Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajak Khan vs State Of Rajasthan ...
2026 Latest Caselaw 4020 Raj

Citation : 2026 Latest Caselaw 4020 Raj
Judgement Date : 17 March, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Rajak Khan vs State Of Rajasthan ... on 17 March, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:12668-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               D.B. Criminal Appeal (DB) No. 299/2025

Rajak Khan S/o Gaffur Khan, Aged About 44 Years, Manghar At
Present Of Jaswantpura Road Bhinmal, Jalore
                                                                       ----Appellant
                                       Versus
1.       State Of Rajasthan, Through PP
2.       Galba Ram S/o Lakha, Khanpur Police Station Bhinmal
         District Jalore
3.       Smt Hariya Devi W/o Galba Ram, Khanpur Police Station
         Bhinmal District Jalore
                                                                    ----Respondents


For Appellant(s)             :     Mr. Rajesh Saharan
For Respondent(s)            :     Mr. Deepak Choudhary, GA-cum-AAG



        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Judgment

17/03/2026

1) The instant Criminal Appeal has been preferred by the

appellant-complainant under Section 413 of BNSS, 2023 assailing

the validity of judgment dated 04.06.2025 passed by learned

Additional Sessions Judge Bhinmal, Jalore (hereinafter referred to

as 'the learned trial court') in Sessions Case No. 27/2021,

whereby the learned trial court acquitted the accused-

respondents, namely, - Galba Ram and Hariya Devi from the

offence punishable under Sections 201, 302, 365 of IPC read with

Section 34 of the Indian Penal Code.

2) As per prosecution case, on 16.07.2021 the appellant

submitted a written report before the Station House Officer of

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (2 of 9) [CRLAD-299/2025]

Bhinmal Police Station stating therein that on 15.07.2021 his

uncle, namely Barkat Khan had gone for getting his tempo bearing

registration No. RJ-24-PA-947 repaired. However, when Barkat

Khan did not return home till about 3:00 PM, the appellant tried to

contact him on his mobile phone bearing No.9828491583. Though

the phone was ringing, the same remained unanswered. Despite

making all efforts to search for his uncle, the appellant-

complainant could not locate him. During the course of such

search, he found the tempo of his uncle lying abandoned on the

road of Narta village, but Barkat Khan himself was not found

there. Thereafter, the appellant submitted a missing person's

report (Ex.P/40) at the said police station. Upon making enquiries

from the villagers, the appellant-complainant came to know that

his uncle had spoken with one Govind, who informed that Barkat

Khan would return home by the next day. In such circumstances

and the fact that his uncle had not returned home, the appellant-

complainant suspected that Barkat Khan had been kidnapped.

3) On the basis of the said information, a formal FIR No.

342/2024 (Ex.P/39) was registered at Police Station Bhinmal,

District Jalore for the offences under Sections 365 IPC.

4) After completion of investigation, the police filed a charge-

sheet against the accused-respondents for the offence under

Section 365, 302, 201/34 of IPC before the court of Additional

Chief Judicial Magistrate, Bhinmal, District Jalore, from where the

case was committed to the Court of learned Additional Sessions

Judge Bhinmal, Jalore for trial.

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (3 of 9) [CRLAD-299/2025]

5) The learned Trial Court framed, read over, and explained the

charges under Sections 365, 302, 201/34 IPC to the accused-

respondents, who denied the same and claimed trial.

6) During trial, the prosecution examined as many as 24

witnesses and exhibited documentary evidence from Ex.P-1 to

Ex.P-64.

7) The statements of the accused-respondents were recorded

under Section 313 Cr.P.C., wherein they denied the prosecution

allegations, claimed false implication, and asserted their

innocence. The accused-respondents did not lead any evidence in

defence.

8) Learned Trial Court, upon hearing the arguments advanced

on behalf of both sides and after appreciation of the oral as well as

documentary evidence available on record, acquitted the accused-

respondents of the charge under Sections 302, 365, 201/34 IPC

vide judgment dated 04.06.2025.

9) Being aggrieved and dissatisfied with the impugned

judgment of acquittal dated 04.06.2025, the appellant-

complainant has preferred the present Appeal.

10) At the outset, learned counsel for the appellant -

complainant submits that the impugned judgment passed by the

learned trial court is perverse, illegal and contrary to the facts as

well as the material available on record. He, further submits that

the findings recorded by the trial court are unsustainable in the

eyes of law and, therefore, the impugned judgment deserves to be

quashed and set aside.

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (4 of 9) [CRLAD-299/2025]

11) Learned counsel for the appellant-complainant further

submits that the prosecution case stands duly proved by the oral

as well as documentary evidence available on record. It is urged

that the statements of the prosecution witnesses, when read in

conjunction with the documentary evidence produced during trial,

clearly establish the commission of the offences by the accused-

respondents. Despite such evidence, the learned trial court has

committed a grave illegality in acquitting the accused-respondents

of the charges punishable under Sections 365, 302 and 201 read

with Section 34 of the Indian Penal Code, 1860.

12) Learned counsel for the appellant-complainant submits that

the learned trial court has committed a manifest error in

discarding the evidence pertaining to the offences alleged. The

complainant and the prosecution witnesses have clearly disclosed

the circumstances of the case and the material available on record

forms a complete chain of circumstances pointing towards the

guilt of the respondents. Nevertheless, the learned trial court

erroneously acquitted the accused-respondents of the offences

under Sections 365, 302 and 201/34 IPC.

13) Learned counsel for the appellant-complainant further

submits that the trial court has committed a serious error both in

law as well as on facts in rejecting the ocular evidence of the

appellant-complainant and other prosecution witnesses, along with

the documentary evidence available on record, which clearly

indicated the involvement of the accused-respondents in the

commission of the offences.

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (5 of 9) [CRLAD-299/2025]

14) Learned counsel for the appellant-complainant submits that

the prosecution had duly proved the charges against the

respondents beyond reasonable doubt. However, the learned trial

court failed to properly appreciate the evidence led by the

prosecution.

15) Lastly, learned counsel for the appellant-complainant submits

that the learned trial court has not appreciated the evidence

available on record in its correct perspective and has adopted a

selective approach by relying only on those parts of the evidence

which allegedly went against the prosecution case. He further

submits that if the evidence on record is considered in its entirety,

the same clearly establishes the guilt of the accused-respondents.

In such circumstances, the impugned judgment of acquittal dated

04.06.2025 is unsustainable in law and deserves to be quashed

and set aside and the accused-respondents be convicted in

accordance with law

16) Per contra, learned counsel for the respondent - State has

opposed the submissions made by the counsel for the appellant-

complainant.

17) We have considered the submissions made before this Court

and have carefully examined the relevant record of the case,

including the impugned judgment dated 04.06.2025.

18) Having heard the submissions advanced by learned counsel

for the appellant-complainant as well as learned Public Prosecutor

for the State and upon perusal of the entire material available on

record, this Court proceeds to examine the correctness of the

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (6 of 9) [CRLAD-299/2025]

findings recorded by the learned trial court while passing the

judgment of acquittal.

19) It has come on record that the prosecution case rests

essentially on circumstantial evidence. One of the important

circumstances sought to be relied upon by the prosecution is the

recovery of burnt bones from a well and the subsequent report of

the Forensic Science Laboratory (Ex.P/37). However, upon careful

examination of the said report (Ex.P/37), it becomes apparent

that no conclusive opinion could be given to establish that the

bones recovered in a burnt condition were those of the deceased

Barkat Khan. In absence of any reliable scientific evidence

establishing the identity of the remains as that of the deceased -

Barkat Khan, the said circumstance cannot be treated as a

determinative piece of evidence against the accused-respondents.

20) The prosecution has further attempted to attribute motive to

the accused persons by alleging that there existed an illicit

relationship between the deceased Barkat Khan and accused Smt.

Hariya Devi, and that when her husband, accused Galbaram, came

to know about the said relationship, he conspired with his wife to

kidnap Barkat Khan, commit his murder and thereafter burn the

dead body in order to destroy the evidence. In this context,

learned trial court below has rightly relied upon the judgment

rendered by the Division Bench of the Rajasthan High Court in

Kour Chand Vs. State of Rajasthan, reported in 2017 (3) CCC

663 (Raj.)(DB), wherein it has been held that in a case based on

circumstantial evidence, the prosecution is duty bound to establish

a complete chain of circumstances which unerringly points towards

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (7 of 9) [CRLAD-299/2025]

the guilt of the accused. If the chain of circumstances is broken at

any stage, the benefit of doubt must necessarily be extended to

the accused-respondents. The court in aforementioned judgment

further observed that "motive may act as a corroborative factor

but cannot by itself be treated as substantive evidence for

recording a conviction".

21) Applying the aforesaid principle to the facts of the present

case, even if the prosecution version is accepted for the sake of

argument that an extramarital relationship existed between the

deceased Barkat Khan and accused Smt. Hariya Devi and that

accused Galbaram entertained suspicion on that account, the

record reveals that none of the family members of the deceased,

who were examined before the trial court, have categorically

stated that such an illicit relationship existed between the

deceased and Smt. Hariya Devi. Thus, the alleged motive itself

remains unsubstantiated by reliable evidence.

22) Furthermore, it has come on record that the prosecution has

not been able to produce cogent and convincing evidence

establishing that the accused persons had kidnapped the deceased

Barkat Khan, committed his murder and thereafter destroyed the

evidence of the crime. The circumstances relied upon by the

prosecution do not form a complete chain pointing only towards

the guilt of the accused-respondents and are insufficient to

exclude every hypothesis consistent with their innocence.

23) The other witnesses examined by the prosecution, namely

Naseer Khan (PW-3), Sali Khan (PW-5) and Saddam Khan (PW-7),

as well as the police personnel including Kuparam, Dinesh Kumar,

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (8 of 9) [CRLAD-299/2025]

Brahma, Ashok Kumar, Mahendra Singh, Prem Singh, Praveen

Kumar, Bhanwarlal and others, have largely deposed regarding

formal aspects of the investigation. Their statements, by

themselves, do not advance the prosecution case so as to

establish the charges against the accused respondents.

24) It is a settled principle of criminal jurisprudence that the

standard of proof required in criminal cases is proof beyond

reasonable doubt, as distinguished from civil cases where a matter

may be decided on the basis of preponderance of probabilities. In

the present case, the evidence adduced by the prosecution falls

short of the standard required to record a conviction.

25) In the present case, the prosecution has failed to establish a

complete chain of circumstances pointing conclusively towards the

guilt of the accused respondents. The alleged motive has not been

satisfactorily proved, the scientific evidence does not conclusively

establish the identity of the recovered remains as that of the

deceased, and the other evidence produced on record does not

inspire sufficient confidence to hold the accused respondents

guilty beyond reasonable doubt for the offences punishable under

Sections 365, 302 and 201 read with Section 34 of the Indian

Penal Code, 1860.

26) This Court finds that the learned trial court has meticulously

examined the evidence on record and has assigned cogent and

convincing reasons while extending the benefit of doubt to the

accused respondents.

27) Consequently, the present criminal appeal, being devoid of

merit, is hereby dismissed. The judgment and order of acquittal

(Uploaded on 18/03/2026 at 02:42:37 PM)

[2026:RJ-JD:12668-DB] (9 of 9) [CRLAD-299/2025]

dated 04.06.2025 passed by the learned Additional Sessions

Judge Bhinmal, Jalore is hereby affirmed.

28) All pending applications, if any, also stand disposed of

accordingly.

29) Office is directed to send the record of the trial court

forthwith.

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

6-Vaibhav/nitin/-

(Uploaded on 18/03/2026 at 02:42:37 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