar Doli, P.s.
         Kalyanpura, Distt. Balotara (Raj.)
9.       Shrawan Ram S/o Shri Ghewar Ram, Resident                                 Of
         Bawarla, Ps Dangiyawas, District Jodhpur (Raj)
10.      Kheta Ram S/o Shri Basti Ram, Resident Of Village
         Korana, P.s. Mandali, District Balotara (Raj.) (Proceedings
         Dropped As The Accused Died On 28-04-2015)
11.      Rupa Ram S/o Shri Dheema Ram, Resident Of Sayab
         Nagar Doli, Ps Kalyanpur, District Balotara (Raj)
         (Proceeding Dropped As The Accused Died On 25-10-
         2021)
                                                                   ----Respondents


For Appellant(s)            :     Mr. Shambhoo Singh Rathore
For Respondent(s)           :     Mr. Rajesh Bhati, PP


        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA Judgment 16/02/2026

1. Heard learned counsel for the parties.

2. The present Criminal Appeal has been filed by the

complainant - Sukha Ram against the judgment dated

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (2 of 8) [CRLAD-405/2025]

11.09.2025, passed by the learned Additional Sessions Judge,

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

Case No.7/2012, whereby the learned trial court acquitted the

accused-respondents from the charges levelled against them for

the offence under Sections 147, 427, 436, 440, 447, 323/149,

325/149, 302/149 of IPC.

3. As per the prosecution case, as borne out from the record is

that on 28.03.2010 at about 4:00 A.M., the complainant Sukhram

submitted a written report at Police Station Mandali, District

Jodhpur. In the said report, he alleged that while he was

proceeding towards Jodhpur, he received information on the way

that his family members were being assaulted, whereupon he

immediately returned home. Upon reaching his house, he

allegedly found the accused persons, namely Mohanram,

Mangalaram, Tagaram, Ummedaram, Bhuraram, Ramaram,

Suraram, Khetaram, Ranaram, Pintaram, Hanumanram, Dakhu,

Gogi, Uki, Khama, Leela and Mamta, assaulting his father

Dungaram, his mother and his sister. The complainant further

alleged that when he requested the accused persons not to

commit the assault, they paid no heed. The accused persons

allegedly set fire to the shed and vegetable stall situated in front

of his house. It was also stated that in a premeditated manner,

the accused persons trespassed into the enclosure where his

parents and sister were sleeping and inflicted injuries upon them,

causing three to four injuries to his father, Dungaram. The

occurrence is stated to have taken place at about 12:30 A.M. in

the intervening night. The complainant further alleged that there

existed a land dispute between the parties, which was pending

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (3 of 8) [CRLAD-405/2025]

before the Court, and the said dispute was the motive behind the

incident. He, therefore, prayed that appropriate legal action be

taken against the accused persons.

4. On the basis of the aforesaid written report submitted by the

complainant-appellant herein, an FIR No.18/2010 came to be

registered at Police Station Mandali for offence under Sections

147, 323, 325, 447, 440, 427, 436 and 302/149 of the Indian

Penal Code. After completion of investigation, the police submitted

a charge-sheet against the accused persons, namely Mohanram @

Mohanlal, Mangalaram, Tagaram, Bhuraram, Ummedaram, Smt.

Dakhudevi and Khetaram before the Court of Judicial Magistrate,

Pachpadra. Since the offence under Section 302 IPC is exclusively

triable by the Court of Sessions, the learned Judicial Magistrate

committed the case to the Court of learned District and Sessions

Judge, Balotra. Upon receipt of the case on 01.11.2010, the

learned District and Sessions Judge took cognizance of the

offences under the aforesaid sections and registered the Sessions

Case. Subsequently, the case was transferred to the Additional

Sessions Judge, Balotra for hearing and disposal in accordance

with law.

5. During the course of investigation, supplementary charge-

sheets (Titamba Challan) were filed before the concerned

Magistrate on different dates against the remaining accused,

namely Ruparam, Amararam and Shravanram, for the offences

under the aforesaid sections and, thereafter a joint trial was

conducted and concluded in accordance with law.

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (4 of 8) [CRLAD-405/2025]

6. During the trial, the prosecution examined as many as 28

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

documentary evidence, Exhibits P-01 to P-45.

7. The accused - respondents were examined under Section

313 Cr.P.C., during which they denied the prosecution evidence in

its entirety and claimed innocence. In defence, the accused -

respondents produced documentary evidence as Exhibits D-1 to

D-09 and examined witnesses - DW-01 Bhanwar Lal and DW-02 -

Manglaram.

8. The accused-respondents denied the charges levelled against

them and sought for trial. During trial, since accused Kheta Ram

and Rupa Ram died, therefore, the proceedings against them were

dropped.

9. Learned Trial Court, after hearing the arguments advanced

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

documentary evidence brought on record, acquitted the accused

respondents as aforesaid vide its judgment dated 11.09.2025.

Therefore, the present appeal has been preferred by the

complainant-appellant against the judgment of their acquittal.

10. Learned counsel for the appellant-complainant has

vehemently submitted before this Court that the learned trial

Court has erred in law as well as on facts in acquitting the

respondent-accused persons of the charges framed against them.

He submits that the finding of acquittal is contrary to the material

available on record. Learned counsel submits that on 28.03.2010,

the respondent-accused persons assaulted Dungar Ram and his

family members and inflicted multiple injuries upon them, as a

result of which Dungar Ram succumbed to the injuries. He submits

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (5 of 8) [CRLAD-405/2025]

that the postmortem report of deceased Dungar Ram clearly

reflects that he had sustained several injuries on different parts of

his body, which establishes the homicidal nature of the incident.

11. He further submits that the testimony of PW-7 Shanti Devi

categorically states that the respondent-accused persons came to

the place where deceased Dungar Ram was present and inflicted

multiple injuries upon him, which ultimately resulted in his death.

Learned counsel has also placed reliance upon the statement of

PW-16 Jassi Devi, who has deposed that the respondent-accused

persons were the aggressors and had initiated the assault. On the

strength of these submissions, it is urged that the impugned

judgment of acquittal deserves to be set aside.

12. Learned counsel for the complainant-appellant further

submits that the learned trial Court has failed to appreciate the

evidence on record in its proper perspective and has erroneously

recorded a finding of acquittal in favour of the respondent-accused

persons. He submits that the impugned judgment suffers from

misappreciation of material evidence and is liable to be interfered

with by this Court.

13. He further submits that although deceased Dungar Ram was

suffering from multiple ailments, including a kidney-related

disorder, the injuries sustained by him in the incident in question

materially aggravated his pre-existing medical condition, which

ultimately resulted in his death. According to learned counsel, the

causal connection between the injuries inflicted and the death of

the deceased stands duly established from the medical and ocular

evidence available on record. On these premises, learned counsel

prays that the present appeal may be allowed and the judgment

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (6 of 8) [CRLAD-405/2025]

dated 11.09.2025 passed by the learned trial Court be quashed

and set aside, and the respondent-accused persons be convicted

and sentenced in accordance with law for the offences alleged

against them.

14. Learned Public Prosecutor has opposed the submissions

advanced on behalf of the appellant and has supported the

judgment of the learned trial Court. He submits that, as per the

material available on record, deceased Dungar Ram was already

suffering from multiple ailments, including a serious kidney

disorder. He further submits that, as per the statement of PW-14

Jagdish Jugtawat, it has come on record that Dungar Ram was

suffering from Tuberculosis; his condition was extremely critical

and he was virtually on his deathbed prior to the alleged incident.

15. Learned Public Prosecutor has further submits that the

testimony of PW-4 Dr. Kuldeep Solanki clearly establishes that the

injuries sustained by Dungar Ram were simple in nature and none

of the injuries were sufficient to cause death in the ordinary

course of nature. He also submits that the present case arises out

of a free fight between the parties, as cross-FIRs were lodged by

both sides, and the respondent-accused persons had also

sustained injuries in the same occurrence. He, therefore, submits

that the incident occurred in the heat of passion and at the spur of

the moment, wherein both sides sustained injuries. Since the

injuries sustained by Dungar Ram were neither on vital parts of

the body nor grievous in nature, and were simple injuries, the

learned trial Court has rightly appreciated the evidence and

recorded a finding of acquittal. According to the learned Public

Prosecutor, the impugned judgment dated 11.09.2025 does not

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (7 of 8) [CRLAD-405/2025]

suffer from any illegality or perversity and warrants no

interference by this Court, and the appeal deserves to be

dismissed.

16. We have bestowed our anxious consideration to the

submissions advanced at the Bar and have minutely scrutinized

the oral and documentary evidence on record, including the

impugned judgment dated 11.09.2025.

17. As per the testimony of PW-14 Dr. Jagdish Jugtawat and the

post-mortem report Ex.P-35, it has come on record that deceased

Dungar Ram was suffering from multiple ailments and was in a

highly fragile medical condition. The witness has deposed that his

overall health was extremely poor at the relevant point of time. It

is further evident from the statement of PW-4 Dr. Kuldeep Solanki

and injury report Ex.P-08, that the injuries sustained by Dungar

Ram were simple in nature and none of the said injuries was

sufficient, in the ordinary course of nature, to cause death.

Moreover, from the appreciation of the evidence available on

record, it clearly transpires that the incident was a case of a free

fight between the parties, wherein members of the complainant

party had also sustained multiple injuries.

18. The learned trial Court has, upon due appreciation of the

evidence on record, rightly arrived at the conclusion that the

present case was one of a free fight between both the parties, in

which members of the accused party had also sustained injuries.

The trial Court has further observed that the injuries sustained by

deceased Dungar Ram as well as by other injured persons were

simple in nature and were not sufficient, in the ordinary course of

nature, to cause death. In view thereof, this Court is of the

(Uploaded on 17/02/2026 at 02:10:19 PM)

[2026:RJ-JD:8463-DB] (8 of 8) [CRLAD-405/2025]

considered opinion that the learned trial Court has not committed

any illegality or perversity in acquitting the respondent-accused

persons. The learned trial Court has also recorded a finding, on

the basis of the statement of PW-20, that it has come on record

that the fire was allegedly lit by Dungar Ram himself, and

therefore the ingredients of the offences under Sections 427, 436

and 440 IPC were not established against the accused persons.

Further, even after considering the injuries sustained by Shanti

Devi PW-7, the learned trial Court has rightly concluded that the

injuries suffered by her were not grievous in nature. It has also

been noticed that the alleged weapon of offence, namely a

dhariya, was not recovered during the course of investigation.

Consequently, the findings recorded by the learned trial Court do

not warrant interference.

19. In the considered opinion of this Court, the findings arrived

at by the learned trial court does not suffer from any infirmity.

20 The present appeal being bereft of any merit, is hereby

dismissed.

(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J 4-Kartik/nitin/-

(Uploaded on 17/02/2026 at 02:10:19 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