Citation : 2022 Latest Caselaw 11583 Raj
Judgement Date : 16 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 1074/2022
Devi Singh S/o Sh. Sardar Singh, Aged About 48 Years, R/o Vill.
Sedaria Ps Ahore Dist. Jalore (Lodged At Dist. Jail Jalore)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Prithvi Raj Singh Jodha
For Respondent(s) : Mr. SS Rajpurohit, PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
16/09/2022
Admit.
Issue notice.
Learned Public Prosecutor accepts notice on behalf of
respondent-State. Hence, notice need not be issued.
Heard learned counsel for the petitioner and the learned
Public Prosecutor on S.B. Suspension of Sentence (Revision)
No.343/2022.
Learned Public Prosecutor opposes the suspension of
sentence application.
I have considered the rival arguments advanced by the
parties and perused the judgments of the courts below.
Looking to the facts and circumstances of the case and the
short sentence awarded by the learned trial court, this Court
deems it just and proper to suspend the sentence awarded to the
accused petitioner.
(Downloaded on 16/09/2022 at 09:16:15 PM)
(2 of 3) [CRLR-1074/2022]
Accordingly, S.B. Suspension of Sentence (Revision) filed
under Section 397 read with 401 Cr.P.C. is allowed and it is
ordered that the sentence passed by the learned Additional Chief
Judicial Magistrate, No.2, Jalore in Criminal Original Case
No.2933/2014 (CIS No.3155/2014) vide order dated 20.04.2017
as affirmed by the learned Additional Sessions Judge, Jalore vide
order dated 02.09.2022 in Criminal Appeal No.127/2021 (CIS
No.16/2017) against the petitioner- Devi Singh S/o Sh. Sardar
Singh shall remain suspended till final disposal of the aforesaid
revision and he shall be released on bail, provided he executes a
personal bond in the 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 18.10.2022 and whenever
ordered to do so, till the disposal of the revision on the conditions
indicated below:-
1. That he will appear before the trial Court in the
month of January of every year till the revision is
decided.
2. That if the petitioner changes the place of
residence, he 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-petitioner in a separate file. Such file be registered as
(Downloaded on 16/09/2022 at 09:16:15 PM)
(3 of 3) [CRLR-1074/2022]
Criminal Misc. Case related to original case in which the accused-
petitioner 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-petitioner does 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.
220-Jitender/nirmala
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!