Citation : 2023 Latest Caselaw 2744 Raj
Judgement Date : 5 April, 2023
[2023/RJJD/008873]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc. Suspension of Sentence Application No.77/2023
in
S.B. Criminal Revision Petition No. 356/2023
Nandu Singh S/o Sadul Singh, Aged About 55 Years, Plot No. 46, Pancham Vihar, Khasra No. 9/5 Shriyade Nagar, Near Vinayak Vihar, Nandra Kalla, Jodhpur. (Presently Lodged In Central Jail, Jodhpur).
----Petitioner Versus
1. Kamladevi W/o Surjaram, Plot No. 352-C, Paota B Road, Jodhpur.
2. State Of Rajasthan, Through Pp
----Respondents
For Petitioner(s) : Mr. Trilok Singh
For Respondent(s) : Mr. Gaurav Singh, P.P.
Mr. I.R. Choudhary
HON'BLE MR. JUSTICE FARJAND ALI
Order
05/04/2023
The instant application for suspension of sentence has
been moved on behalf of the applicant in the matter of judgment
dated 15.03.2016 passed by the learned Metro Magistrate No.3,
Jodhpur in Criminal Case No.120/2015, whereby he was convicted
and sentenced to suffer imprisonment of 6 months under Section
138 of the N.I. Act alongwith a fine of Rs.1,00,000/-.
Learned counsel for the petitioner submits that the
learned trial court as well as the learned appellate court has
[2023/RJJD/008873] (2 of 3) [SOSR-77/2023]
committed an error of law in appreciating the evidence brought on
record, therefore, the material would be required to be
appreciated again. The petitioner was on bail during trial and
during the course of appeal. Hearing of the revision petition
would likely take long time. He further submits that the petitioner
is ready and willing to deposit a sum of 20,000/- out of the fine
amount with the trial court.
Learned Public Prosecutor and learned counsel for the
complainant opposed the application for suspension of sentence.
Upon consideration of the grounds raised in the memo
of the revision, looking to the totality of facts and circumstances
of the case, more particularly the facts that the total cheque
amount was Rs.1,00,000/- and the petitioner is willing to deposit
a sum of Rs.20,000/- from the fine amount with the trial court; he
was on bail during the course of trial and the hearing of revision is
likely to take further more time and considering the overall
submissions while refraining from passing any comments on the
niceties of the matter and the defects of the prosecution as the
same may put an adverse effect on hearing of the revision, this
court is of the opinion that it is a fit case for suspending the
sentence awarded to the accused-petitioner.
Accordingly, the application for suspension of sentence
filed under Section 397/401 Cr.P.C. is allowed and it is ordered
that the sentence passed by learned Metro Magistrate No.3,
Jodhpur in Criminal Case No.120/2015 against the petitioner-
applicant Nandu Singh S/o Sadul Singh shall remain suspended till
[2023/RJJD/008873] (3 of 3) [SOSR-77/2023]
final disposal of the aforesaid revision and he shall be released on
bail subject to the condition that he shall deposit a sum of
Rs.20,000/- out of the total fine amount of Rs.1,00,000/- with the
trial court and 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 08.05.2023 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 appeal is decided.
2. That if the applicant 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(s), they will give in writing their changed address to the trial Court.
(FARJAND ALI),J 151-Pramod/-
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!