Citation : 2021 Latest Caselaw 1239 Raj/2
Judgement Date : 4 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Criminal Misc. Suspension of Sentence (Appeal) Application
No.70/2021
in
D.B. Criminal Appeal No. 9/2021
Sheru @ Shahid S/o Sharif Mohammad, Aged About 24 Years,
Resident Of Nayapura Mohalla, Anta, District Baran (Raj)
(Accused Confined In District Jail Baran)
----Appellant
Versus
State Of Rajasthan, Through PP
----Respondent
For Appellant(s) : Mr. Rajendra Singh Tanwar For Respondent(s) : Ms. Alka Bhatnagar, P.P.
HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE PRAKASH GUPTA
Order
04/02/2021
The instant application for suspension of sentence
under Section 389 CrPC has been preferred on behalf of the
appellant-applicant Sheru @ Shahid S/o Sharif Mohammad, who
has been convicted and sentenced for the offences under Sections
363, 366 and 376 IPC read with Section 3/4 of the POCSO Act
vide the judgment dated 22.12.2020 passed by the learned
Special Court, Protection of Children from Sexual Offence Act 2012
and Commission for Protection of Child Rights Act, 2005, No.2
Baran in Sessions Case No.122/2018.
Learned Public Prosecutor has chosen not to file reply
to the application for suspension of sentence and proposed to
argue the matter orally.
(2 of 3) [SOSA 70/2021]
Heard learned counsel for the parties and perused the
material available on record.
We have been taken through the evidence of the victim
Mst. 'S' (P.W.2) and more particularly the cross-examination
conducted from her, in which she was confronted with her
previous statements recorded under Sections 164 and 161 CrPC
(Ex.P/9 and Ex.D/2 respectively), wherein she affirmatively stated
that the accused did not subject her to sexual assault. The
relevant part of the 164 CrPC Statement (Ex.P/9) of the victim is
reproduced hereinbelow for the sake of reference :-
eSa d ds lkFk jgrh FkhA rFkk nksuksa 'ks: o ujs'k ,d dejs esa jgrs FksA nksuksa
,d nks ?k.Vs ds fy, gh dejs ij vkrs Fks ckdh nksuksa fnu vkSj jkr QSDVªh
esa dke djrs FksA esjs lkFk 'ks: us dksbZ xUnk dke ;k tcjnLrh ugha dh
gSA In this view of the matter and having regard to the
facts and circumstances of the case, this court is of the opinion
that this is a fit case for release of the appellant-applicant on bail
by suspending the sentences awarded to him by the trial court.
Accordingly, the 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 Special Court, Protection of
Children from Sexual Offence Act 2012 and Commission for
Protection of Child Rights Act, 2005, No.2 Baran vide judgment
dated 22.12.2020 in Sessions Case No.122/2018 against the
appellant-applicant Sheru @ Shahid S/o Sharif Mohammad 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
(3 of 3) [SOSA 70/2021]
court on 05.03.2021 and whenever ordered to do so till the
disposal of the appeal on the conditions indicated below:-
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 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.
(PRAKASH GUPTA),J (SANDEEP MEHTA),J
Pramod/Harshit/19
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!