Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivraj vs State
2021 Latest Caselaw 18876 Raj

Citation : 2021 Latest Caselaw 18876 Raj
Judgement Date : 13 December, 2021

Rajasthan High Court - Jodhpur
Shivraj vs State on 13 December, 2021
Bench: Rameshwar Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc Suspension of Sentence Application (Appeal) No. 223/2021

In

S.B. Criminal Revision Petition No. 761/2021

Balveer Singh S/o Sahib Singh Choudhary, Aged About 56 Years, R/o Narena, Tehsil Noorpur, District Kangda (Himachal Pradesh) (Presently Lodged In Central Jail, Sri Ganganagar)

----Petitioner Versus State of Rajasthan, Through PP

----Respondent Connected With S.B. Criminal Misc Suspension of Sentence Application (Appeal) No. 220/2021 In

S.B. Criminal Revision Petition No. 758/2021 Lakha Singh S/o Tek Singh, Aged About 48 Years, B/c Jat Sikh, R/o Bicholiya, Presently R/o 06 J.K.M., Tehsil Raisinghnagar, Dist. Sriganganagar (Raj.).

(At Present Lodged In Central Jail, Sriganganagar).

----Petitioner Versus State of Rajasthan, Through PP

----Respondent S.B. Criminal Misc Suspension of Sentence Application (Appeal) No. 225/2021

In

S.B. Criminal Revision Petition No. 765/2021 Shivraj S/o Shri Vidhi Chand Choudhary, Aged About 78 Years, R/o Raja Ka Talab, Tehsil Nurpur, District Kangra (Himachal Pradesh).

(At Present Lodged In Central Jail, Sriganganagar)

----Petitioner Versus State of Rajasthan, Through PP

(2 of 10)

----Respondent S.B. Criminal Misc Suspension of Sentence Application (Appeal) No. 226/2021

In S.B. Criminal Revision Petition No. 766/2021 Shivraj S/o Sh. Vidhi Chand Choudhary, Aged About 78 Years, Raja Ka Talab, Tehsil Nurpur, Dist. Kangra (Hp). (At Present Lodged In Central Jail, Sriganganagar).

----Petitioner Versus State of Rajasthan, Through PP

----Respondent

For Petitioner(s) : Mr. Shree Kant Verma in S.B. Criminal Revision Petition No. 761/2021.

Mr. Suresh Nehra in S.B. Criminal Revision Petition No. 758/2021 Mr. Navneet Poonia in S.B. Criminal Revision Petition No. 765/2021 & 766/2021.

For Respondent(s) : Mr. Gaurav Singh, P.P

HON'BLE MR. JUSTICE RAMESHWAR VYAS

Order

13/12/2021 In S.B. Criminal Revision Petition No. 761/2021:-

The applicant herein stands convicted and sentenced vide

judgment dated 15.09.2021 passed by learned Additional Sessions

Judge, Raisinghnagar, District Sriganganangar in Criminal Appeal

No. 36/2010 (CIS No. 39/2014)as under:-

Offence                  Sentence              Fine                 Fine     Default
                                                                    sentences
Section 419/120-B IPC              -           Rs.1000/-            2 Months' S.I.
Section 420/120-B IPC    1 Year S.I            Rs.1500/-            3 Months' S.I.
Section 467/120-B IPC    2 Years' S.I          Rs.3000/-            6 Months' S.I.
Section 468/120-B IPC    1 Year S.I            Rs.1500/-            3 Months' S.I.



                                                                  (3 of 10)


Section 471/120-B IPC     2 Years' S.I.         Rs.3000/-            6 Months' S.I.




Learned counsel for the applicant submits that applicant has

identified the parties to the Power of Attorney; he is not the

executor of the document; no other criminal case is pending

against him. In the above circumstances, learned counsel for the

applicant prays to allow this application seeking suspension of

sentence passed by the learned trial Court.

Learned Public Prosecutor opposes the application seeking

suspension of sentence.

Heard learned counsel for the applicant as well as learned

Public Prosecutor.

Having regard to the submissions of the learned counsel for

the parties and after perusal of the record in the facts and

circumstances of the case, particularly the fact that applicant is

not the executor of the document, this Court deems it to be a fit

case to suspend the sentences awarded by the learned trial Court.

Accordingly, the instant application for suspension of

sentences filed under Section 389 Cr.P.C. is allowed and it is

ordered that the sentences passed by the learned Additional

Sessions Judge, Raisinghnagar, District Sriganganangar vide

judgment dated 15.09.2021 in Criminal Appeal No. 36/2010 (CIS

No. 39/2014) against applicant Balveer Singh S/o Sahib Singh

Choudhary shall remain suspended till final disposal of the

aforesaid appeal and he shall be released on bail, provided he

executes a personal bond in the sum of Rs.50,000/- with two

sureties of Rs.25,000/- each to the satisfaction of the learned trial

Judge for his appearance in this court on 24.01.2022 and

(4 of 10)

whenever ordered to do so till the disposal of the appeal on the

conditions indicated below:-

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

2. That if the applicant 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 address(s), they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

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

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

applicant 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 said

accused applicant does not appear before the trial court, the

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

cancellation of bail.

In S.B. Criminal Revision Petition No. 758/2021:-

The applicant herein stands convicted and sentenced vide

judgment dated 15.09.2021 passed by learned Additional Sessions

Judge, Raisinghnagar, District Sriganganangar in Criminal Appeal

No. 39/2010 (CIS No. 35/2014)as under:-

Offence                      Sentence              Fine                 Fine        Default
                                                                        sentences
Section 420/120-B IPC        1 Year S.I            Rs.2000/-            3 Months' S.I.
Section 447 IPC              3 Months' S.I                  -                   -
Section 427 IPC              1 Year S.I                     -                   -





                                                                  (5 of 10)



Learned counsel for the applicant submits that applicant is

bonafide purchaser of the disputed land; no other criminal case is

pending against him; he is not in possession of the disputed land

and he will not claim any title on the basis of disputed Power of

Attorney and sale deed. In the above circumstances, learned

counsel for the applicant prays to allow this application seeking

suspension of sentence passed by the learned trial Court.

Learned Public Prosecutor opposes the application seeking

suspension of sentence.

Heard learned counsel for the applicant as well as learned

Public Prosecutor.

Having regard to the submissions of the learned counsel for

the parties and after perusal of the record in the facts and

circumstances of the case, this Court deems it to be a fit case to

suspend the sentences awarded by the learned trial Court.

Accordingly, the instant application for suspension of

sentences filed under Section 389 Cr.P.C. is allowed and it is

ordered that the sentences passed by the learned Additional

Sessions Judge, Raisinghnagar, District Sriganganangar vide

judgment dated 15.09.2021 in Criminal Appeal No. 39/2010 (CIS

No. 35/2014) against applicant Lakha Singh S/o Tek Singh

shall remain suspended till final disposal of the aforesaid appeal

and he shall be released on bail, provided he executes a personal

bond in the sum of Rs.50,000/- with two sureties of Rs.25,000/-

each to the satisfaction of the learned trial Judge for his

appearance in this court on 24.01.2022 and whenever ordered to

do so till the disposal of the appeal on the conditions indicated

below:-

(6 of 10)

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

2. That if the applicant 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 address(s), they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

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

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

applicant 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 said

accused applicant does not appear before the trial court, the

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

cancellation of bail.

In S.B. Criminal Revision Petition No. 765/2021:-

The applicant herein stands convicted and sentenced vide

judgment dated 15.09.2021 passed by learned Additional Sessions

Judge, Raisinghnagar, District Sriganganangar in Criminal Appeal

No. 37/2010 (CIS No. 29/2014)as under:-

Offence                      Sentence              Fine                 Fine     Default
                                                                        sentences
Section 419/120-B IPC                  -           Rs.1000/-            2 Months' S.I.
Section 420/120-B IPC        1 Year S.I            Rs.1500/-            3 Months' S.I.
Section 467/120-B IPC        2 Years' S.I          Rs.3000/-            6 Months' S.I.
Section 468/120-B IPC        1 Year S.I            Rs.1500/-            3 Months' S.I.
Section 471/120-B IPC        2 Years' S.I.         Rs.3000/-            6 Months' S.I.





                                                                  (7 of 10)



Learned counsel for the applicant submits that Power of

Attorney of the disputed land of the Milkha Singh was not

executed by him rather it was executed by Hari Ram in his favour

and on the basis of that Power of Attorney he executed sale deed

in favour of Lakha Singh; the present case is regarding the sale

deed in favour of the Lakha Singh; the main accused Hari Ram

has died; there is no likelihood of hearing of appeal in the near

future; applicant will not insist upon the genuineness of the

alleged Power of Attorney. In the above circumstances, learned

counsel for the applicant prays to allow this application seeking

suspension of sentence passed by the learned trial Court.

Learned Public Prosecutor opposes the application seeking

suspension of sentence.

Heard learned counsel for the applicant as well as learned

Public Prosecutor.

Having regard to the submissions of the learned counsel for

the parties and after perusal of the record in the facts and

circumstances of the case, this Court deems it to be a fit case to

suspend the sentences awarded by the learned trial Court.

Accordingly, the instant application for suspension of

sentences filed under Section 389 Cr.P.C. is allowed and it is

ordered that the sentences passed by the learned Additional

Sessions Judge, Raisinghnagar, District Sriganganangar vide

judgment dated 15.09.2021 in Criminal Appeal No. 37/2010 (CIS

No. 29/2014) against applicant Shivraj S/o Shri Vidhi Chand

Choudhary shall remain suspended till final disposal of the

aforesaid appeal and he shall be released on bail, provided he

executes a personal bond in the sum of Rs.50,000/- with two

sureties of Rs.25,000/- each to the satisfaction of the learned trial

(8 of 10)

Judge for his appearance in this court on 24.01.2022 and

whenever ordered to do so till the disposal of the appeal on the

conditions indicated below:-

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

2. That if the applicant 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 address(s), they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

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

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

applicant 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 said

accused applicant does not appear before the trial court, the

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

cancellation of bail.

In S.B. Criminal Revision Petition No. 766/2021:-

The applicant herein stands convicted and sentenced vide

judgment dated 15.09.2021 passed by learned Additional Sessions

Judge, Raisinghnagar, District Sriganganangar in Criminal Appeal

No. 20/2010 (CIS No. 30/2014)as under:-

Offence                      Sentence              Fine                 Fine        Default
                                                                        sentences
Section 406 IPC              3 Years' S.I.                  -                   -
Section 420 IPC              3 Years' S.I          Rs.1000/-            1 Month S.I.




                                                                  (9 of 10)




Learned counsel for the applicant submits that Power of

Attorney of the disputed land of the Milkha Singh was not

executed by him rather it was executed by Hari Ram in his favour

and on the basis of that Power of Attorney he executed sale deed

in favour of Madan Singh; the present case is regarding the sale

deed in favour of the Madan Singh; the main accused Hari Ram

has died; there is no likelihood of hearing of appeal in the near

future; applicant will not insist upon the genuineness of the

alleged Power of Attorney. In the above circumstances, learned

counsel for the applicant prays to allow this application seeking

suspension of sentence passed by the learned trial Court.

Learned Public Prosecutor opposes the application seeking

suspension of sentence.

Heard learned counsel for the applicant as well as learned

Public Prosecutor.

Having regard to the submissions of the learned counsel for

the parties and after perusal of the record in the facts and

circumstances of the case, this Court deems it to be a fit case to

suspend the sentences awarded by the learned trial Court.

Accordingly, the instant application for suspension of

sentences filed under Section 389 Cr.P.C. is allowed and it is

ordered that the sentences passed by the learned Additional

Sessions Judge, Raisinghnagar, District Sriganganangar vide

judgment dated 15.09.2021 in Criminal Appeal No. 20/2010 (CIS

No. 30/2014) against applicant Shivraj S/o Shri Vidhi Chand

Choudhary shall remain suspended till final disposal of the

aforesaid appeal and he shall be released on bail, provided he

executes a personal bond in the sum of Rs.50,000/- with two

(10 of 10)

sureties of Rs.25,000/- each to the satisfaction of the learned trial

Judge for his appearance in this court on 24.01.2022 and

whenever ordered to do so till the disposal of the appeal on the

conditions indicated below:-

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

2. That if the applicant 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 address(s), they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

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

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

applicant 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 said

accused applicant does not appear before the trial court, the

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

cancellation of bail.

(RAMESHWAR VYAS),J

17-20-rahul arya/-

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