Citation : 2022 Latest Caselaw 9467 Raj
Judgement Date : 20 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal No. 1089/2022
Asu Ram S/o Sh. Adu Ram Choudhary, Aged About 58 Years, B/c
Choudhary, R/o Vill. Post Kekar, Working As Gram Sewak And
Official Secretary Gram Panchayat Sonari, Presently Working As
Teacher, Govt. Primary School, Heerani, Khinchadon Ki Basti,
Sonari, Panchayat Samiti Dhorimanna, Dist. Barmer (Raj.).
----Appellant
Versus
State Of Rajasthan, Through Pp
----Respondent
For Appellant(s) : Mr. CP Soni
For Respondent(s) : Mr. Mahipal Bishnoi, PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
20/07/2022
Admit.
No need to issue notice to the respondent, as the learned
Public Prosecutor accepts notice on behalf of respondent- State.
Call for the record.
Heard learned counsel for the parties on S.B. Suspension
of Sentence (Appeal) No.616/2022.
Learned counsel for the appellant submits that the sentence
has been temporarily suspended by the learned trial court.
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.
(Downloaded on 21/07/2022 at 08:51:14 PM)
(2 of 3) [CRLAS-1089/2022]
Accordingly, S.B. Suspension of Sentence (Appeal) No.
616/2022 filed under Section 389 Cr.P.C. is allowed and it is
ordered that the substantive sentence passed by the trial court
vide judgment dated 24.06.2022 in Session Case No.40/2011
against appellant- Asu Ram S/o Sh. Adu Ram Choudhary 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
22.08.2022 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
(Downloaded on 21/07/2022 at 08:51:14 PM)
(3 of 3) [CRLAS-1089/2022]
trial Judge shall report the matter to the High Court for
cancellation of bail.
(DR.PUSHPENDRA SINGH BHATI), J.
193-Sudheer/-
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!