Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Faiz Asharf vs State Of Rajasthan
2022 Latest Caselaw 9062 Raj

Citation : 2022 Latest Caselaw 9062 Raj
Judgement Date : 12 July, 2022

Rajasthan High Court - Jodhpur
Faiz Asharf vs State Of Rajasthan on 12 July, 2022
Bench: Pushpendra Singh Bhati
                                      (1 of 2)                     [CRLAS-1024/2022]

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
            S.B. Criminal Appeal No. 1024/2022

Faiz Asharf S/o Sohel Akthar, Aged About 26 Years, R/o
Sardulpura, Sirohi At Present Residing At Rathore Line, Sirohi
Tehsil And District Sirohi (Rajasthan)
                                                  ----Appellant
                               Versus
State Of Rajasthan, Through Pp
                                               ----Respondent



For Appellant(s)          :     Mr. Surendra Surana
For Respondent(s)         :     Mr. Gaurav Singh, PP



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                     Order

12/07/2022

     Admit.

     Issue notice.

     Learned Public Prosecutor accepts notice on behalf of

respondent-State. Hence, notice need not be issued.

     Call for the record.

     Heard learned counsel for the parties on S.B. Suspension

of Sentence (Appeal) No.582/2022.

     Learned counsel for the appellant submits that the sentence

of the appellant has already suspended by the learned trial court

temporarily.

     Learned   Public     Prosecutor         opposes         the   suspension    of

sentence application.

     Having considered the totality of facts and circumstances of

the case, this Court deems it just and proper to suspend the

substantive sentence awarded to the accused applicant-appellant.

     Accordingly, S.B. Suspension of Sentence (Appeal) No.

582/2022 filed under Section 389 Cr.P.C. is allowed and it is


                     (Downloaded on 13/07/2022 at 08:44:23 PM)
                                                                               (2 of 2)                      [CRLAS-1024/2022]


                                   ordered that the substantive sentence passed by the trial court

                                   vide judgment dated 23.06.2022 in Special Case No.24/2019

                                   (24/2019) against appellant - Faiz Asharf S/o Sohel Akthar

                                   shall remain suspended till final disposal of the aforesaid appeal,

                                   provided he executes a personal bond in a 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

                                   16.08.2022 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 appellant changes the place of
                                                   residence, they 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,
                                                   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-appellant in a separate file. Such file be registered as

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

                                   appellant 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 appellant do not appear before the trial court, the learned

                                   trial Judge shall report the matter to the High Court for

                                   cancellation of bail.

                                                                    (DR.PUSHPENDRA SINGH BHATI), J.

14-Sudheer/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter