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

Suresh Alias Bhera Ram vs State Of Rajasthan (2025:Rj-Jd:54381)
2025 Latest Caselaw 17144 Raj

Citation : 2025 Latest Caselaw 17144 Raj
Judgement Date : 16 December, 2025

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Suresh Alias Bhera Ram vs State Of Rajasthan (2025:Rj-Jd:54381) on 16 December, 2025

[2025:RJ-JD:54381]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Criminal Revision Petition No. 1567/2025

Suresh @ Bhera Ram S/o Bhanwarlal, Aged About 55 Years, R/o
3 Rajat Nagar, Police Ststion Kotwali Pali, District Pali, Rajasthan
(Confined In District Jail, Pali)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through PP
                                                                 ----Respondent


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



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

16/12/2025

In S.B. Criminal Revision Petition No. 1567/2025 :

Heard learned counsel for the parties on the application (IA

No.02/2025) under Section 5 of the Limitation Act.

For the reasons stated therein, the application is allowed.

The delay in filing the revision petition is hereby condoned.

Admit.

Call for the record.

In S.B. Criminal Misc. Application for Suspension of Sentence (Revision) No. 362/2025 :

Heard learned counsel for the parties on the application for

Suspension of Sentence (Revision).

Learned counsel for the petitioner submits that accused-

petitioner has been falsely implicated in this case. He further

submits that petitioner is in custody since long. He also submits

(Uploaded on 17/12/2025 at 11:27:22 AM)

[2025:RJ-JD:54381] (2 of 3) [CRLR-1567/2025]

that hearing of criminal revision petition will take significantly long

time, therefore, application of suspension of sentence (revision)

may be allowed.

Learned Public Prosecutor has opposed application for

suspension of sentence.

Having regard to the facts and circumstances of the case so

also the facts and grounds raised in the instant petition and

considering the fact that hearing of the revision petition, preferred

by the petitioner against the impugned judgment, will take

sufficient time, this Court considers it just and proper to suspend

the sentence awarded to the accused-petitioner.

Accordingly, present application for suspension of sentence is

allowed and it is ordered that sentence passed by learned

Additional Chief Judicial Magistrate, Pali in Criminal Original Case

No.764/2014 (CIS No.2414/2014) vide judgment dated

18.11.2021 and affirmed by learned Sessions Judge, Pali vide

judgment dated 27.07.2022 passed in Cr. Appeal No.06/2022

against accused-petitioner - Suresh @ Bhera Ram S/o

Bhanwarlal, shall remain suspended, till final disposal of the

aforesaid revision 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 of to the satisfaction of the learned

trial Judge for his appearance in this court on 19.01.2026 and

whenever ordered to do so till the disposal of the appeal on the

conditions indicated below:-

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

(Uploaded on 17/12/2025 at 11:27:22 AM)

[2025:RJ-JD:54381] (3 of 3) [CRLR-1567/2025]

2. That if the petitioner changes the place of residence, he/they will give in writing his/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, they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

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

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

petitioner 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-petitioner does not appear before the trial court, the

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

cancellation of bail.

(MUKESH RAJPUROHIT),J 152-/Jitender//-

(Uploaded on 17/12/2025 at 11:27:22 AM)

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