Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh vs State Of Rajasthan ...
2025 Latest Caselaw 17135 Raj

Citation : 2025 Latest Caselaw 17135 Raj
Judgement Date : 16 December, 2025

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Suresh vs State Of Rajasthan ... on 16 December, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:54211-DB]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 2298/2025

Suresh S/o Om Prakash, Aged About 27 Years, R/o Badi Bheel
Basti, Chandpole, Ps Soorsagar, Jodhpur. (At Present Lodged In
Central Jail, Jodhpur)
                                                                      ----Petitioner
                                         Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)            :     Ms. Laxmi Ramawat for
                                   Ms. Ranjana Singh
For Respondent(s)            :     Mr. S.S. Rathore, Dy.G.A.



              HON'BLE MR. JUSTICE ARUN MONGA

HON'BLE MR. JUSTICE FARJAND ALI

Order

16/12/2025

1. Instant application has been filed by appellant seeking

suspension of his sentence during pendency of his appeal assailing

judgment dated 15.03.2022 passed by the learned Additional

Sessions Judge No.1, Jodhpur Metropolitan in Sessions Case

No.06/2016 whereby he has been convicted and awarded a

sentence of life imprisonment along with a fine of Rs.10,000/-

under Section 302/34 of IPC and one month's simple

imprisonment along with a fine of Rs.500/- under Section 341 of

IPC.

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, arrived at an erroneous

(Uploaded on 17/12/2025 at 04:55:07 PM)

[2025:RJ-JD:54211-DB] (2 of 4) [SOSA-2298/2025]

conclusion of guilt. Therefore, the same is required to be

appreciated again by this court being the first appellate Court.

3. It is further contended that the co-accused Sukhdev and

Mahendra have already been enlarged on bail by this Court vide

orders dated 03.09.2025 (In D.B. Criminal Misc. Suspension of

Sentence Application (Appeal) No.991/2025) and 19.09.2025 (In

D.B. Criminal Misc. Suspension of Sentence Application (Appeal)

No.1711/2025).

4. It is further contended that case of the applicant is even better

than the aforesaid co-convicts who have already been enlarged on

bail; therefore, the application for suspension of sentence may be

allowed.

5. 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. He argues that in light of the well reasons judgment

rendered by the learned trail court no interference is warranted.

4. Heard learned counsel for the parties and perused the

material available on record.

5. On a query to the learned Public Prosecutor, it emerges that

the role attributed to the present applicant is materially and

demonstrably lesser than that of the other co-convicts, who have

already been granted the concession of bail by suspension of

sentence during the pendency of their appeals. The prosecution

has been unable to point out any distinguishing or aggravating

circumstance which would justify a departure from the principle of

parity in the case of the present applicant.

(Uploaded on 17/12/2025 at 04:55:07 PM)

[2025:RJ-JD:54211-DB] (3 of 4) [SOSA-2298/2025]

6. Moreover, a prima facie evaluation of the evidence on record

further indicates that the extent of the applicant's involvement is

limited, and it is clearly arguable whether the evidence establishes

his culpability on the same footing as that of the co-accused who

have been visited with an identical sentence. The question as to

whether the applicant deserved equal treatment at the stage of

sentencing is itself a substantial issue requiring consideration in

appeal.

7. Furthermore, the appeal is unlikely to be taken up for final

hearing in the near future, and continued incarceration of the

applicant during the pendency of such appeal would result in

undue hardship, particularly when similarly placed co-convicts are

already on bail.

8. In the premise, considering the totality of circumstances and

having regard to the principle of parity, the arguable nature of the

case on merits, the absence of any distinguishing factors, and the

likelihood of prolonged delay in disposal of the appeal, we are

satisfied that this is a fit case for suspension of the sentence

awarded to the appellant and for granting him the benefit of bail

during the pendency of the appeal.

9. Accordingly, the application for suspension of sentence filed

under Section 430 BNSS/389 Cr.P.C. is allowed. 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 they shall be released on bail

provided each of them executes a personal bond in the sum of

Rs.50,000/-with two sureties of Rs.25,000/- each to the

(Uploaded on 17/12/2025 at 04:55:07 PM)

[2025:RJ-JD:54211-DB] (4 of 4) [SOSA-2298/2025]

satisfaction of the learned trial Judge for their appearance in this

court on 16.01.2026 and whenever further 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.

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                                                 (ARUN MONGA),J
                                    169-divya/-




                                                            (Uploaded on 17/12/2025 at 04:55:07 PM)




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 : MAIMS

 
 
Latestlaws Newsletter