Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pratap vs The State Of Rajasthan ...
2025 Latest Caselaw 6111 Raj

Citation : 2025 Latest Caselaw 6111 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Pratap vs The State Of Rajasthan ... on 11 August, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta
[2025:RJ-JD:35663-DB]

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1154/2024

Sampat S/o Shri Suraja Ram, Aged About 32 Years, Resident of
Chak Sardarpura, Meelo ka bas, Nohar District Hanumangarh.
(Presently Lodged In Central Jail, Bikaner)
                                                   ----Petitioner
                             Versus
The State Of Rajasthan, Through Pp
                                                 ----Respondent
                        Connected With
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1050/2024
1.    Shankar Lal S/o Sh. Anna Ram, Aged About 66 Years, R/o
      Village Kanau, Police Station Gogamedi, Tehsil Bhadra,
      District Hanumangarh (Raj.) (Presently Lodged In Central
      Jail, Bikaner)
2.    Dashrath S/o Sh. Shankar Lal, Aged About 41 Years, R/o
      Village Kanau, Police Station Gogamedi, Tehsil Bhadra,
      District Hanumangarh (Raj.) (Presently Lodged In Central
      Jail, Bikaner)
                                                  ----Petitioners
                             Versus
State Of Rajasthah, Through Pp
                                                 ----Respondent


For Petitioner(s)            :     Mr. R.S. Choudhary
                                   Mr. Suresh Nehra
                                   Mr. Sumer Singh Gaur
                                   Mr. Deepak Meenaria (In SOSA
                                   1050/2024)
For Respondent(s)            :     Mr. Rajesh Bhati, PP
                                   Mr. Avinash Bhati for complainant



             HON'BLE MR. JUSTICE DINESH MEHTA

HON'BLE MRS. JUSTICE SANGEETA SHARMA

Order

11/08/2025 D.B. Criminal Misc. Suspension of Sentence Application

1. Mr. R.S. Choudhary, learned counsel for the applicant pointed

out that the present application for suspension of sentence has

[2025:RJ-JD:35663-DB] (2 of 8) [SOSA-1154/2024]

been filed on behalf of Sampat, however, the Office has registered

the same in the name of Pratap.

2. Office is directed to correct the particulars of the present

suspension of sentence application No.1154/2024 and carry out

requisite corrections in the record of the High Court.

D.B. Criminal Misc. Suspension of Sentence

Application(Appeal) Nos.1154/2024 and 1050/2024:-

3. The present applications have been filed by the applicants

under section 389 Cr. P.C. (Now Section 430 (2) of the Bhartiya

Nagrik Suraksha Sanhita, 2023 (hereinafter referred to as

'B.N.S.S.') seeking suspension of the following sentences awarded

to them by the learned Additional Sessions Judge, Bhadra, District

Hanumangarh (hereinafter referred to as 'trial Court') vide order

dated 12.08.2024 passed in Session Case No.43/2016 (CIS

No.36/2016):-

 Sr. No.       Offence                Sentence                           Fine
1.         147 IPC               Two      years' Rs.500/-    and   in
                                 rigorous        default of which to
                                 Imprisonment    further undergo one
                                                 month simple S.I.
2.         302 IPC               Life                       Rs.5,000/-    and         in
                                 imprisonment               default of which          to
                                                            further    undergo         2
                                                            years' S.I.


4. Arguing the applications for suspension of sentences, Mr.

R.S. Choudhary and Mr. Deepak Meenaria, learned counsel for the

applicants submitted the Investigating Officer has filed charge-

sheet relying upon statements of five eye witnesses namely PW-3

Jagat Singh, PW-6 Sawai Singh, PW-7 Shahnawaj and two others

[2025:RJ-JD:35663-DB] (3 of 8) [SOSA-1154/2024]

namely PW-8 Jasram and PW-9 Bhajnaram, whereas their

presence on the scene at the time of occurrence is doubtful.

5. It was further argued that even if the prosecution's case of

direct evidence is taken to be that of circumstantial evidence,

then also, the prosecution has not been able to prove the case

beyond reasonable doubt. While highlighting that not only the

charge-sheet was filed under Section 302 read with Section 147

of the Indian Penal Code, even the the charges were framed as

such (under Section 302, 147 and 148 IPC).

6. Learned counsel submitted that the trial Court has not

recorded any satisfaction or reasoning as to why the applicants

have been convicted for the offences under Section 147/148 of

the IPC. They argued that once the charges were not framed

under Section 149 of the IPC, it was incumbent upon the trial

Court to have recorded its finding qua role of each of the

accused-applicants for committing murder, including the object.

7. Inviting Court's attention towards the facts on record, more

particularly the site map (Ex. P-13), he highlighted that the place

where the deceased was found injured was office of the co-

accused Pawan, who has since passed away. It was further

argued that the story as projected by the complainant Jagat

Singh is unbelievable inasmuch as neither the deceased could be

dragged out of the vehicle through the window nor could he be

lifted and thrown in the office through the window by one person

namely - Ved Prakash.

[2025:RJ-JD:35663-DB] (4 of 8) [SOSA-1154/2024]

8. Learned counsel read the testimony of the eye-witnesses so

also the site report and highlighted that the gate of the Office was

closed and after the deceased being taken in the Office through

the window even the window was closed. Learned counsel

vehemently argued that such being the position none of the eye-

witnesses PW-3, 6 and 7 could see what was happening in the

office.

9. It was argued that the testimony of PW-8 and PW-9 claiming

themselves to be the eye-witnesses is unbelievable and they are

planted witnesses inasmuch as the Police has recorded their

statements under Section 161 of Cr.P.C. on 19.07.2016 at least

25 days after the date of incident.

10. Learned counsel submitted that the recovery of 'lathi' and

hockey stick has been been made from the three applicants, the

FSL report in relation there to is not reflective of human blood

much less the blood group. They added that similar is the position

of the clothes of the accused persons which were recovered from

them pursuant to their purported disclosure statements given

under Section 27 of the Evidence Act.

11. Having submitted so, learned counsel submitted that the

applicants have remained incarcerated for a period of two years,

hence, the sentence of the applicants be suspended, as hearing of

the appeal is likely to take substantial time.

12. Learned Public Prosecutor, on the other hand, argued that

the prosecution has proved the case beyond all doubts and

considering the testimony of eye witnesses followed by the

[2025:RJ-JD:35663-DB] (5 of 8) [SOSA-1154/2024]

recovery of weapon of offence (lathi and hockey stick), the

applicants have no case worth acceptance of their applications for

suspension of sentence.

13. Heard learned counsel for the parties and perused the

material available on record.

14. On perusal of the record, we find that the Police was

informed at 11:45 p.m. on the date of incident. It is on such

information Indrajsingh - Head Constable (PW-2) proceeded to

the place of the incident, which is about 28 kilometers from the

Police Station. Said Indrajsingh has clearly stated that when he

reached the place of incident, no body was present.

15. Indisputably, the Head Constable - Indrajsingh had taken

the injured to the hospital which is about 30 kilometers and when

the deceased was admitted in the hospital, he was alive. That

apart, Post-mortem report suggests three injuries on legs while

one on the rib and all injuries are lacerated wound. The Post-

mortem report clearly shows that the brain and skull were intact

having no external injury.

16. We have our own doubts about the credibility of the so called

eye-witnesses PW-3, PW-6 and PW-7 because had PW-3, PW-6

and PW-7 been with the deceased, they could have at least

informed the Police about their companion being kidnapped and

beaten. The complainant Jagat Singh came to lodge the written

complaint (FIR) in the morning the day next.

17. For the sake of argument even if it is presumed that they

were with the deceased when the door and window were closed

[2025:RJ-JD:35663-DB] (6 of 8) [SOSA-1154/2024]

from inside, how these persons (PW-3, PW-6 and PW-7) could

have seen the persons inside the Office who had beaten the

deceased is a big question to be answered by the prosecution.

18. Testimony of PW-8 and PW-9 claiming themselves to be eye

witnesses is equally doubtful. Both these witnesses reside just

next to the place of occurrence. Yet, the Police has recorded their

statement on 19.07.2016 while the incident took place on

24.06.2016. That apart prior animosity of these witnesses and

the accused persons has come on record.

19. The Investigating Officer has not collected call details or

location of the deceased and accused persons.

20. Furthermore, FSL report does not indicate presence of

human blood much less the blood group which the deceased had.

21. We are therefore of the view that the applicants have a

strong and arguable case in their favour and their applications for

suspension of sentence merit acceptance.

22. Accordingly, the applications for suspension of sentence filed

by the applicants are hereby allowed. It is ordered that the

sentence passed by the learned Additional Sessions Judge,

Bhadra, District Hanumangarh vide judgment dated 12.08.2024 in

Session Case No.43/2016 (CIS No.36/2016) against the applicants

1. - Sampat S/o Shri Suraja Ram, 2. Shankar Lal S/o Sh.

Anna Ram and 3. Dashrath S/o Sh. Shankar Lal, shall remain

suspended till final disposal of the aforesaid appeal and they shall

be released on bail, provided each of them executes a personal

bond in the sum of Rs.1,00,000/- with two sureties of Rs.50,000/-

[2025:RJ-JD:35663-DB] (7 of 8) [SOSA-1154/2024]

each to the satisfaction of the learned trial Judge for their

appearance in this Court on 12.09.2025 and whenever ordered to

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

below:-

(i) That they will appear before the trial Court in the month

of January of every year till the appeal is decided.

(ii) That if the applicants changes the place of residence,

they shall give in writing their changed address to the trial

Court as well as to the counsel in the High Court.

(iii) Similarly, if the sureties change their address, they will

give in writing their changed address to the trial Court.

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

the accused-applicants in a separate file. Such file be registered as

Criminal Misc. Case related to original case in which the accused-

applicants 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 applicants do not appear before the trial court, the

learned trial Judge shall report the matter to the High Court for

cancellation of bail.

24. Needless to state that the observations made hereinabove in

relation to guilt or otherwise of the applicants are prima-facie

opinion considering the material to the extent necessary for the

purpose of consideration of instant application. None of the parties

[2025:RJ-JD:35663-DB] (8 of 8) [SOSA-1154/2024]

shall rely upon the findings or observations made herein at the

time of arguing final hearing of the appeal.

                                   (SANGEETA SHARMA),J                                           (DINESH MEHTA),J
                                    10-11-amit/-









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