Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mangal Singh vs State Of Rajasthan ...
2023 Latest Caselaw 7515 Raj

Citation : 2023 Latest Caselaw 7515 Raj
Judgement Date : 21 September, 2023

Rajasthan High Court - Jodhpur
Mangal Singh vs State Of Rajasthan ... on 21 September, 2023
Bench: Arun Bhansali, Rajendra Prakash Soni

[2023:RJ-JD:31277-DB]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.

....

D.B. Criminal Misc. Second Suspension Of Sentence Application (Appeal) No. 650/2023.

IN D.B. CRIMINAL APPEAL NO. 209/2019.

Fateh Singh S/o Pratap Singh Chouhan, aged about 30 years, R/

o Racha, Police Station Pahada, District Udaipur.

(Presently lodged in Central Jail, Udaipur)

----Petitioner Versus State Of Rajasthan through PP

----Respondent Connected With D.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 645/2023 IN D.B. CRIMINAL APPEAL NO. 175/2018.

(Kalyan Singh & Ors. Vs. State of Rajasthan)

Mangal Singh son of Shri Ratan Singh, aged about 57 years,

resident of Racha, Pahada Police Station, District Udaipur

(Lodged in Central Jail, Udaipur)

----Petitioner Versus State Of Rajasthan through PP

----Respondent

For Petitioner(s) : Mr. Vikram Singh Jaitawat.

Mr. Dinesh Bisnoi for Mr. J.V.S. Deora.

For Respondent(s) : Mr. B.R. Bishnoi, PP.

[2023:RJ-JD:31277-DB] (2 of 6) [SOSA-650/2023]

HON'BLE MR. JUSTICE ARUN BHANSALI HON'BLE MR. JUSTICE RAJENDRA PRAKASH SONI

Order

21/09/2023

1. The appellants-applicants herein have been convicted and

sentenced as below vide judgment dated 13.07.2018 passed by

the learned Additional Sessions Judge, Kherwara, District Udaipur

in Sessions Case No.161/2016 (CIS No. 161/2016):

     Offence                Sentence                                Fine
147 IPC             Six Months' S.I.               Rs.500/- and in default of
                                                   which to further undergo
                                                   seven days' S.I.
148 IPC             Two Years' S.I.                Rs.2,000/- and in default of
                                                   which to further undergo one
                                                   month S.I.
458 IPC             Five Years' S.I.               Rs.5,000/- and in default of
                                                   which to further undergo two
                                                   months' S.I.

302 or 302/149 Life Imprisonment Rs.25,000/- and in default of IPC which to further undergo six months' S.I.

324 or 324/149 Two Years' S.I.                     Rs. 2,000/- and in default of
IPC                                                which to further undergo one
                                                   month S.I.
323 or 323/149 Six Months' R.I.                    Rs.500/- and in default of
IPC                                                which to further undergo
                                                   seven days S.I.

All the sentences were ordered to run concurrently.

2. The appellants-applicants have preferred the applications for

suspension of sentence under Section 389 Cr.P.C. for suspension

of sentences during the pendency of the aforesaid appeals and for

their release on bail.

3. The only plea raised by learned counsel for the appellants-

applicants is that as the applicants are in custody for over 10

[2023:RJ-JD:31277-DB] (3 of 6) [SOSA-650/2023]

years and there is no chance of hearing of the aforesaid appeals in

near future, thus, in view of the directions of the Hon'ble Supreme

Court dated 15.09.2022 in Sonadhar v. The State of Chhattisgarh

: SLP (Crl.) No.529/2021, the sentences of the applicants be

suspended and they be enlarged on bail.

4. Further submissions have been made that there are no

reasons and / or extenuating circumstances for denial of bail.

Submissions have also been made with reference to order dated

05.10.2021 in Saudan Singh v. The State of Uttar Pradesh : SLP

(Crl.) No.4633/2021, wherein also observations have been made

regarding grant of bail in the appeal at the High Court stage

except certain exceptions and that none of the exceptions are

applicable in the present case.

5. Learned Public Prosecutor opposed the applications for

suspension of sentences with the submission that as the

appellants-applicants have committed heinous offence, suspension

of sentences of such offenders would send adverse message in the

society. However, he has not denied that the appellants-applicants

have already undergone sentence of over 10 years during trial and

after sentences.

6. We have considered the submissions made by learned

counsel for the parties and have perused the material available on

record.

7. Looking to the fact that criminal appeals pertaining to year

2008 also are pending for hearing, there is no likelihood of hearing

of the present appeals in near future.

8. The Hon'ble Supreme Court in the case of Sonadhar (supra),

while dealing with SMW (Crl.) No.4/2021 pertaining to 'life

[2023:RJ-JD:31277-DB] (4 of 6) [SOSA-650/2023]

convicts in jail whose appeals are pending before the High Court'

inter-alia, issued the following directions :-

"We consider appropriate to issue directions in terms of the aforesaid suggestions to the Patna High Court and on a pari materia basis to even the other High Courts. However, in order to carry out this exercise, the data would have to be compiled of such of the persons who have been in custody for more than 10 years and more than 14 years, with these persons being considered for grant of bail pending appeal, if there is no chance of hearing of the appeal in the near future, unless there are reasons for denial of bail. We can understand if any of the parties is delaying the appeal itself but short of that, we are of the view that all persons who have completed 10 years of sentence and appeal is not in proximity of hearing with no extenuating circumstances should be enlarged on bail."

9. Prior to that in the case of Saudan Singh (supra) also

observations were made regarding grant of bail in cases where

convicts have undergone sentence for sufficiently long time and

appeals were pending at the High Court stage with exceptions

indicated therein.

10. In the present case as observed herein-before, the

appellants-applicants have already undergone sentences for over

10 years and apparently, there are no chances of hearing of the

present appeals in near future. Except for the fact that the

appellants-applicants were involved in offence leading to their

conviction for life, nothing has been brought on record by way of

extenuating circumstances for denial of suspension of sentence.

11. Consequently, following the order in the case of Sonadhar

(supra) and observations made in Saudan Singh (supra), without

making any observations on merits of the case, we are inclined to

suspend the substantive sentence of the appellants-applicants,

namely, (1) Fateh Singh S/o Pratap Singh Chouhan and (2)

[2023:RJ-JD:31277-DB] (5 of 6) [SOSA-650/2023]

Mangal Singh S/o Ratan Singh, during the pendency of the

aforesaid appeals.

12. Accordingly, the instant applications for suspension of

sentences filed under Section 389 Cr.P.C. are allowed and it is

ordered that substantive sentence passed by learned Additional

Sessions Judge, Kherwara, District Udaipur, in Session Case No.

161/2016 against the appellants-applicants, namely, (1) Fateh

Singh S/o Pratap Singh Chouhan and (2) Mangal Singh S/o Ratan

Singh, shall remain suspended till final disposal of the aforesaid

appeals 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 learned trial

Judge for their appearance in this Court on 20.10.2023 and

whenever ordered to do so till the disposal of the appeal on the

conditions indicated below:

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 his address(s) he

will give in writing their changed address to the

Trial Court.

[2023:RJ-JD:31277-DB] (6 of 6) [SOSA-650/2023]

13. 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 relating to original case in which the accused-

applicant was tried and convicted. A copy of this order shall also

be placed in that file for ready reference. Criminal Misc. file shall

not been taken into account for statistical purpose relating to

pendency and disposal of the cases in the trial court. In case the

said accused-applicants do not appear before the trial court,

learned trial Judge shall report the matter to the High Court for

cancellation of bail.

(RAJENDRA PRAKASH SONI),J (ARUN BHANSALI),J

58-59-Mohan/-

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter