Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajat vs State Of Uttarakhand
2025 Latest Caselaw 1622 UK

Citation : 2025 Latest Caselaw 1622 UK
Judgement Date : 9 January, 2025

Uttarakhand High Court

Rajat vs State Of Uttarakhand on 9 January, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
  HIGH COURT OF UTTARAKHAND AT NAINITAL
                    Criminal Revision No. 671 of 2024
Rajat                                                      .....Revisionist

                                  Versus

State of Uttarakhand                                       .....Respondent
Present:-
               Mr. Dharmendra Barthwal and Mr. Karmanya Pandey,
               Advocates for the revisionist.
               Mr. Siddharth Bisht and Mr. Himanshu Sain, Brief Holder
        for the State.

Hon'ble Ravindra Maithani, J. (Oral)

Instant revision has been preferred against the

following:-

(i) Judgment and order dated 13.05.2024,

passed in Criminal Case No. 179 of 2023

(Case Crime No.36 of 2022), State of

Uttarakhand Vs. Rajat, by the court of

Judicial Magistrate, Rudraprayag,

Rudraprayag ("the Case"). By it, the

revisionist has been convicted under Section

279, 304A, 337 and 427 IPC and sentenced

as hereunder:-

(a) Under Section 279 IPC: to undergo rigorous imprisonment for a period of six months.

(b) Under Section 304A IPC: to undergo rigorous imprisonment for a period of two years with a fine of Rs. 5000/-.

(c) Under Sectrion 337 IPC: to undergo rigorous imprisonment for a period of six months.

(d) Under Section 427 IPC: to undergo rigorous imprisonment for a period of six months.

In default of payment of fine, to undergo simple imprisonment for a further period of two months.

(ii) Judgment and order dated 10.09.2024,

passed in Criminal Appeal No. 12 of 2024,

Rajat Vs. State, by the Court of Sessions

Judge, Rudraprayag ("the appeal"). By it, the

judgment and order dated 13.02.2024,

passed in the case, has been affirmed.

2. Heard learned counsel for the parties and perused

the record.

3. The case is based on an FIR lodged by PW1

Surendra Singh Bisht. According to it, on 26.09.2022, his

cousin Ravindra Singh, along with his wife, Smt. Sudama

Devi, was going to Agustyamuni on their scooty bearing

Registration No. UK-07BK 7351 ("the scooty"). 50 metres

ahead of Chandrapuri market, a vehicle coming from the side

of Chandrapuri, hit the scooty, due to which both the

occupants sustained serious injuries. They were taken to

hospital, where Ravindra Singh died. The FIR records that the

accident was caused by a vehicle bearing Registration No.HR-

51CE-2413 ("the vehicle"), which was being driven by its

driver in an inebriated condition. Based on this information,

Case Crime No. 36 of 2022, under Sections 279, 304-A, 337

and 427 IPC was lodged and investigation proceeded at Police

Station Agustyamuni, District Rudraprayag. During

investigation, the inquest and post-mortem of the deceased

was conducted and another injured was medically examined.

The Investigating Officer also prepared the site plan of the

place of incident. After investigation, chargesheet was

submitted against the revisionist under Sections 279, 304-A,

337 and 427 IPC.

4. The revisionist was examined under Section 251 of

the Code of Criminal Procedure, 1973 ("the Code"). According

to him, his vehicle was not involved in the accident.

5. In order to prove its case, prosecution examined 13

witnesses, namely, PW1 Surendra Singh Bisht, PW2 Smt.

Sudama Devi, PW3 Km. Ruby, PW4 Vikas Singh, PW5

Sandeep Kumar, PW6 Arvind Negi, PW7 S.I.M.T. Naresh Lal,

PW8 Dr. Pankaj Sahu, PW9 Head Constable Birendra Singh,

PW10 SI Ajay Prakash Bhatt, PW11 S.I. Seema Chauhan,

PW12 Dr. Yamini Bhatt, PW13 Dr. Purohit Shah.

6. After the evidence of the prosecution, the

revisionist was examined under Section 313 of the Code. The

revisionist has admitted that he was driving the vehicle on

the date of incident, but he did not cause any accident.

7. After hearing the parties, by the impugned

judgment and order passed in the case, the revisionist has

been convicted and sentenced, as stated hereinbefore, which

has been unsuccessfully challenged in appeal. Hence the

revision.

8. Learned counsel for the revisionist would submit

that the prosecution has utterly failed to prove the charges

against the revisionist; it has not been even proved by the

prosecution that the vehicle was involved in the accident; it

has further not been proved that the revisionist was driving

the vehicle and it has further not been proved that the vehicle

was being driven in rash and negligent manner.

9. On the other hand, learned State Counsel would

submit that according to the Investigating Officer, the father

of the revisionist had got the vehicle released in his favour,

which means the revisionist was driving the vehicle at the

relevant time.

10. PW1, Surendra Singh Bisht, is not an eye witness.

According to him, he had received a telephonic call that on

26.09.2022, his brother had met with an accident.

Thereafter, he lodged a report. It is important to note that on

the one side, in the FIR, the vehicle number has been

recorded, which was allegedly involved in the accident, but

this witness has not stated about the registration number of

the vehicle. In Para 12 of his statement, this witness has

stated that he did not know the registration number of the

vehicle or his driver. The question that arises is if PW1,

Surendra Singh Bisht, was not aware about the registration

number of the vehicle involved in the accident, how could he

write the registration number of the vehicle in the FIR?

11. PW2, Smt. Sudama Devi, is the injured. She has

stated that on the date of incident, she along with her

husband was going towards Agustyamuni, when they met

with an accident. She sustained injuries, whereas, her

husband died. According to her, the vehicle which hit them

was bearing a Haryana registration number, but she has not

identified the revisionist in the court. She has not stated

about the registration number of the vehicle.

12. PW3, Km. Ruby, is not an eye witness. She has

also not stated about the registration number of the vehicle

or the driver involved in the accident.

13. PW4, Vikas Singh, is a witness of the inquest. He

has stated about it.

14. PW5, Sandeep Kumar, has stated that after the

incident, he went at the road side and saw that a vehicle

bearing Haryana registration number was moving fast from

the place of incident, and the police had taken two injured to

hospital. This witness has also not stated about the

registration number of the vehicle or its driver.

15. PW6, Arvind Negi, has similarly stated that a

vehicle bearing Haryana registration number hit the scooty

on the date of incident. According to him, subsequently he

came to know that the car driver was drunken. He was

apprehended at Kund.

16. PW7, S.I.M.T. Naresh Lal, has technically

examined the vehicle involved in the accident.

17. PW8, Dr. Pankaj Sahu, had conducted the post-

mortem of the deceased Ravindra Singh. He has proved the

post-mortem report.

18. PW9, Head Constable Birendra Singh, is the writer

of chik FIR.

19. PW10, Ajay Prakash Bhatt, has prepared the

inquest.

20. PW11, S.I. Seema Chauhan, is the Investigating

Officer. She has stated about the investigation.

21. PW12, Dr. Yamini Bhatt, had medically examined

the injured, Smt. Sudama Devi, on the date of incident.

22. PW13, Dr. Purohit Shah, had examined the

revisionist on the date of incident. He has stated about it.

23. It is a revision. The scope is quite restricted to the

extent of examining the correctness, legality and propriety of

the impugned judgment and order. Appreciation of evidence

is not done generally in such cases, unless the finding is

perverse or admissible evidence is ignored or inadmissible

evidence is taken into consideration.

24. Perusal of the statements of the witnesses reveals

that none of the witnesses have stated as to what was the

registration number of the vehicle involved in the accident. It

has not been stated by any of the witnesses that the

revisionist was driving the vehicle; it has also not been stated

by any of the witnesses that the revisionist was driving the

vehicle in a rash and negligent manner.

25. What is the evidence that has been brought by the

prosecution is that a fast moving vehicle bearing Haryana

registration number had hit the scooty. What the prosecution

has tried to project is that after the incident, the revisionist

managed to escape from the place of incident and at a

distance of about 5 Kms, he was apprehended, where there

was a dent on his car. This fact alone may not raise a

presumption that it is the revisionist, who was driving the

vehicle at the time of incident, and it cannot be presumed

that it is the revisionist, who has caused the accident while

driving the vehicle in a rash and negligent manner. Therefore,

this Court is of the view that there is no evidence, in fact, to

even show that the revisionist did cause the accident, while

driving the vehicle in a rash and negligent manner.

26. Having considered, this Court is of the view that

the conviction of the revisionist under Sections 279, 304-A,

337 and 427 IPC is bad in the eyes of law. Accordingly, while

setting aside the impugned judgments and orders, the

revisionist is is liable to be acquitted of the charge under

Sections 279, 304-A, 337 and 427 IPC.

27. Accordingly, the revision is allowed.

28. The impugned judgements and orders are set

aside. The revisionist is acquitted of the charge under

Sections 279, 304-A, 337 and 427IPC.

29. The revisionist is in custody. He be released

forthwith, if not wanted in any other case.

30. Let a copy of this judgment along with Lower Court

Record be transmitted to the Court below for compliance.

(Ravindra Maithani, J) 09.01.2025 Ravi Bisht

RAVI DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=ded921477e34a304cbcb0b52d4a59f37e6d2 018d38d0b669a5c068799391e6bb, postalCode=263001, st=UTTARAKHAND,

BISHT serialNumber=AA64B1F44E60E652AE5485ED764961E 4E52FD29C6F03C20917020ED093405536, cn=RAVI BISHT Date: 2025.01.09 18:27:31 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter