Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash vs State Of Rajasthan
2021 Latest Caselaw 8887 Raj

Citation : 2021 Latest Caselaw 8887 Raj
Judgement Date : 6 April, 2021

Rajasthan High Court - Jodhpur
Om Prakash vs State Of Rajasthan on 6 April, 2021
Bench: Manoj Kumar Garg

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 332/2021

Om Prakash S/o Ramchandra Khati, Aged About 34 Years, B/c Suthar, R/o Dabla, Tehsil Baneda, Dist. Bhilwara.

(Lodged In District Jail, Bhilwara).

----Petitioner Versus

1. State Of Rajasthan

2. Ratan Lal S/o Madan Khati, B/c Suthar, R/o Khari La Lamba, Tehsil Hurda, Dist. Bhilwara.

----Respondents

For Petitioner(s) : Mr.J.V.S.Deora, Adv. For Respondent(s) : Mr.Sudheer Tak, PP

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

06/04/2021

Learned counsel for the petitioner has filed an application

under Section 5 of the Limitation for condonation of delay in filing

revision petition. It is submitted that the petitioner was not in

touch with his counsel before the court below and therefore, he

was not made known about the judgment dt. 29.08.2019 passed

by the learned Additional Sessions Judge, Gulabpura, Distt.

Bhilwara. In pursuance of warrant of arrest, now the petitioner has

been arrested and he is inside the jail since 17.03.2021.

For the reasons mentioned in the application (Inward

No.1/2021), the application is allowed and delay in filing the

revision petition is condoned.

Heard.

Admit. Issue notice. Call for the record.

(2 of 3) [CRLR-332/2021]

Learned Public Prosecutor accepts notice on behalf of the

respondent No.1-State. Let notice be issued to respondent No.2

only, returnable within six weeks.

Heard learned counsel for the petitioner and learned Public

Prosecutor on Application for Suspension of Sentence

No.117/2021.

Upon a consideration of the arguments advanced on behalf

of the petitioner and having regard to the facts and circumstances

of the case, this court is of the opinion that it is a fit case for

suspending the substantive sentence awarded to the accused-

petitioner subject to depositing the 50% of the cheque amount.

Accordingly, the application under Section 397(1) Cr.P.C. for

suspension of sentence is allowed and it is ordered that the

substantive sentence passed by the learned Additional Chief

Judicial Magistrate Gulabpura, Distt. Bhilwara vide judgment dated

10.05.2019 in Criminal Case No.270/2016 (289/2013) and

affirmed by the learned Additional Sessions Judge,

Gulabpura,Distt. Bhilwara vide judgment dated 29.08.2019 in

Criminal Appeal No.25/2019 against the accused-petitioner Om

Prakash S/o Ramchandra Khati shall remain suspended till the

final disposal of aforesaid revision subject to depositing 50% of

the cheque amount. The petitioner shall be released on bail

provided he executes a personal bond in the sum of Rs.1,00,000/-

along with two sureties in the sum of Rs.50,000/- each to the

satisfaction of the learned trial Judge for his appearance before

this court on 06.05.2021 and whenever ordered to do so till the

disposal of the revision on the conditions indicated below:-

(3 of 3) [CRLR-332/2021]

1. That he will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the petitioner changes the place of residence, he will give in writing his changed address to the trial Court as well as to the counsel in the High Court.

3. Similarly, if the sureties change their addresses, they will give in writing their changed address to the trial Court.

4. Accused-Petitioner shall deposit 50% of the cheque amount before the trial Court which shall be disbursed to the respondent No.2 on a proper application being filed.

The learned trial Court shall keep the record of attendance of

the accused-petitioner in a separate file. Such file be registered as

Criminal Misc. Case related to original case in which the accused-

petitioner was tried and convicted. A copy of this order shall also

be placed in that file for ready reference. Criminal Misc. file shall

not be taken into account for statistical purpose relating to

pendency and disposal of cases in the trial court. In case the

accused-petitioner does not appear before the trial court, the

learned trial Judge shall report the matter to the High Court for

cancellation of bail.

(MANOJ KUMAR GARG),J

122-NK/-

Powered by TCPDF (www.tcpdf.org)

 
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