Citation : 2021 Latest Caselaw 6245 Raj
Judgement Date : 2 March, 2021
(1 of 2) [CRLAS-225/2021]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Appeal No. 225/2021
Khuma Ram S/o Bhura Ram, Aged About 56 Years, R/o Jakharon Ki Dhani, Village Sanawra, Dist. Barmer.
----Appellant Versus
1. State Of Rajasthan, Through Pp
2. Gemara Ram S/o Dharma Ram Meghwal, Aged About 45 Years, R/o Jakharon Ki Dhani, Village Sanawra Dist. Barmer.
----Respondents
For Appellant(s) : Mr. G.r. Punia Sr. Adv. assisted by Dr. Shanti Chourdhary For Respondent(s) : Mr. Anees Bhurat, PP
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
02/03/2021
Heard. Admit.
Call for record.
Heard on application of suspension of sentence
No.201/2021.
Upon a consideration of the arguments advanced on behalf
of the appellant 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
appellant.
Accordingly, the application for suspension of sentence filed under Section 389 Cr.P.C. is allowed and it is ordered that the substantive sentences passed by the learned Special Judge SC/ST (Prevention of Atrocities), Barmer vide judgment dated 29/01/2021 in Sessions Case No.38/2013 against the appellant-
(2 of 2) [CRLAS-225/2021]
applicant Khuma Ram S/o Bhura Ram shall remain suspended till final disposal of the aforesaid appeal subject to the condition that the appellant will deposit the fine amount as imposed by the learned trial Court and he will be released on bail, provided he executes a personal bond in the sum of Rs.1,00,000/- with two sureties of Rs.50,000/- each to the satisfaction of the learned trial Judge for his appearance in this court on 05.04.2021 and whenever ordered to do so till the disposal of the appeal on the conditions indicated below:-
1. That he/she/they will appear before the trial Court in the month of January of every year till the appeal is decided.
2. That if the applicant(s) changes the place of residence, he/she/they will give in writing his/her/their 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.
4. Appellant shall deposit the fine amount as imposed by the learned trial court.
The learned trial Court shall keep the record of attendance of the
accused-applicant(s) in a separate file. Such file be registered as
Criminal Misc. Case related to original case in which the accused-
applicant(s) was/were 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(s) 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 1-Samvedana/-
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!