Citation : 2021 Latest Caselaw 16466 Raj
Judgement Date : 28 October, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 777/2021
Narayan Lal S/o Mangilal, Aged About 37 Years, R/o Chhipikhera, Vallabh Nagar, District Udaipur (Rajasthan) (Petitioner Is Lodged In Central Jail, Udaipur).
----Petitioner Versus
1. State Of Rajasthan, Through Pp
2. Rai Chand S/o Lalu Ji Kalbeliya, Aged About 28 Years, R/o Baghpura Katar Phala, Police Station - Jhadol, District Udaipur (Rajasthan)
----Respondents
For Petitioner(s) : Mr. Rajendra Singh Rathore. For Respondent(s) : Mr. M.S. Bhati, P.P.
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment / Order
28/10/2021
Heard.
Admit.
Heard learned counsel for the petitioner as well as learned
Public Prosecutor on Application for Suspension of Sentence
No.228/2021.
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.
Accordingly, the application for suspension of sentence is
allowed and it is ordered that the substantive sentences passed by
(2 of 3) [CRLR-777/2021]
Learned Additional Chief Judicial Magistrate, Jhadol, Udaipur
(Rajasthan) ijn Criminal Regular Case No.192/2009 (CIS
No.774/2014) vide order dated 16.04.2018 and as affirmed by the
Learned Additional Sessions Judge No.3, Udaipur (Rajasthan) in
Criminal Appeal No.159/2018 (CIS No.159/2018) vide order dated
13.09.2021 against the petitioner Narayan Lal S/o Mangilal, shall
remain suspended till final disposal of the aforesaid revision and
he shall be released on bail subject to deposit the fine amount as
imposed by the learned trial Court, provided he executes a
personal bond in the sum of Rs.1,00,000/- each with two sureties
of Rs.50,000/- each of to the satisfaction of the learned trial Judge
for his appearance in this court on 29.11.2021 and whenever
ordered to do so till the disposal of the revision 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 revision 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. Petitioner/petitioners 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
(3 of 3) [CRLR-777/2021]
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
33-prashant/-
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!