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

Pramod Kumar vs State Of Rajasthan (2025:Rj-Jd:18750)
2025 Latest Caselaw 11533 Raj

Citation : 2025 Latest Caselaw 11533 Raj
Judgement Date : 16 April, 2025

Rajasthan High Court - Jodhpur

Pramod Kumar vs State Of Rajasthan (2025:Rj-Jd:18750) on 16 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 678/2025
                                       in
                S.B. Criminal Appeal No.486/2025

Pramod Kumar S/o Devendra Kumar, Aged About 20 Years, R/o
Chak- 4-5 Rw 9(B) Masitawali, Ps Talwara, District
Hanumangarh. (Presently Confined In District Jail Hanumangarh)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent


For Petitioner(s)        :     Mr. MS Soni
For Respondent(s)        :     Mr. Vikram Rajpurohit, Dy.G.A.
                               Mr. Ravindra Singh, AGA



             HON'BLE MR. JUSTICE FARJAND ALI

Order

16/04/2025

1. The instant application under Section 389 CrPC seeking

temporary suspension of sentence has been preferred on behalf of

the appellants-applicant, who has been convicted by the learned

Special Judge, POCSO Act Cases, Hanumangarh vide judgment

dated 01.03.2025 passed in Sessions Case No.04/2022 for the

offences under Sections 363, 366 of IPC, Section 3/4(2), 5(1)/6 of

POCSO Act and sentenced to undergo simple imprisonment of 6

years for the offence under Section 3/4(2) & 5(1)/6 of POCSO Act

with lesser punishments for the other offences.

2. Learned counsel for the appellant-applicant submits that he

is a student of BA Part-III Examination 2025 at MGS University,

Bikaner and regular student of Gov. Nehru Memorial College,

Hanumangarh. The examination is going to be conducted from

[2025:RJ-JD:18750] (2 of 2) [SOSA-678/2025]

19.04.2025 to 07.05.2025. Therefore, it is prayed that the

appellant may be released on bail by temporarily suspending his

sentence so that he can attend his examinations.

3. Learned Public Prosecutor has opposed the prayer for

temporary bail.

4. I have heard the learned counsel for the appellant-applicant

and the learned Public Prosecutor and gone through the material

available on record.

5. Considering the submissions advanced by the learned

counsel for the appellant-applicant and taking a humanitarian view

of the matter, this court is inclined to grant temporary bail of 30

days from 16.04.2025 to 15.05.2025 to the appellant-applicant.

4. Accordingly, the instant application for temporary suspension

of sentence is allowed. The sentence awarded to appellant-

applicant Pramod Kumar S/o Devendra Kumar by learned Special

Judge, POCSO Act Cases, Hanumangarh in Sessions Case

No.04/2022 vide judgment dated 01.03.2025 shall remain

suspended for a period of 30 days from 16.04.2025 to 15.05.2025

upon him furnishing a personal bond in the sum of Rs.50,000/-

and two sound and solvent sureties of Rs.25,000/- each to the

satisfaction of the trial court. The appellant-applicant shall

surrender before the concerned authority of the District Jail,

Hanumangarh in the morning of the next day of completion of the

period of temporary bail.

(FARJAND ALI),J 1-chhavi/-

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