Rajasthan High Court – Jodhpur
Akha Ram vs Shiv Lal & Ors on 25 July, 2008
1
S.B. CRIMINAL REVISION PETITION NO.353/2007
Akha Ram
Vs.
Shiv Lal & Ors.
Date of Order :: 25-07-2008
HON'BLE MR. JUSTICE DEO NARAYAN THANVI
Mr. Mahaveer Bishnoi, for the petitioner.
Mr. Sanjay Nahar, for the respondent.
Heard learned counsel for the parties and perused the
copies of record.
The learned first revisional court has rightly observed
that while taking cognizance under Section 190 Cr.P.C., the
Magistrate has to see as to whether there are sufficient ground to
proceed on the basis of the challan filed by the police. For the
purpose of taking cognizance on a police report, the documents
filed under Section 173 Cr.P.C. are relevant in which both the eye
witnesses, namely Doonger Ram and Mukna Ram have clearly
stated that Shiv Lal and Hema Devi were not present on the spot,
therefore there was no occasion to take cognizance against them.
Even though, the learned Additional Sessions Judge has observed
that if evidence comes at the stage of trial, the Magistrate is
2
competent to proceed on the application Under Section 319
Cr.P.C.
In view of this, the order of the learned revisional
court requires no interference. The revision petition is dismissed.
[DEO NARAYAN THANVI],J.
Praveen