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

Farukh vs State Of Rajasthan (2025:Rj-Jd:18915)
2025 Latest Caselaw 11509 Raj

Citation : 2025 Latest Caselaw 11509 Raj
Judgement Date : 16 April, 2025

Rajasthan High Court - Jodhpur

Farukh vs State Of Rajasthan (2025:Rj-Jd:18915) on 16 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:18915]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                   No. 1371/2023

                                             In

                     S.B. Criminal Appeal No.2228/2023

Farukh S/o Iqbal, Aged About 22 Years, R/o Gandhi Badi, Tehsil
Bhadra Dist. Hanumangarh (At Present Lodged In Dist. Jail,
Hanumangarh)
                                                                          ----Petitioner
                                         Versus
State Of Rajasthan, Through Pp
                                                                        ----Respondent


For Petitioner(s)              :     Mr.R.S. Choudhary
                                     Mr. J.K. Suthar
For Respondent(s)              :     Mr. Sri Ram Chodhary, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

16/04/2025

1. The instant application for suspension of sentence has been

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

conviction dated 03.10.2023 and order of sentence dated

04.10.2023 passed by the learned Special Judge, NDPS Case

(Addl. Sessions Judge No.1), Nohar, District Hanumangarh, in

Sessions Case No.98/2022 whereby he was convicted and

sentenced under Section 8/22 of the NDPS Act to suffer

imprisonment of twelve years RI along with a fine of

Rs.2,00,000/- and in default to further undergo three months SI.

[2025:RJ-JD:18915] (2 of 4) [SOSA-1371/2023]

2. In short the facts of the case are that on 16.05.2022, SHO

Ajay Kumar along with his team upon suspicion intercepted a

Motorcycle which was in a high speed and the rider disclosed his

name as Farukh and during search 720 capsules of Tramadol (378

Grams) got recovered from the bag. After investigation and taking

all evidence on record, the learned Court passed judgment of

conviction and order of sentence as stated above.

2. It is contended by the learned counsel for the appellant 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 being the first appellate Court and

hearing of the appeal is 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 by learned counsel for the accused-

applicant for releasing the appellant on application for suspension

of sentence.

4. Heard learned counsel for the parties and perused the

material available on record.

5. The applicant-appellant is in custody since 17.05.2022.

Exhibit P1: Seizure Memo, Exhibit P13: State Forensic Science

Laboratory (SFSL) Report and Exhibit P17: Inventory prepared by

the Magistrate, all three documents have serious discrepancies

with regard to nature and way of sample taken by the agency for

its chemical examination. Further discrepancies have been noticed

between the weight of the samples taken for the purse of chemical

examination. There are arguments with regard to flout of

[2025:RJ-JD:18915] (3 of 4) [SOSA-1371/2023]

mandatory provisions viz., Sections 42, 50, 52-A and 55 of the

NDPS Act so also flout of SO No.1/89.

6. Looking to the the voluminous pendency of cases, there is no

hope of hearing of appeal in the near future. While Section 37 of

the NDPS Act imposes stringent conditions for suspending

sentence in cases involving commercial quantities, the procedural

irregularities and lack of compliance with mandatory provisions

dilute the prosecution's case at this stage, therefore, the embargo

under Section 37 may not be a hindrance in granting application

for suspension of sentence.

7. In view of the above considerations, particularly the

procedural lapses, discrepancies in documentation and prolonged

incarceration, this Court is inclined to suspend the sentence of the

petitioner.

8. 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 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.

[2025:RJ-JD:18915] (4 of 4) [SOSA-1371/2023]

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.

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 77-MAMTA/-

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