Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharwanram vs State Of Rajasthan (2025:Rj-Jd:34783)
2025 Latest Caselaw 4320 Raj

Citation : 2025 Latest Caselaw 4320 Raj
Judgement Date : 6 August, 2025

Rajasthan High Court - Jodhpur

Sharwanram vs State Of Rajasthan (2025:Rj-Jd:34783) on 6 August, 2025

[2025:RJ-JD:34783]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
  S.B. Criminal Misc Suspension of Sentence Application (Appeal)
                              No. 1188/2025

Sharwanram S/o Gemraram, Aged About 45 Years, R/o Sura
Jageer Police Thana Barmer Gramin District Barmer (Dist Jail
Barmer)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Surendra Bagmalani
For Respondent(s)         :     Mr. Surendra Bishnoi, PP



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

06/08/2025

1. Heard learned counsel for the appellant-applicant as well as

learned Public Prosecutor and perused the material available on

record.

2. Learned counsel for the appellant-applicant submits that

even if the injuries are admitted, the offences under Sections 341,

323, 325/34, 329, 307/34 IPC are not made out against the

appellant-applicant. He further submits that, as per the injury

reports, the injuries are not shown to have been caused by the

weapon allegedly attributed to the appellant-applicant, nor are

they on any vital part of the body of injured persons. He also

submits that the sentence has already been suspended by the

learned Trial Court vide order dated 23.05.2025. In these

circumstances, he prays that the sentence awarded to the

[2025:RJ-JD:34783] (2 of 3) [SOSA-1188/2025]

appellant-applicant may be suspended and he may be released on

bail.

3. Learned Public Prosecutor opposes the application for

suspension of sentence and supports the order passed by the

learned Trial Court, while asserting that, looking to the nature of

injuries sustained by four persons, the appellant-applicant is not

entitled to be enlarged on bail.

4. Upon consideration of the arguments advanced on behalf of

both the parties, and having regard to the facts and circumstances

of the case, including the fact that the appellant-applicant was on

bail during the course of trial, and that there is no likelihood of the

appeal being heard in the near future, as also the fact that the

injuries are on non vital part of body of injured persons, this Court

is of the opinion that the present case warrants suspension of the

sentence awarded to the appellant-applicant.

5. Accordingly, the application for suspension of sentence filed

under Section 415(2) of BNSS is allowed and it is ordered that

the sentence passed by the learned Special Judge, for SC/ST

(Prevention of Atrocities) Act, Barmer, vide judgment dated

23.05.2025 in Sessions Case No.15/2016, (CIS No.61/2016)

against the appellant-applicant Sharwanram S/o Gemraram,

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.1,00,000/- with two sureties of Rs.50,000/-

each to the satisfaction of the learned trial Judge for his

appearance in this court on 10.09.2025 and whenever ordered to

do so till the disposal of the appeal on the conditions indicated

below:-

[2025:RJ-JD:34783] (3 of 3) [SOSA-1188/2025]

1. That he/she/they will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicant(s) changes the place of residence, he/she/they will give in writing his/her/their 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.

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

the accused-applicant(s) in a separate file. Such file be registered

as Criminal Misc. Case related to original case in which the

accused-applicant(s) was/were 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(s) does not appear before the trial

court, the learned trial Judge shall report the matter to the High

Court for cancellation of bail.

(SANDEEP SHAH),J 109-devrajP/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter