Citation : 2025 Latest Caselaw 10881 Raj
Judgement Date : 2 April, 2025
[2025:RJ-JD:17089]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
No. 479/2025
Vijaypal S/o Pannalal R/o Charwara Phala, Rela, Ps Chaurasi,
Dist. Dungarpur, Raj. (Lodged In Dist. Jail Dungarpur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. JVS Deora
For Respondent(s) : Mr. K.S. Kumpawat, assistant to
Mr. Deepak Chowdhary, GA-cum-AAG
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
02/04/2025
Heard learned counsel for the parties.
Learned counsel for the appellant submits that according to
statement of victim (PW.2), she admitted that she resided with the
appellant for about 4 days in Ahmedabad and the appellant did
not kidnap her. The accused-appellant was on bail during the trial
and the hearing of the appeal will take sufficiently long time,
therefore, the sentence of the appellant may kindly be suspended.
Learned Addl. GA and learned counsel for the complainant
have vehemently opposed the prayer made by the counsel for the
appellant.
Upon a consideration of the arguments advanced on behalf
of the appellant and having regard to the facts and circumstances
of the case, this court is of the opinion that it is a fit case for
suspending the sentence awarded to the accused appellant.
[2025:RJ-JD:17089] (2 of 3) [SOSA-479/2025]
Accordingly, the application for suspension of sentence filed
under Section 430 B.N.S.S. is allowed and it is ordered that the
sentences passed by the learned Special Judge, Prevention of
Children from Sexual Offences Act, Dungarpur vide judgment
dated 29.01.2025 in Sessions Case No.82/2023 against the
appellant-applicant - Vijaypal S/o Pannalal shall be suspended till
final disposal of the aforesaid appeal 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 02.05.2025 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
case the said accused applicant(s) does not appear before the trial
[2025:RJ-JD:17089] (3 of 3) [SOSA-479/2025]
court, the learned trial Judge shall report the matter to the High
Court for cancellation of bail.
(MANOJ KUMAR GARG),J 228-Rashi/-
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!