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

Mangal Singh @ Mangu Singh vs State Of Rajasthan
2025 Latest Caselaw 11413 Raj

Citation : 2025 Latest Caselaw 11413 Raj
Judgement Date : 15 April, 2025

Rajasthan High Court - Jodhpur

Mangal Singh @ Mangu Singh vs State Of Rajasthan on 15 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
 S.B. Criminal Application for Suspension of Sentence (Revision)
                            No.85/2025
                                         in
           S.B. Criminal Revision Petition No. 325/2025

Mangal Singh @ Mangu Singh S/o Udai Singh, Aged About 42
Years,   R/o   Bera     Devsagar,        Haripur,       Police    Station   Raipur,
Rajasthan, Dist. Pali. (Presently Lodged In Sub Jail, Jaitaran)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Divakar Sharma
For Respondent(s)          :     Mr. Vikram Rajpurohit, DyGA



               HON'BLE MR. JUSTICE FARJAND ALI

Order

15/04/2025

1. The instant application for suspension of sentence has been

moved on behalf of the applicant in the matter of judgment dated

18.11.2017 passed by the learned Judicial Magistrate, Bar, District

Pali in Criminal Original Case No.250/2012 (CIS No.302/2014),

whereby he was convicted and sentenced to suffer maximum

imprisonment of 1 year R.I. for the offence under Section 498A of

the IPC with lesser punishment for the offence under Section 323

of the IPC. The learned Additional Sessions Judge, Jaitaran,

District Pali while partly allowing Appeal No.2/2018 preferred

against the aforesaid judgment, acquitted the petitioner from the

offence under Section 323 of the IPC while maintaining the

(2 of 3)

conviction and sentence for the offence under Section 498A of the

IPC.

2. Learned counsel for the petitioner submits that the learned

trial court as well as the learned appellate court has committed an

error of law in appreciating the evidence brought on record,

therefore, the material would be required to be appreciated again.

The petitioner was on bail during trial and during the course of

appeal. Hearing of the revision petition would likely take long

time. Hence, it is prayed that the sentence awarded to petitioner

may be suspended during the pendency of the revision petition.

3. Heard learned counsel for the petitioner, learned Public

Prosecutor and perused the material available on record.

4. Upon consideration of the grounds raised in the memo of the

revision, looking to the totality of facts and circumstances of the

case, more particularly the fact that the marriage of the parties

was solemnized in the year 2004 and the report was lodged in the

year 2012 and as such, the allegation with regard to demand of

Rs.50,000/- as dowry is required to be appreciated again by this

court, but early hearing of revision is not a seeming fate, thus,

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 revision, this court is of the opinion that it is a fit case for

suspending the sentence awarded to the accused-petitioner.

5. Accordingly, the application for suspension of sentence filed

under Section 397/401 Cr.P.C. is allowed and it is ordered that the

sentence passed by learned trial court against the petitioner-

applicant, which was further modified by the learned appellate

(3 of 3)

court, shall remain suspended till final disposal of the aforesaid

revision 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 16.05.2025 and whenever ordered

to do so till the disposal of the revision 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 address(s), they will give in writing their changed address to the trial Court.

(FARJAND ALI),J 128-Pramod/-

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