Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jeta Ram vs State Of Rajasthan (2025:Rj-Jd:17793)
2025 Latest Caselaw 11185 Raj

Citation : 2025 Latest Caselaw 11185 Raj
Judgement Date : 7 April, 2025

Rajasthan High Court - Jodhpur

Jeta Ram vs State Of Rajasthan (2025:Rj-Jd:17793) on 7 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:17793]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                   No. 1602/2024

Om Prakash @ Prakash S/o Kesa Ram, Aged About 32 Years, R/o
Kotda, Police Station Karda, Dist. Jalore. (At Present Lodged In
Dist. Jail, Sirohi)
                                                                        ----Petitioner
                                         Versus
State Of Rajasthan, Through Pp
                                                                      ----Respondent
                                   Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                   No. 1660/2024
Jeta Ram S/o Harzi Ram, Aged About 45 Years, Kotda, Karda P.s.
Dist. Jalore. (At Present Lodged In Central Jail, Jodhpur)
                                                                        ----Petitioner
                                         Versus
State Of Rajasthan, Through Pp
                                                                      ----Respondent


For Petitioner(s)              :     Mr. Mahipal Vishnoi
                                     Mr. KL Vishnoi
For Respondent(s)              :     Mr. K.S. Kumpawat, assistant to Mr.
                                     Deepak Chowdhary, GA-cum-AAG



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

07/04/2025

Heard learned counsel for the parties.

Learned counsel for the appellants submits that the

appellants are in judicial custody for more than six years and

hearing of the appeals will take sufficiently long time. Learned

counsel relied on the judgment passed by Hon'ble the Supreme

Court in the case of Rakesh Vs. State of Rajasthan passed in

[2025:RJ-JD:17793] (2 of 3) [SOSA-1602/2024]

Special Leave to Appeal (Crl.) No.486/2025. In the said judgment,

the Hon'ble Supreme Court has held as under:

"Considering the facts and circumstances of the case and the period of incarceration already undergone by the petitioner, which is about five years, we are inclined to suspend the sentence pending appeal before the High Court and grant bail to the petitioner."

In these circumstances, the sentence of the appellants may

kindly be suspended.

Learned Addl. G.A. has opposed the prayer made by the

counsel for the appellants.

Upon a consideration of the arguments advanced on behalf of

the appellants 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 appellants.

Accordingly, the applications for suspension of sentence filed

under Section 389 Cr.P.C./430 B.N.S.S. is allowed and it is ordered

that the sentences passed by the learned Special Judge, NDPS Act

Cases, Sirohi vide judgment dated 18.11.2024 in Sessions Case

No.07/2012 against the appellants-applicants - (1) Om Prakash @

Prakash S/o Kesa Ram & (2) Jeta Ram S/o Harzi Ram shall be

suspended till final disposal of the aforesaid appeals provided each

of them executes a personal bond in the sum of Rs.2,00,000/- with

two sureties of Rs.1,00,000/- each to the satisfaction of the

learned trial Judge for their appearance in this court on

07.05.2025 and whenever ordered to do so till the disposal of the

appeals on the conditions indicated below:-

[2025:RJ-JD:17793] (3 of 3) [SOSA-1602/2024]

1. That he/she/they will appear before the trial Court in the month of January of every year till the appeals are 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

court, the learned trial Judge shall report the matter to the High

Court for cancellation of bail.

(MANOJ KUMAR GARG),J 67-68-Rashi/-

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 : MAIMS

 
 
Latestlaws Newsletter