High Court Rajasthan High Court

State Of Rajasthan vs Jagdish And Ors. on 13 December, 1989

Rajasthan High Court
State Of Rajasthan vs Jagdish And Ors. on 13 December, 1989
Equivalent citations: 1989 WLN UC 154
Author: M Sharma
Bench: M Sharma


JUDGMENT

M.B. Sharma, J.

1. In Sessions Case No. 6/1987 the learned Sessions Judge, Sikar, under the impugned order dated April 1, 1987, so far as the accused non-petitioners are concerned came to the conclusion that only charge under Section 304A, IPC, and Section 342, IPC is made out against them This revision petition has been filed against the aforesaid order of the learned Sessions Judge and according to the Public Prosecutor it is a clear case where the charge under Section 302, IPC should have been framed.

2. A look at the impugned order will show that the learned Sessions Judge while framing the charges under Section 304A and 342, IPC has observed that a look at the Post-mortem report will show that there was no injuries on the vital part of the deceased and the deceased died as a result of shock. Therefore, the learned Sessions Judge opined that instead of a charge under Section 302, IPC, a charge under Sections 304 and 342, IPC should be framed.

3. I have heard learned Public Prosecutor and learned Counsel for the accused non-petitioners and have gone through the record. A look at the postmortem report will show that all the injuries are contusion and the deceased died as a result of shock due to multiple injuries from the perusal of the statements recorded under Section 161, Cr.P.C. that did not appear as to how the occurrence took place. The doctor has not said that the injuries were sufficient in the ordinary course of nature to cause death.

4. Consequently, in my opinion, there is no force in this revision; petition, it is here by dismissed.