Rajasthan High Court – Jodhpur
Ram Chandra vs State & Anr on 2 February, 2011
1
SBCr.Misc.Petition No.122/2011
Ramchandra
v.
State of Rajasthan & Anr.
Date of Order :: 2nd February, 2011
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Ranjeet Joshi, for the petitioner.
Ms. Raj Laxmi, Public Prosecutor.
....
This misc. petition is preferred to
challenge the judgment dated 30.8.2010 passed by
learned Sessions Judge, Pali affirming the judgment
dated 22.11.2008 passed by learned Additional Chief
Judicial Magistrate, Pali.
In brief, facts of the case are that one
Jagdish son of Budharam was tried for an offence
punishable under Section 407 Indian Penal Code wherein
by extension of benefit of doubt he was acquitted. The
trial court while acquitting Jagdish determined
complainant Mahendra Goyal as owner of the goods found
in the vehicle bearing No.RJ-19-G-0009. Accordingly,
an order was passed to maintain custody of the goods
with Mahendra Goyal. Being aggrieved by the same the
petitioner preferred a revision petition before
learned Sessions Judge with assertion that the goods
recovered should have been given to him instead of
Mahendra Goyal in view of the fact that accused
2
Jagdish handed over goods to him and this fact was
substantiated by Murlidhar Daga also. Learned
revisional court after examining the entire evidence
available on record reached at the conclusion that the
goods as a matter of fact were loaded for Calcutta and
those were wrongly handed over to Ramchandra, the
petitioner. The revisional court also found that the
petitioner did not claim the entire goods even before
the trial court.
On examination of the orders passed by the
revisional court as well as of the trial court I do
not find any material irregularity that may warrant
interference of this Court while exercising powers
under Section 482 Cr.P.C.
The misc. petition is accordingly dismissed.
( GOVIND MATHUR ),J.
kkm/ps.