Citation : 2025 Latest Caselaw 11417 Raj
Judgement Date : 15 April, 2025
[2025:RJ-JD:18589]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Stay No. 3046/2025
Vijay Giri S/o Shri Ratan Giri, Aged About 34 Years, R/o At Bassi
Tehsil Dist. Chittorgarh, Raj. And Vinayak Hotel, Collectorate
Chouraha, Chittorgarh,raj. (Lodged In Central Jail, Udaipur,raj. )
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Ramesh Chandra, S/o Shri Chunnilal Ji Aged About 46
Years By Caste Joshi Resident Of House No.8 C Meera
Nagar Tehsil And District Chittorgarh
----Respondents
For Petitioner(s) : Mr. Mohit Singh Choudhary
For Respondent(s) : Mr. Shriram Choudhary, AGA
Mr. Hardik Gautam
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 17.12.2016 passed by the learned Special Judicial
Magistrate, (NI Act Cases), Chittorgarh in Regular Criminal
Case No.335/2016 whereby he was convicted and sentenced
to suffer maximum imprisonment of 01 year under Section
138 of the Negotiable Instrument Act.
2. It is contended on behalf of the applicant that the learned
trial Judge has not appreciated the correct, legal and factual
aspects of the matter and thus, reached at an erroneous
conclusion of guilt, therefore, the same is required to be
appreciated again by this court. Hearing of the revision is
[2025:RJ-JD:18589] (2 of 3) [RSTAY-3046/2025]
likely to take long time, therefore, the application for
suspension of sentence may be granted.
3. Per contra, learned public prosecutor has vehemently
opposed the prayer made on behalf of the accused-applicant
for releasing the petitioner on application for suspension of
sentence.
4. Heard learned counsel for the parties and perused the
material available on record.
5. The applicant is behind the bars since 22.08.2024 and the
parties have resolved the dispute amicably and as per the
compromise deed, the complainant has received the due
amount. Considering the submissions of learned counsel for
the parties and looking to the totality of facts and
circumstances of the case, more particularly the hearing of
revision is likely to take further more time and 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.
6. 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, the details of
which are provided in the first para of this order, against the
appellant-applicant named above shall remain suspended till
final disposal of the aforesaid revision and he shall be
[2025:RJ-JD:18589] (3 of 3) [RSTAY-3046/2025]
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 15.05.2025 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 revision 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 addresses, they will give in writing their changed address to the trial Court.
(FARJAND ALI),J 47-Samvedana/-
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!