Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu @ Sandeep vs State Of Rajasthan (2025:Rj-Jd:18583)
2025 Latest Caselaw 11455 Raj

Citation : 2025 Latest Caselaw 11455 Raj
Judgement Date : 15 April, 2025

Rajasthan High Court - Jodhpur

Sonu @ Sandeep vs State Of Rajasthan (2025:Rj-Jd:18583) on 15 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:18583]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
     S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                   No. 265/2025

 Sonu @ Sandeep S/o Shri Indrajeet Singh Arora, Aged About 35
 Years, R/o House No. 2/217, Housing Board Hanumangarh,
 Presently House No. 36, Nehru Nagar, Sri Ganganagar. (At
 Present Lodged At Sriganganagar Jail)
                                                                         ----Petitioner
                                        Versus
 State Of Rajasthan, Through Pp
                                                                      ----Respondent


For Petitioner(s)             :     Mr. Navneet Punia
For Respondent(s)             :     Mr. Shriram Choudhary, AGA



                   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 23.01.2025 passed by the learned Special Judge, NDPS

Cases, Sriganganagar in Sessions Case No.36/2019 whereby

he was convicted and sentenced to suffer maximum

imprisonment of years under Sections 8/21 r/w Section 25 &

29 of the NDPS 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 appeal is likely

[2025:RJ-JD:18583] (2 of 3) [SOSA-265/2025]

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 and perused the material available on record.

5. Considering the submissions of learned counsel for the parties

and looking to the totality of facts and circumstances of the

case, more particularly the facts/fact that the hearing of

appeal 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 appeal, 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 389 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 appeal 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

[2025:RJ-JD:18583] (3 of 3) [SOSA-265/2025]

this court on 15.05.2025 and whenever ordered to do so till

the disposal of the appeal 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 addresses, they will give in writing their changed address to the trial Court.

7. The learned trial Court shall keep the record of attendance of

the accused-applicant in a separate file. Such file be

registered as Criminal Misc. Case related to original case in

which the accused-applicant was 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

does not appear before the trial court, the learned trial Judge

shall report the matter to the High Court for cancellation of

bail.

(FARJAND ALI),J 92-Samvedana/-

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