Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raja Vs. The State of Maharashtra [October 10, 2018]
2018 Latest Caselaw 744 SC

Citation : 2018 Latest Caselaw 744 SC
Judgement Date : Oct/2018

    

Raja Vs. State of Maharashtra

[Criminal Appeal No(S). 1419/2011]

KURIAN, J.

1. The appellant is convicted under Section 302 IPC . The victim is the real brother of the appellant. There is no ocular evidence. The Trial Court on the basis of circumstantial evidence and the extra judicial confession made by the appellant before PW.1, as corroborated by PW.2, and the recovery, convicted the appellant under Section 302 IPC (Indian Penal code, 1860) and sentenced him to life imprisonment. The conviction and sentence was upheld by the High Court by a detailed judgment.

2. Having heard the learned counsel for the appellant and having gone through the records, we do not find any reason at all to take a different view. 1 Both the Trial Court and the High Court have meticulously considered the entire evidence and have addressed the issues. The possibility of any other person causing the death of the victim-Santosh by inflicting fatal injuries has been totally ruled out and both the Courts below have come to a specific finding that every finger points only to the appellant. Hence, we are not inclined to take a different view.

3. We are informed that the appellant has already served around 11 years in jail. According to the learned counsel for the appellant, with remission, he would have completed 14 years.

4. We direct the respondent/State, having regard to the peculiar factual circumstances available in this case, to consider the case of the appellant for premature release on completion of total sentence of 14 years including remission, as a special case. In the event of any delay in taking the decision, the appellant shall be released on self bond, on completion of fourteen years including remission, making it subject to the decision of the Competent Authority, unless required to be detained in connection with any other case.

5. Subject to above, the appeal is dismissed.

6. Pending applications, if any, shall stand disposed of.

.......................J. [KURIAN JOSEPH]

.......................J. [S. ABDUL NAZEER]

NEW DELHI;

OCTOBER 10, 2018.

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