Citation : 2026 Latest Caselaw 1239 Raj
Judgement Date : 29 January, 2026
[2026:RJ-JD:5700]
[2026:RJ-JD:5701]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 1734/2025
Imran @ Ghesu S/o Abdul Vakil Musalman, Aged About 30 Years,
Sindhivada Gadhi, At Present Suraj Pole Choki Ke Pass,
Loharvada Makranivad, Police Station Kotwali, District Banswara
Raj. (Lodged In Central Jail, Udaipur)
----Petitioner
Versus
State Of Rajasthan, Through Public Prosecutor
----Respondent
Connected With
S.B. Criminal Revision Petition No. 1411/2024
Saddam S/o Shri Raees Kha, Aged About 28 Years, R/o Ward
No. 13, Husani Chok Kali Kalayan Dham, P.s. Kotwali, Dist.
Banswara,raj. (Presently Lodged In Central Jail, Udaipur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
S.B. Criminal Revision Petition No. 1306/2024
Imran Khan S/o Raseed Khan, Aged About 24 Years, R/o
Chhatariya, Indira Colony, Ps Kotwali, Dist. Banswara (Lodged
In Dist. Jail Banswara)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Amandeep Lamba
Mr. Vijay Gaur
Mr. Dinesh Bishnoi
Mr. Devendra Sanwlot
For Respondent(s) : Mr. N.S. Chandawat, Dy.G.A.
(Uploaded on 03/02/2026 at 02:55:36 PM)
(Downloaded on 03/02/2026 at 08:35:07 PM)
[2026:RJ-JD:5700] (2 of 7) [CRLR-1734/2025]
HON'BLE MR. JUSTICE FARJAND ALI
Order
29/01/2026
1. The present batch of three Criminal Revision Petitions is filed
by the petitioners seeking to challenge the legality and propriety
of the orders passed by the learned Additional Sessions Judge,
Banswara, dated 30.09.2024, in Criminal Appeal No.57/2019,
which upheld the conviction of the petitioners under Sections 457
and 380 of the Indian Penal Code, 1860 (IPC) for house-breaking
and theft. The conviction was originally pronounced by the learned
Chief Judicial Magistrate, Banswara, on 19.032019, in Regular
Criminal Case No.935/2018 (State vs. Saddam & Ors.). The
petitioners were sentenced to three years of rigorous
imprisonment for each count, along with a fine of Rs. 5,000/- and
a default sentence of six months' simple imprisonment.
1.1. The petitioners, aggrieved by both the conviction and the
sentence, contend that the lower courts have erred in appreciating
the evidence, overlooked material discrepancies, and that the
conviction was unjustly imposed, causing significant harm to their
fundamental rights. They seek the quashing of the impugned
orders and their acquittal, asserting that the charges against them
are unsubstantiated and the trial process constitutes an abuse of
judicial power.
1.2. Regarding the delay in filing the Revision Petition,
(1734/2025) which was made 353 days after the due date, the
petitioners' application under Section 5 of the Limitation Act for
condonation of delay is allowed, after due consideration of the
(Uploaded on 03/02/2026 at 02:55:36 PM)
[2026:RJ-JD:5700] (3 of 7) [CRLR-1734/2025]
circumstances. As a result, the Revision Petition(1734/2025) is
admitted, and the delay is condoned in the interest of justice.
2. The case emanates from a complaint lodged by the
complainant, which led to the registration of FIR No.147/2018
under Section 380 IPC, pertaining to the offence of theft. Upon the
registration of the FIR, an investigation was conducted,
culminating in the filing of a charge sheet by the police, alleging
that the petitioners had committed house-breaking and theft
under Sections 457 and 380 of the IPC. The learned Trial Court
took cognizance of the offences, framed charges, and the
petitioners pleaded not guilty, asserting their innocence and
requesting a trial.
2.1. The prosecution presented eight witnesses and produced 15
documentary exhibits to substantiate its case. The petitioners'
statements were recorded under Section 313 Cr.P.C., wherein they
denied the charges and refuted the evidence put forth by the
prosecution. Despite these contentions, the learned Trial Court
convicted the petitioners, which was subsequently upheld by the
learned Appellate Court. Hence the instant revision petitions.
3. Counsel for the petitioners has contended vehemently that
the petitioners have been falsely implicated in this matter due to
personal animosity, and that there exists no Mens Rea (guilty
mind), thereby rendering the charges under Sections 457 and 380
IPC unsustainable. It was further submitted that the FIR was
lodged a full month after the alleged incident, and no satisfactory
explanation for this delay was provided, which casts serious doubt
(Uploaded on 03/02/2026 at 02:55:36 PM)
[2026:RJ-JD:5700] (4 of 7) [CRLR-1734/2025]
on the credibility of the complaint. Moreover, it was argued that
the prosecution's witnesses were either interested or inherently
biased, failing to provide impartial or credible testimony. The
complainant himself admitted that similar items such as bags and
mobile phones, were readily available in the market, thus
weakening the prosecution's assertion that the stolen property
was unique to the complainant. Additionally, the recovery evidence
was fraught with inconsistencies, and the delay in the
investigation remains unexplained and unjustifiable.
3.1. It is further argued that these significant deficiencies in the
prosecution's case warrant the quashing of the impugned orders
and their acquittal, as the charges against them are not
substantiated by credible evidence and the entire legal process
amounts to an abuse of judicial power.
4. On the other hand, the learned Dy.G.A. for the State argued
that the charges under Sections 457 and 380 IPC were
substantiated by credible witness testimonies and the recovery of
stolen property. The delay in filing the FIR, while unfortunate, did
not affect the case's credibility. The prosecution witnesses
consistently corroborated the events, and the availability of similar
items in the market does not undermine the case, as the stolen
property could still be distinct. The recovery of stolen goods was
substantiated, and any discrepancies were minor and did not
diminish the evidential value. It was further argued that the
petitioners' actions clearly demonstrated Mens Rea, and claims of
malicious prosecution were unfounded.
(Uploaded on 03/02/2026 at 02:55:36 PM)
[2026:RJ-JD:5700] (5 of 7) [CRLR-1734/2025]
5. I have heard the learned counsel for the parties and gone
through the niceties of the matter.
6. Upon a comprehensive and meticulous examination of the
arguments advanced by both parties, along with an exhaustive
review of the entire case file, this Court, having taken into account
all the relevant facts, legal principles, and precedents, is inclined
to make the following observations and findings:
6.1. It is noteworthy that the petitioners stand before this Court
as individuals without any prior criminal antecedents, a fact that
was duly acknowledged by the defence during the course of the
proceedings. This absence of a criminal record is a significant
factor, particularly in the context of sentencing, as it reflects the
petitioners' conduct in society before the alleged commission of
the offence. The lack of prior involvement in criminal activities not
only calls for a more lenient approach but also aligns with the
overarching goal of rehabilitation, which is an integral facet of
modern penal philosophy.
6.2. However, upon reviewing the evidence, this Court finds that
both the learned Trial Court and the learned Appellate Court failed
to adequately scrutinise certain material discrepancies within the
prosecution's case. The unexplained delay in lodging the FIR,
which occurred approximately one month after the alleged
incident, remains a matter of concern, as it raises legitimate
doubts about the veracity of the allegations. Furthermore, the
evidence presented by the prosecution was not free from
contradictions, particularly with regard to the purported recovery
(Uploaded on 03/02/2026 at 02:55:36 PM)
[2026:RJ-JD:5700] (6 of 7) [CRLR-1734/2025]
of stolen goods and the testimonies of the prosecution witnesses,
who were shown to be either biased or inherently interested. This
Court is compelled to observe that such inconsistencies, which
went unaddressed by the lower courts, are of such significance
that they cast a shadow of doubt on the integrity of the entire
prosecution case.
6.3. The imposition of a sentence of three years' rigorous
imprisonment with a fine of Rs. 5,000/-, without fully considering
the reformative approach prescribed by contemporary
jurisprudence, is manifestly disproportionate to the facts of this
case. Given that the petitioners are first-time offenders, devoid of
any prior criminal history, the sentence imposed by the learned
Trial Court and upheld by the Appellate Court appears to be
unduly harsh, particularly when viewed against the backdrop of
the significant doubts that surround the prosecution's evidence.
6.4. In light of the above considerations, this Court, with due
regard to the principles of justice and mercy, finds it appropriate
to modify the sentence. Considering the age and personal
circumstances of the petitioners, the significant delay in lodging
the FIR, the fact that they have already undergone substantial
incarceration, and the evident deficiencies in the prosecution's
case, this Court deems it just to reduce the sentence to the period
already undergone by the petitioners. It is important to
underscore that the objectives of sentencing are not only to
punish but also to reform and rehabilitate, and in this case, where
the petitioners have already endured a substantial period of
(Uploaded on 03/02/2026 at 02:55:36 PM)
[2026:RJ-JD:5700] (7 of 7) [CRLR-1734/2025]
detention, further incarceration would not advance the cause of
justice or serve the ends of penology.
7. Accordingly, this Court partly allow the Revision Petitions.
The conviction of the petitioners under Sections 457 and 380 of
the Indian Penal Code is affirmed, as the evidence, despite its
discrepancies, is deemed sufficient to establish the petitioners'
involvement in the commission of the offences of house-breaking
and theft. However, in light of the petitioners' clean criminal
record, the substantial delay in lodging the FIR, the protracted
pendency of the case, and the absence of conclusive evidence,
this Court finds it just and equitable to modify the sentence. The
original sentence of three years' rigorous imprisonment is thus
reduced to the period already undergone, and the petitioners are
directed to be released forthwith, unless required in connection
with any other matter or case. The fine of Rs. 5,000/- imposed by
the learned Trial Court is upheld and shall remain in force. The
petitioners are directed to deposit the fine amount within ninety
(90) days from the date of this judgment, if not already deposited.
7.1. The record of the case is directed to be sent forthwith to the
learned Trial Court for compliance with the directions herein, and a
copy of this judgment shall be forwarded to the concerned trial
court for their information and necessary action.
8. All pending applications, if any, shall stand disposed of.
(FARJAND ALI),J 87-Mamta/-
(Uploaded on 03/02/2026 at 02:55:36 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!