Citation : 2022 Latest Caselaw 11239 Raj
Judgement Date : 8 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal No. 1376/2022
Suresh Kumar S/o Mancharam Meghwal, Aged About 25 Years,
Posaliya, P.s. Paldi M, Dist. Sirohi, Raj.
----Appellant
Versus
1. State Of Rajasthan, Through Pp
2. Smt. Manju Devi W/o Pratap Ram, Aged About 33 Years,
Posaliya, P.s. Paldi M, Dist. Sirohi, Raj.
----Respondents
For Appellant(s) : Mr. Sikander Khan
For Respondent(s) : Mr. Mahipal Bishnoi, PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
08/09/2022
Admit.
Issue notice to respondent No.2 only, as the learned Public
Prosecutor accepts notice on behalf of respondent No.1 State.
Call for the record.
Heard learned counsel for the parties on S.B. Suspension
of Sentence (Appeal) No.794/2022.
Learned counsel for the appellant submits that the sentence
awarded to the accused-appellant has already been suspended by
the learned trial court temporarily.
Learned Public Prosecutor opposes the suspension of
sentence application.
(Downloaded on 09/09/2022 at 09:14:32 PM)
(2 of 3) [CRLAS-1376/2022]
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, Suspension of Sentence (Appeal)
NO.794/2022 filed under Section 374 Cr.P.C. is allowed and it is
ordered that the substantive sentence passed by the trial court
vide judgment dated 22.08.2022 in Sessions Case No.58/2018
(CIS No.58/2018) against appellant- Suresh Kumar S/o
Mancharam Meghwal 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 11.10.2022 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
(Downloaded on 09/09/2022 at 09:14:32 PM)
(3 of 3) [CRLAS-1376/2022]
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.
205-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!