Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

MST.Harkori Vs. State of Rajasthan [1997] INSC 911 (9 December 1997)
1997 Latest Caselaw 827 SC

Citation : 1997 Latest Caselaw 827 SC
Judgement Date : Dec/1997

    

Mst.Harkori Vs. State of Rajasthan [1997] INSC 911 (9 December 1997)

G.T. NANAVATI, G.R. PATTANAIK

ACT:

HEADNOTE:

Nanavati,J.

In view of the consistent evidence of PWs 1 and 2 it was not possible for the learned counsel for the appellant to submit that the view taken by the High Court is unreasonable justifying for interference by this Court.

Moreover, when leave was applied for by all the three convicted accused for filing an appeal, this Court did not grant leave to two. The findings recorded against them are now to be regarded as final. It would not be proper now to hold that evidence of PWs 1 and 2 ought not to have been believed. In view of this believed, the learned counsel did not seriously challenge the findings recorded by the High Court. Once the evidence of PWs 1 and 2 is believed, the conviction of appellant will have to be confirmed. We, therefore, dismiss this appeal.

The learned counsel for the appellant however, submitted that now there is no one in the family of the appellant to look after the daughter of the deceased, i.e. her own grand-daughter, as both her sons are in jail, undergoing the sentence imposed upon them in this case. He, therefore, submitted that the appellant may be given sufficient time to surrender so that she can make necessary arrangements for her grand-daughter. In view of the peculiar facts of this case, though we are dismissing her appeal, we grant six months time to her to surrender to custody to serve out the remaining sentence.

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 : MAIMS

 
 
Latestlaws Newsletter