Citation : 2023 Latest Caselaw 1404 Raj
Judgement Date : 6 February, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Appeal No. 155/2023
Kishore Kumar S/o Shri Saka Ram, Aged About 30 Years, B/c Lohar, R/o Keshwana, P.s. Kotwali Jalore, District Jalore (Raj.)
----Appellant Versus State Of Rajasthan, Through Pp
----Respondent
For Appellant(s) : Mr. Gulab Singh For Respondent(s) : Mr. Sumer Singh Rajpurohit, PP
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
06/02/2023 Heard.
Admit.
Call for the record.
Learned Public Prosecutor accepts notice on behalf of State.
Heard learned counsel for the appellant and learned Public
Prosecutor on application for suspension of sentence No.93/2023.
Learned counsel for the appellant-applicant submits that
appellant was on bail during trial. Therefore, learned counsel for
the appellant prays that the sentence awarded to the
accused-appellant may be suspended.
Learned Public Prosecutor vehemently opposed the prayer
made by the learned counsel for the accused-appellant.
Upon a consideration of the arguments advanced on behalf
of the appellant and having regard to the facts and circumstances
(2 of 3) [CRLAS-155/2023]
of the case, this Court is of the opinion that it is a fit case for
suspending the sentence awarded to the accused-appellant.
Accordingly, the application for suspension of sentence filed
under Section 389 Cr.P.C. is allowed and it is ordered that the
sentences passed by the learned Additional Sessions Judge,
Jalore, vide judgment dated 17.01.2023 in Sessions Case
No.16/2022 against the appellant-applicant- Kishore Kumar S/o
Shri Saka Ram shall remain suspended till final disposal of the
aforesaid appeal and he shall be released on bail, provided he
executes a personal bond in the sum of Rs.1,00,000/- with two
sureties of Rs.50,000/- each to the satisfaction of the learned trial
Judge for his appearance in this Court on 08.03.2023 and
whenever ordered to do so till the disposal of the appeal on the
conditions indicated below:-
1. That he/she/they will appear before the trial Court in the month of January of every year till the appeal is decided.
2. That if the applicant(s) changes the place of residence, he/she/they will give in writing his/her/their 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.
The learned trial Court shall keep the record of attendance of
the accused-applicant(s) in a separate file. Such file be registered
as Criminal Misc. Case related to original case in which the
accused-applicant(s) was/were 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
(3 of 3) [CRLAS-155/2023]
case the said accused applicant(s) does not appear before the trial
court, the learned trial Judge shall report the matter to the High
Court for cancellation of bail.
(MADAN GOPAL VYAS),J 167-neha/-
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!