Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kachara Ram vs State Of Rajasthan ...
2025 Latest Caselaw 11031 Raj

Citation : 2025 Latest Caselaw 11031 Raj
Judgement Date : 3 April, 2025

Rajasthan High Court - Jodhpur

Kachara Ram vs State Of Rajasthan ... on 3 April, 2025

[2025:RJ-JD:17412-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension of Sentence Application (Appeal)
                                   No. 67/2025

              In D.B. Criminal Appeal (D.B.) No.6/2025

Kachara Ram son of Shri Diyal Ram, aged about 50 Years,
resident of Maheshpura, Police Thana Kheenvsar, District Nagaur
Rajasthan (presently lodged at District Jail Ajmer)
                                                                          ----Petitioner
                                       Versus
State of Rajasthan, through PP
                                                                      ----Respondent


For Petitioner(s)            :     Mr. Vikram Singh, Advocate
For Respondent(s)            :     Mr. CS Ojha, Public Prosecutor



      HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR

HON'BLE MR. JUSTICE SANDEEP SHAH

Order

03/04/2025

Kachara Ram has moved this Suspension of Sentence

Application primarily on the ground that the extra-judicial

confession of co-accused Trilok Ram who died before his

statement under section 313 of the Code of Criminal Procedure

was recorded in Sessions Case No.14/2010 (95/11) (21/15)

146/14 cannot be a legal evidence so as to record conviction for

committing murder.

2. This Suspension of Sentence Application has been opposed

by Mr. C.S. Ojha, the learned Public Prosecutor on the ground that

the convict-applicant failed to offer a plausible explanation as to

recovery of incriminating articles from him.

[2025:RJ-JD:17412-DB] (2 of 3) [SOSA-67/2025]

3. As we gather from the judgment dated 30 th November 2024

passed in aforementioned sessions case, the trial judge took note

for the extra-judicial statement made by Trilok Ram before PW-10

Sehdev Ram and PW-14 Shivkaran. As we have noticed, Trilok

Ram passed away before this incriminating circumstance could

have been brought to his notice during his examination under

section 313 of Code of Criminal Procedure. In any event, the

extra-judicial confessional statement of the co-accused is week

piece of evidence and cannot be the ground for conviction for

murder. As to recovery of certain incriminating articles from

Kachara Ram, we are of the prima facie opinion that such

recoveries are also not free from doubt and the convict-applicant

has been able to make out a case for suspension of sentence.

5. Ordered accordingly.

6. Having regard to the aforesaid facts and circumstances of

the case, we are inclined to allow this Suspension of Sentence

Application.

7. This application for suspension of sentence filed under

section 389 Cr.P.C is allowed and it is ordered that the applicant-

convict, namely, Kachara Ram son of Shri Diyal Ram, shall be

released on bail on executing a personal bond of Rs.1,00,000/-

with two sureties of Rs.50,000/- each to the satisfaction of the

trial Judge. He shall appear before the Deputy Registrar (Judicial),

Rajasthan High Court, Jodhpur on 05th May 2025 and abide by the

following further conditions:-

"1. The convict-applicant shall disclose his mobile phone number, if any.

[2025:RJ-JD:17412-DB] (3 of 3) [SOSA-67/2025]

2. He shall not change his place of residence and in the event it becomes necessary that he has to shift his residence, he would promptly inform the Court concerned.

3. If the sureties change their address(s) they will give in writing their changed address to the trial Court.

4. He shall appear before the Court concerned each year on last working day of June and December."

8. In view of the judgment of Hon'ble Apex Court in case of

"P.K. Shaji @ Thammanam Shaji v. State of Kerala" (2005) 13

SCC 283, in the event the convict-applicant commit any default of

the conditions imposed for grant of bail, the concerned Court shall

take necessary steps in the matter.

7. D.B. Criminal Misc. Suspension of Sentence Application

(Appeal) No.67 of 2025 is allowed.

(SANDEEP SHAH)J (SHREE CHANDRASHEKHAR),J 50-Love/Mohit/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter