Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

State vs Gopal Lal on 27 July, 2017

Author: Sandeep Mehta

Bench: Sandeep Mehta

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             S.B. Crml Leave To Appeal No. 64 / 2016
State of Rajasthan.
                                                       ----Appellant
                              Versus
Gopal Lal S/o Bherulal, B/c Suthar, R/o Mangalpura, P.S.,
Pratapnagar, Bhilwara.
                                                     ----Respondent
_____________________________________________________
For Appellant(s)   : Mr.LR Upadhyay, PP.
For Respondent(s) : Mr.BS Charan.
_____________________________________________________
            HON'BLE MR. JUSTICE SANDEEP MEHTA

Judgment / Order 27/07/2017 The instant application has been preferred by the State of Rajasthan under Section 378(iii) & (i) Cr.P.C. craving leave to file an appeal against the judgment dated 5.11.2015 passed by the learned Additional Sessions Judge (Women Atrocities Cases), Bhilwara in Sessions Case No.12/2011 whereby, the accused respondent was acquitted of the charges under Sections 498A and 306 IPC.

I have heard and considered the arguments advanced by the learned P.P. as well as learned counsel for the accused respondent and have gone through the impugned judgment as well as the original record.

I find no justification to grant leave to the State of Rajasthan for filing an appeal against the impugned judgment of acquittal for the following reasons :-

(2 of 2) [CRLLA-64/2016] PW1 Kana, father of the deceased Ms.Hira, stated that his daughter Ms.Hira had contracted nata marriage with the respondent Gopal about 4-5 years ago. His daughter and respondent herein used to have heated arguments on trivial matrimonial issues. A few days before the incident, his daughter called him and told that she was fine. A little later, he received another call and heard the sound of quarreling. Soon thereafter, he received a call that his daughter had consumed poison and was admitted in the hospital. He further stated that his daughter and the respondent Gopal used to quarrel with each other as the respondent was having an affair with his sister-in-law and that is why, his daughter committed suicide. In his cross examination, he admitted that the spouses had started living separately because of frequent bickering in joint household between the deceased and her sister-in-law.
In this background, I am of the opinion that there exists no such material on the record of the case by which it can be concluded with any degree of certainty that the deceased was instigated or abetted by the respondent to commit suicide.
As an upshot of the above discussion, the instant application seeking leave to file appeal is dismissed as being devoid of any merit.
Record be returned back.
(SANDEEP MEHTA)J. S.Phophaliya/-