Citation : 2022 Latest Caselaw 4894 Raj/2
Judgement Date : 18 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B.Criminal Misc.Suspension of Sentence No.646/2022
in
D.B. Criminal Appeal (Db) No. 112/2022
Vishnu Nayak S/o Banwarlal Nayak, R/o Opp. Tejnarains Home,
Gurunanak Colony, Police Station Kotwali District Bundi
(Rajasthan) (Accused-Appellant At Present Confined In District
Jail Bundi)
----Appellant
Versus
State Of, Rajasthan
----Respondent
For Appellant(s) : Mr. Sanjay Mehrish, Adv. For Respondent(s) : Ms.Rekha Madnani, PP
HON'BLE THE CHIEF JUSTICE MR. S. S. SHINDE HON'BLE MR. JUSTICE ANOOP KUMAR DHAND
Order
18/07/2022 The matter comes upon an application for suspension of
sentence of accused-appellant.
The counsel submits that instant case is based on
circumstantial evidence and there is no evidence against the
appellant except recovery of motor-cycle. Counsel submits that
during the course of the trial the appellant was on bail. Counsel
submits that hearing of the appeal will take its own time to
conclude, so indulgence of suspension of sentence be granted to
the appellant.
(2 of 3) [SOSA-646/2022]
Per contra, learned Public Prosecutor opposed the arguments
raised by the counsel for the appellant and submitted that the
appellant is having criminal antecedents, so indulgence of
suspension should not be extended to him.
We have considered the submissions made by the counsel for
the parties and perused the record of the appeal.
A perusal of the impugned judgment indicates that the
instant case is based on circumstantial evidence. Except recovery
no other incriminating evidence has been led by the prosecution
against the appellant. The appellant is having an arguable case at
the time of hearing of the appeal but hearing of the appeal will
take its own time to conclude.
Considering the submissions made hereinabove, the instant
application for suspension of sentence deserves to be allowed.
Accordingly, application for suspension of sentence is
allowed. It is ordered that sentence awarded to accused-appellant
Vishnu Nayak S/o Shri Bhanwarlal Nayak in Sessions Case
No.86/2017 shall remain suspended during pendency of the
appeal if the appellant furnishes a personal bond in the sum of
Rs.1,00,000/- (Rs. One lac) with two sureties of Rs.50,000/- (Rs.
Fifty Thousand) each to the satisfaction of the learned trial court
to the effect that he shall appear before this Court on 22.08.2022
and thereafter as and when called upon to do so.
It is made clear that the observations made herein-above are
confined to disposal of the present application.
(3 of 3) [SOSA-646/2022]
D.B. Criminal Appeal (Db) No. 112/2022:-
The appeal would be heard and decided on merits as and
when taken up for hearing.
(ANOOP KUMAR DHAND),J (S. S. SHINDE),CJ
N.Gandhi-Pravesh/18
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!