Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhdeo Topno @ Tau @ Tayu Topno vs The State Of Jharkhand
2025 Latest Caselaw 5370 Jhar

Citation : 2025 Latest Caselaw 5370 Jhar
Judgement Date : 29 August, 2025

Jharkhand High Court

Sukhdeo Topno @ Tau @ Tayu Topno vs The State Of Jharkhand on 29 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
                               -1-



     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                Cr. Appeal (DB) No. 51 of 2020
                               ----

Sukhdeo Topno @ Tau @ Tayu Topno ... ... Appellant Versus The State of Jharkhand ... ... Respondent

-------

CORAM :HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR

------

For the Appellant : Mr. Anil Kumar Ganjhu, Advocate Ms. Priyanka Kumari, Advocate For the Respondent : Mr. Tarun Kumar, APP

--------

Order No. 05 : Dated 29th August, 2025 I.A. No. 13449 of 2024

1. The instant interlocutory application has been filed on

behalf of sole appellant under Section 430 of the BNSS, 2023

for suspension of sentence dated 06.12.2019 passed by the

learned District Additional Sessions Judge-VI, Gumla in S.T.

Case No. 209 of 2014 arising out of Kamdara P.S. Case No. 09

of 2014 corresponding to G.R. Case No. 305 of 2014, whereby

and whereunder, the appellant has been found guilty and

convicted under Section 302/34 IPC and sentenced to undergo

imprisonment for life with fine of Rs. 20,000/- and in default of

fine further sentenced to undergo RI for 2 years.

2. Learned counsel for the appellant has submitted that

earlier the appellant has filed I.A. No. 1234 of 2021 but that

was dismissed as withdrawn vide order dated 03.03.2021.

3. Learned counsel for the appellant has submitted that out

of the ten prosecution witnesses, P.W. 1 to P.W. 5 are close

relatives and P.W. 7, P.W. 8 and P.W. 10 are formal witnesses

but the learned trial did not consider the fact that there is no

eye witness to the occurrence. Furthermore, the learned trial

court did not take into consideration that there are so many

contradictions and discrepancies in the testimonies of the

witnesses and even there is no direct evidence against the

appellant to show the complicity in the alleged crime.

4. Further ground has been taken that the appellant at Bar

that the appellant has remained in custody for about eight

years [7 years 11 months and 14 days].

5. Learned counsel for the appellant, based upon the

aforesaid ground, has submitted that the appellant may be

released on bail by suspending the sentence during pendency of

the instant appeal.

6. While on the other hand, learned APP appearing for the

State has opposed the prayer for suspension of sentence. It has

been contended that the nature of allegation is serious in

nature, which has been proved, if the testimony of all the

witnesses will be taken into consideration, as such it is not a fit

case for suspension of sentence. However, he has not been

disputed the fact that appellant being remained in custody for

the period foresaid.

7. We have heard learned counsel for the parties and gone

across the finding recorded by the learned trial Court in the

impugned judgment as also the testimony of the witnesses as

available in the Lower Court Records.

8. The appellant has been convicted in this case on the last

seen theory. Furthermore, the appellant has served custody of

about 8 years out of the maximum punishment of life. This

appeal is of the year 2020 and in the near future there is no

likelihood of taking up of the appeal.

9. This Court, considering the aforesaid fact, is of the view

that it is case where the appellant has made out a prima face

case for suspension of sentence.

10. Therefore, this Court is of the view, the sentence is to be

suspended, during pendency of the appeal.

11. Accordingly, the instant Interlocutory Application is

allowed.

12. In view thereof, the appellant named above, is directed to

be released on bail on furnishing bail bond of Rs.10,000/-

(Rupees Ten Thousand only) with two sureties of the like

amount each to the satisfaction of District & Additional

Sessions Judge-VI, Gumla in S.T. Case No. 209 of 2014 arising

out of Kamdara P.S. Case No. 09 of 2014 corresponding to G.R.

Case No. 305 of 2014.

13. It is made clear that any observation made hereinabove

will not prejudice the case of the parties on merit since the

appeal is lying pending for its consideration.

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.) Alankar/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter