Citation : 2023 Latest Caselaw 9085 Raj
Judgement Date : 4 November, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc Suspension of Sentence Application No.1473/2023
IN
S.B. Criminal Appeal (SB) No. 2397/2023
Vijay S/o Shri Niwas Jat, Aged About 35 Years, R/o Badi Basti Maalthiyon Ka Chowk Chadav Mohalla Pushkar Ps Pushkar Dist. Ajmer Raj. Dist. Jail Chittorgarh
----Appellant Versus State Of Rajasthan, Through PP
----Respondent
For Appellant(s) : Mr. Ansarul Hak Mansuri For Respondent(s) : Mr. A.R. Choudhary, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
04/11/2023
1. The instant application for suspension of sentence has been
moved on behalf of the applicant in the matter of judgment
dated 27.10.2023 passed by the learned Special Judge,
NDPS Act Cases, No.1, Chittorgarh in Sessions Case
No.08/2015 (CIS No.08/2015) whereby the appellant was
convicted and sentenced to suffer maximum punishment of
four years rigorous imprisonment along with compensation
fine of Rs.50,000/- under Section 8/20(B) of the NDPS Act.
2. It is contended on behalf of the applicant 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
(2 of 3) [SOSA-1473/2023]
appreciated again by this court. Hearing of the appeal is
likely to take long time, therefore, the application for
suspension of sentence may be granted.
3. Per contra, learned Public Prosecutor has vehemently
opposed the prayer made on behalf of the accused-applicant
for releasing the petitioner on application for suspension of
sentence.
4. Heard and perused the material available on record.
5. Considering the submissions of learned counsel for the
parties and considering that the recovered contraband is
below the demarcated commercial quantity and for that the
embargo contained under Section 32-A & 37 of NDPS Act are
not applicable. Looking to the totality of facts and
circumstances of the case, more particularly the facts/fact
that the 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-petitioner.
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 Special Judge, NDPS Act Cases,
No.1, Chittorgarh in Sessions Case No.08/2015 (CIS
No.08/2015) against the petitioner-applicant- Vijay S/o Shri
Niwas Jat shall remain suspended till final disposal of the
(3 of 3) [SOSA-1473/2023]
aforesaid appeal 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 04.12.2023
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 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 addresses, they will give in writing their changed address to the trial Court.
(FARJAND ALI),J 133-Ashutosh/-
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!