Citation : 2025 Latest Caselaw 11542 Raj
Judgement Date : 16 April, 2025
[2025:RJ-JD:19089]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
No. 342/2025
In
S.B. Criminal Appeal No.372/2025
Ravi Kumar S/o Shri Shiv Ratan, Aged About 32 Years, R/o Ward
No.5, Rawla Mandi, Presently Residing At Yadav Colony, Ward
No.5, Sri Vijaynagar, Police Station Sri Vijaynagar, District Sri
Ganganagar. (Presently Lodged At Sub Jail Raisinghnagar)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. D.S. Thind
For Respondent(s) : Mr. Vikram Singh Rajpuorhit, Dy.G.A.
Mr. Ravindra Singh 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 dated
24.01.2025 passed by the learned Addl. Sessions Judge No.1,
Raisinghnagar, District Sri Ganganagar in Sessions Case
No.21/2022 whereby he was convicted under Sections 8/20 &
8/25 of the NDPS Act and sentenced to suffer ten years' RI along
with a fine of Rs.1,00,000/- and in default to further undergo
three months' RI on each count.
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
[2025:RJ-JD:19089] (2 of 3) [SOSA-342/2025]
conclusion of guilt, therefore, the same is required to be
appreciated again by this court being the first appellate Court. The
appellant-applicant is in jail since 13.10.2021 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. Considering the submission with regard to non-compliance of
mandatory provisions and flouting of standing order issued by the
Government of India and the fact he is behind the bar since
October 2021 and hearing of the appeal would likely to take a long
time, this court is of the opinion that it is a fit case for suspending
the sentence awarded to the accused-appellant.
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 this court on 19.05.2025 and
whenever ordered to do so till the disposal of the appeal on the
conditions indicated below:-
[2025:RJ-JD:19089] (3 of 3) [SOSA-342/2025]
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.
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 145-Mamta/-
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!