Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurveer Singh @ Gori vs State Of Rajasthan ...
2023 Latest Caselaw 4142 Raj

Citation : 2023 Latest Caselaw 4142 Raj
Judgement Date : 5 May, 2023

Rajasthan High Court - Jodhpur
Gurveer Singh @ Gori vs State Of Rajasthan ... on 5 May, 2023
Bench: Farjand Ali

[2023/RJJD/013855]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 226/2023

Lakhveer Singh S/o Shri Dula Singh, Aged About 22 Years, R/o 5 Kk Butra Ps Gamidwali Sri Ganganagar (Lodged In Dist. Jail Sri Ganganagar)

----Petitioner Versus State Of Rajasthan, Through PP

----Respondent Connected With S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 235/2023 Bittu S/o Nayab Singh, Aged About 24 Years, R/o Mohanpura, Police Station Sadar, District Sriganganagar (Raj.) (At Present Lodged In Central Jail, Sriganganagar)

----Petitioner Versus State Of Rajasthan, Through PP

----Respondent S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 251/2023 Rajvinder @ Sandhu S/o Shri Major Singh, Aged About 31 Years, R/o Mohanpura, Ps Sadar, Sri Ganganagar. (Presently Lodged At Central Jail, Sri Ganganagar).

----Petitioner Versus State Of Rajasthan, Through PP

----Respondent S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 284/2023 Gurveer Singh @ Gori S/o Sh. Gurmel Singh, Aged About 22 Years, Mohanpura Ps Sadar Sri Ganganagar. (Lodged In Dist. Jail, Sri Ganganagar).

----Petitioner Versus State Of Rajasthan, Through PP

----Respondent S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 285/2023 Jashnadeep Singh @ Jashn S/o Baljindra Singh, Aged About 30 Years, Mohanpura, P.S. Sadar, Dist. Sri Ganganagar. (Lodged In Central Jail, Sri Ganganagar).

                                                   ----Petitioner
                              Versus
State Of Rajasthan, Through PP
                                                ----Respondent



 [2023/RJJD/013855]                       (2 of 5)




For Petitioner(s)              :     Mr.J.S. Choudhary, Sr. Advocate asst.
                                     by Mr. Pradeep Choudhary and
                                     Ms. Hemlata Chaoudhary
                                     Mr. Abhishek Aggarwal
                                     Mr. Ashish Gehlot for
                                     Mr. Tirupati Chandra
                                     Mr. Kuldeep Sharma
                                     Mr. Vikas Bishnoi
                                     Mr. Devender Singh Thind
For Respondent(s)              :     Mr. A.R. Choudhary, PP



               HON'BLE MR. JUSTICE FARJAND ALI

                                         Order

05/05/2023

1. The instant applications for suspension of sentence have

been moved on behalf of the applicants in the matter of

judgment dated 20.02.2023 passed by learned Additional

Sessions Judge No.2, Sri Ganganagar in Sessions Case

No.01/2019 (CIS No.01/2019)(CNR No. RJSG-0100-3045-

2018) whereby they were convicted and sentenced as below:

                Name                              Offence for             Sentence
                                                which convicted           Awarded
1. Lakhveer Singh                              Section 395 of IPC 10 years R.I.
2. Bittu Rajvinder @ Sandhu                                       with fine of
3. Rajvinder @ Sandhu                                             Rs. 20,000/-
4. [email protected]
5. Jashnadeep Singh @ Jashn                    Section 341 of IPC 01 Month
                                                                  S.I.
Jashnadeep Singh                               Under     Section 01 Years S.I.
                                               3/25 of the Arms with fine of
                                               Act               Rs. 1,000/-



2.    Learned        counsel       for   the   appellants           submits   that   the

appellants were not previously known to the victim and

therefore, the entire case of the prosecution would rest upon

the test identification parade. Since the substratum of the

[2023/RJJD/013855] (3 of 5)

accusation was dependent upon the veracity of the evidence

of test identification parade as well as upon the testimony of

the person who identified the appellants as assailants,

therefore, the quality of the above evidence must be of

sterling worth so as to ensure the conviction. Herein this

case, right from the day of apprehension of the appellants,

they were not kept veiled, which is very much evident from

the arrest memo whereon their colored photographs are

affixed. Simply a formality of writing of mentioning that the

accused were kept veiled will not sufficeint to establish that

proper course has been adopted. The witness was not clear

and firm with regard to the number of the accused rather he

failed to identify some of the accused who were apprehended

by the Police. There is no recovery of any identifiable article.

The appellants were on bail during the course of trial and

never misused the liberty so granted to them. He further

submits that they have strong arguable case in their favour.

In view of the bleak type of evidence relied upon the learned

trial Judge, it is prayed that since the hearing of the appeal

would likely to take a long time, therefore, they may be

released on bail during the pendency of the appeal.

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, however, the colour

photo-graphs of the accused persons are affixed on their

arrest memo.

[2023/RJJD/013855] (4 of 5)

4. Heard learned counsel for the parties and perused the

material available on record.

5. Considering the submissions advanced at bar and looking to

the totality of facts and circumstances of the case, 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 application for suspension of sentence filed

under Section 389 Cr.P.C. is allowed and it is ordered that

the sentence passed by learned Additional Sessions Judge

No.2, Sri Ganganagar in Sessions Case No.01/2019 (CIS

No.01/2019)(CNR No. RJSG-0100-3045-2018) against the

appellants-applicants 1. Lakhveer Singh S/o Shri Dula

Singh, 2. Bittu S/o Nayab Singh, 3. Rajvinder @

Sandhu S/o Shri Major Singh 4. Gurveer Singh @ Gori

S/o Sh. Gurmel Singh 5. Jashnadeep Singh @ Jashn S/

o Baljindra Singh, shall remain suspended till final

disposal of the aforesaid appeal and they shall be released

on bail provided they execute 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 05.06.2023 and whenever ordered to do so till

the disposal of the appeal on the conditions indicated

below:-

[2023/RJJD/013855] (5 of 5)

1. That they will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicants change the place of residence, they will give in writing 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.

7. The learned trial Court shall keep the record of attendance of

the accused-applicants in a separate file. Such file be

registered as Criminal Misc. Case related to original case in

which the accused-applicants 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 case the said accused applicants

do not appear before the trial court, the learned trial Judge

shall report the matter to the High Court for cancellation of

bail.

(FARJAND ALI),J 84-Ashutosh/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter