Rajasthan High Court – Jodhpur
Unknown vs On Examination Of Statement Of … on 31 May, 2011
1
D.B. CRL. LEAVE TO APPEAL NO.03531/2010
(State of Rajasthan Vs. Mukesh & Ors.)
DATE OF ORDER : 31.5.2011
HON'BLE MR. JUSTICE GOVIND MATHUR
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. KR Bishnoi, Public Prosecutor.
...
This application seeking leave to appeal to challenge the
judgment dated 8.1.2010 passed by learned Additional Sessions
Judge (Women Atrocity) Cases, Bhilwara in Sessions Case
No.52/2006 is barred by limitation from 56 days.
An application as per provisions of Section 5 of the
Limitation Act is preferred seeking condonation of delay in filing
leave petition. As per the averments contained in application,
certified copy of the judgment impugned was received by the
Public Prosecutor on 18.1.2010. On 8.2.2010 entire record of the
case alongwith opinion of Public Prosecutor was remitted to the
Collector, Bhilwara. The Collector, Bhilwara after considering the
record made a recommendation to appeal the judgment. After
then, that was forwarded to the Department of Law for seeking
necessary approval. After receiving the approval, the record of
the case was kept in custody of a clerk, who was suffering from
Cancer and ultimately, died thereof. Ultimately, a sanction letter
was issued on 3.5.2010 and that was received in the office of
Government Advocate on 5.6.2010. The leave application then
was filed on 10.6.2010.
2
It is stated that whatever delay caused, that is cause of
administrative reasons and that requires condonation.
Before considering the application we also examined the
record of the case. On merits, it is submitted by learned Public
Prosecutor that the court below erred while not appreciating the
definite statements given by PW-6 Smt. Sunita who in detailed
narrated all the circumstances in which deceased was poisoned.
It is also submitted that as per Forensic Science Laboratory
Report trace of insecticides were found positive in visceras.
On examination of statement of PW-6 Smt. Sunita, we are
of the opinion that the statements given suffers from serious
doubts and on basis of such evidence, conviction cannot be
procured. So far as report of Forensic Science Laboratory is
concerned, it may at the most sufficient to hold homicidal death
of Smt. Kaushalya, however, it is not a conclusive evidence to
prove the charge against the respondents. It is also relevant to
note that in the First Information Report (Ex.D/3) lodged by
father of deceased, no apprehension regarding any ill-happening
was disclosed.
In such circumstance, we do not find any wrong with the
conclusion arrived by the trial court that reasonable doubt exists
in believing the prosecution story.
3
Looking to this position and also for the reason that the
delay has not been satisfied, we are not inclined to grant the
application under Section 5 of the Limitation Act. Accordingly,
the application is dismissed. In the result, the leave to appeal
too stands dismissed.
(NARENDRA KUMAR JAIN ), J. (GOVIND MATHUR),J.
Rm/