Citation : 2023 Latest Caselaw 5815 Raj
Judgement Date : 11 August, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc. Bail (SOS) Application No.976/2023
in
S.B. Criminal Appeal No. 1586/2023
Babu Singh S/o Sh. Vikram Singh, Aged About 27 Years, B/c Hindu, R/o 156, Rajendra Nagar Extension, Pali Dist. Pali (Raj.). (At Present Lodged In Jail, Jodhpur).
----Appellant Versus State Of Rajasthan, Through Pp
----Respondent Connected With S.B. Criminal Misc. Bail (SOS) Application No.977/2023
in S.B. Criminal Appeal (Sb) No. 1587/2023 Narendra Singh @ Naresh @ Nariya S/o Sh. Ram Singh, Aged About 26 Years, B/c Hindu, R/o 156, Rajendra Nagar Extension, Pali Dist. Pali (Raj.). (At Present Lodged In Jail, Jodhpur).
----Appellant Versus State Of Rajasthan, Through Pp
----Respondent
For Appellant(s) : Mr. Mohan Ram Choudhary For Respondent(s) : Mr. S.K. Bhati, P.P.
HON'BLE MR. JUSTICE FARJAND ALI
Order
11/08/2023
1. The instant applications for suspension of sentence have
been moved on behalf of the appellant-applicants in the
matter of judgment dated 17.07.2023 passed by learned
Additional Sessions Judge, District Pali in Criminal Case
(2 of 4) [CRLAS-1586/2023]
No.24/2017 whereby the appellants have been convicted for
the offences under Sections 147, 148, 323/149, 324/149,
307/149, 459, 354/149 IPC and Section 4/25 of the Arms Act
and they have been awarded maximum sentence of 10 years
alongwith lesser sentences.
2. Learned counsel for the appellants contended that the
learned trial Judge has not appreciated the correct, legal and
factual aspects of the matter and thus, reached at an
erroneous conclusion of guilt, therefore, the same is required
to be appreciated again by this court being the first appellate
Court. Hearing of the appeal is likely to take long time,
therefore, the applications for suspension of sentence may
be granted.
3. Per contra, learned Public Prosecutor has vehemently
opposed the prayer made by learned counsel for the
accused-applicants for releasing the appellants on
applications for suspension of sentence.
4. Heard learned counsel for the parties and perused the
material available on record.
5. Ex.P/17 is the MLC of victim Bhagirath, through which it is
alleged that the appellants and others made an assault over
him and he was given a sword blow. In the contrast, the
injury report does not corroborate the above fact as pleaded
by learned counsel for the appellants, which in my view is a
(3 of 4) [CRLAS-1586/2023]
point to ponder. Looking to the totality of facts and
circumstances of the case, more particularly the facts that
hearing of appeal 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 appeal, this Court is of the opinion
that it is a fit case for suspending the sentence awarded to
the accused-appellants.
6. Accordingly, the applications for suspension of sentence filed
under Section 389 Cr.P.C. are allowed and it is ordered that
the sentences passed by learned Additional Sessions Judge,
District Pali in Criminal Case No.24/2017 against the
appellants-applicants (1) Babu Singh S/o Vikram Singh and
(2) Narendra Singh @ Naresh @ Nariya S/o Ram Singh shall
remain suspended till final disposal of the aforesaid appeal
and they shall be released on bail provided each of them
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
08.09.2023 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 applicant change the place of residence, he will give in writing his changed
(4 of 4) [CRLAS-1586/2023]
addresses to the trial Court as well as to the counsel in the High Court.
(3) Similarly, if the sureties change their addresses, they will give in writing their changed address to the trial Court.
(FARJAND ALI),J 1-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!