High Court Rajasthan High Court - Jodhpur

State vs Raju on 29 July, 2008

Rajasthan High Court – Jodhpur
State vs Raju on 29 July, 2008
                       D.B.Criminal Leave to Appeal No.195/2007
                                                                in
                               D.B.Criminal Appeal No.----/2007.
                                        The State or Raj. vs. Raju
                            1

IN THE HIGH COURT OF JUDICATUARE FOR RAJASTHAN
                       AT
                   JODHPUR.

                       JUDGMENT

      The State of Raj.         vs.                Raju

           D.B.Criminal Leave to Appeal No.195/07
           under     Section     378(iii)  and    (i),
           Cr.P.C.against    the    judgment   dated
           29.6.2007 passed by the learned Additional
           Sessions Judge,(Fast Track) No.2, Bali in
           Sessions Case No.8/2007.

           Date of Judgment:             July 29, 2008.

                         PRESENT
           HON'BLE MR. PRAKASH TATIA, J.
            HON'BLE MR. C. M. TOTLA,J.

Mr. J.P.S. Choudhary, P.P. for the State.
Mr. Dhirendra Singh for the respondents.

BY THE COURT :

The State has submitted this petition for leave to

appeal against the judgment dated 29.6.2007 passed in

Sessions Case NO.8/2007 passed by the learned

Addl.Sessions Judge (Fast Track) NO.2, Pali, by which for

charges under Section 302 and 364, one of the accusded

Tej Pal has been convicted but respondent Raju has

been acquitted by the trial court.

Brief facts of the case are that on 19.9.2006, the
D.B.Criminal Leave to Appeal No.195/2007
in
D.B.Criminal Appeal No.—-/2007.

The State or Raj. vs. Raju
2

complainant Prakash submitted a typed information in

the Police Station, Marwar Junction stating therein that

his elder sister Smt. Pista aged 52 years was residing

permanently at Bangalore. About a month ago, his

sister came to live with complainant’s mother Smt.

Ghewari Devi. Tej Pal is neighbour of the complainant

and he took some loan from complainant’s sister. Tej Pal

told Smt. Pista that for repayment of loan, he will have

to go to Bank at Marwar Junction. Smt. Pista, therefore,

went with accused Tej Pal for going to Marwar Junction

by train. However, Smt. Pista did not come back to the

house, therefore, on 19.9.2006, a report about missing

of Smt. Pista was lodged.The complainant subsequently,

came to know that in fact Tej Pal and his colleagues

Ratan and Raju killed Smt. Pista and took away her

ornaments which have been disclosed by the

complainant in the report. On these allegations, FIR

No.159 dated 19.9.2006 was registered as at that time

the complainant’s apprehension was that Smt. Pista

might have been killed and there was no positive

information to the complainant that Smt. Pista has
D.B.Criminal Leave to Appeal No.195/2007
in
D.B.Criminal Appeal No.—-/2007.

The State or Raj. vs. Raju
3

already been killed. After investigation, challan was

submitted against the two accused Tej Pal and Raju for

offences under Section 664, 302 and 302/34, IPC. The

prosecution produced as many as 20 witnesses. The trial

court after considering the evidence and the documents

placed on record, acquitted respondent Raju for the

charges referred above. Hence this appeal has been

preferred by the State.

It appears from the judgment of the trial court

that the trial court, after considering the entire

evidence and particularly the alleged recovery of one

gold ring, held that there is no evidence of seeing

deceased Raju at any point of time nor the recovery of

the gold ring has been proved by trustworthy evidence.

The other witnesses were neither knowing respondent

Raju nor they identified accused in any manner. The

trial court also reached to the conclusion that

respondent Raju was very much available in the town of

Bhinmal from 4.9.2006 to 17.9.2006 and this fact has

been proved from the prosecution witnesses PW-19

Bhanwar Lal and PW-20 Bhikh Singh.

D.B.Criminal Leave to Appeal No.195/2007
in
D.B.Criminal Appeal No.—-/2007.

The State or Raj. vs. Raju
4

We perused the statements of the witnesses. It

appears from the statements of PW-9 Ghewari Devi,

PW-10 Shanti Lal, PW08 Jayanti Lal, PW-12 Smt. Pista

w/o Tara Chand and PW-11 Prakash that there is no

direct evidence against respondent Raju for commission

of offence, individually or with accused Tej Pal.

After going through all the reasons given by the

trial court and after considering all the evidence

available on record, we are of the view that the trial

court has not committed any error of fact or law in

acquitting respondent Raju.

There is no merit in the petition for leave to

appeal. Hence the petition for leave to appeal is

dismissed.

( C. M. TOTLA) ,J. (PRAKASH TATIA),J.
mlt