Citation : 2022 Latest Caselaw 8028 Raj
Judgement Date : 26 May, 2022
(1 of 2) [CRLAS-395/2022]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal No. 395/2022
1. Ramnarayan S/o Shri Karulal, Aged About 35 Years, R/o
Avaleshwar, Ps Hathunia, Pratapgarh. (At Present Lodged
In District Jail, Pratapgarh)
2. Kanwarlal S/o Shri Prabhulal, Aged About 32 Years, R/o
Kherot, Ps Pratapgarh, Pratapgarh. (At Present Lodged In
District Jail, Pratapgarh)
----Appellants
Versus
State Of Rajasthan, Through Pp
----Respondent
For Appellant(s) : Mr. Ramesh Purohit
For Respondent(s) : Mr. Mukesh Trivedi, PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
26/05/2022
Admit.
Issue notice.
Learned Public Prosecutor accepts notice on behalf of
respondent-State. Hence, notice need not be issued.
Heard learned counsel for the parties on S.B. Suspension
of Sentence (Appeal) No.300/2022.
Learned counsel for the appellants submits that the
contraband recovered in this case is below commercial quantity.
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.
300/2022 filed under Section 389 Cr.P.C. is allowed and it is
(Downloaded on 26/05/2022 at 08:43:32 PM)
(2 of 2) [CRLAS-395/2022]
ordered that the substantive sentence passed by the trial court
vide judgment dated 06.04.2022 in Session Case No.23/2018
against appellants- (1) Ramnarayan S/o Shri Karulal & (2)
Kanwarlal S/o Shri Prabhulal shall remain suspended till final
disposal of the aforesaid appeal, provided they execute 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 their
appearance in this Court on 06.07.2022 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.
225-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!