Uda vs State & Ors on 14 July, 2008

0
38
Rajasthan High Court – Jodhpur
Uda vs State & Ors on 14 July, 2008
                                                                         1

                                           D.B.Cr.Revision Pet. No.1119/07
                                                               Uda v. State
           D.B. Cr. Revision Petition No.1119/07
                     Uda vs. The State

Date of Order : 14.7.2008


              HON'BLE MR. PRAKASH TATIA, J.

HON’BLE MR. CHAND MAL TOTLA,J.

Mr. Ramesh Purohit for the petitioenr.

Mr. V.R. Mehta, P.P. for the State.

Mr. Manish Pithalia for the respondents no.2 and 3.

…..

This D.B.Criminal Revision has been preferred by the

complainant Uda s/o Gautam being aggrieved against the

acquittal of respondents no.2 and 3 who have been acquitted by

the learned Addl. Sessions Judge, Nimbahera camp Badi-Sadari

in Sessions Case No.4/2006 by the judgment dated 22.7.2006.

Brief facts of the case are that the complainant-petitioner

submitted an oral report at Police station, Badi-Sadri on

14.1.2005 at 5.40 p.m. that in the evening at 4 p.m. on the

same day he was in his agricultural field and his father was

sitting at Bavaji-ka-Deora (a religious place). There, the accused

Bheru Lal came and asked the complainant’s father Gautam why

he has taken the dung of she-buffalo and started beating victim

Gautam. Accused Bheru Lal’s son Uda also gave beating to victim

Gautam. This incident was seen by some children who informed
2

D.B.Cr.Revision Pet. No.1119/07
Uda v. State

the complainant. The complainant himself rushed to the place of

incident and asked Udai Lal and Bheru Lal about the incident,

then they told that the victim Gautam gave beating to his she-

buffalo. At that time no other person was there. A case was

registered under Sections 341 and 323/34, IPC. Subsequently,

the victim died at 8 p.m. and thereafter, case was registered

under Section 302, IPC. The prosecution produced witnesses

who are PW-4 Suresh, PW-5 Uda @ Udai Lal, PW-6 Nathu Lal.

PW-5 Uda and PW-6 Nathu Lal are the sons of victim whereas

PW-4 Suresh is a boy of 15 years and who was grand-son of the

victim. The trial court after going through all the evidence on

record, observed that the only injury which was on the left side

of the head of the victim was from blunt object and as per the

prosecution case, it was by single blow of one lathi. One lathi

was recovered from the accused but without having blood stains.

The trial court held that the presence of all the three witnesses

PW-4 Suresh, PW-5 Uda and PW-7 Nathu Lal have not been

proved by the cogent and reliable evidence by the prosecution

and none of the above witnesses saw the beating of the victim

by the accused. The victim though died because of the injury on

the head but that injury was minor injury and there was even no

fracture of skull. The trial court also held that presence of the

accused has not been proved by any reliable evidence by the
3

D.B.Cr.Revision Pet. No.1119/07
Uda v. State

prosecution.

The allegation of prosecution is that one of the accused

Udai Lal gave beating by his fist and legs, whereas accused Udai

Lal is totally handicapped by one leg and cannot walk without the

help of crutches . If he would have tried to beat any body, he

himself must have fallen.

The learned counsel for the petitioner tried to submit that

as per the medical report, the victim died because of the injury

which he suffered on the head and there are three witnesses

who supported the prosecution case. May they be closest

relatives of the victim but their statements clearly proved the

commission of offence by the accused.

After going through all the evidence on record, we are of

the view that there is no possibility of taking a different view

than taken by the trial court. However, in revisional jurisdiction

even otherwise view if can be taken by the revisional court from

the view taken by the trial court even then the conviction cannot

be altered and if there is possibility of two views then the view

taken in favour of the accused prevails. We are also of the view

that name of Suresh was not mentioned in the FIR nor the
4

D.B.Cr.Revision Pet. No.1119/07
Uda v. State

complainant in the FIR stated that he himself saw the beating of

the victim. That fact is relevant because of the fact that there is

only one injury on the head of the victim who was of the age of

75 years. The place of incident is also not believed by the trial

court.

In view of the above reason, we do not find any merit in

this revision petition. Hence the revision petition is dismissed.

      ( CHAND MAL TOTLA) ,J.               (PRAKASH TATIA),J.

mlt
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here