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

Mohar Singh vs State Of Rajasthah (2025:Rj-Jd:8143)
2025 Latest Caselaw 6846 Raj

Citation : 2025 Latest Caselaw 6846 Raj
Judgement Date : 10 February, 2025

Rajasthan High Court - Jodhpur

Mohar Singh vs State Of Rajasthah (2025:Rj-Jd:8143) on 10 February, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:8143]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                    No. 1796/2024

Mohar Singh S/o Ranjeet Singh, Aged About 74 Years, R/o
Nethrana, P.s. Gogamedi, Dist. Hanumangarh,raj. (Lodged In
Central Jail, Bikaner)
                                                                          ----Petitioner
                                          Versus
State Of Rajasthah, Through Pp
                                                                        ----Respondent


For Petitioner(s)               :     Mr. Manjeet Godara
For Respondent(s)               :     Mr. Pawan Kumar Bhati, PP
                                      Mr. TC Sharma
                                      Mr. Mahaveer Prasad, ASI, PS
                                      Gogamedi, Hanumangarh.



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

10/02/2025

Heard learned counsel for the parties and perused the

material available on record.

Counsel for the appellant submits that the appellant has

been acquitted from the main offence under Section 302 IPC by

the trial court. The appellant was on bail during the trial and there

is no chance of hearing of the appeal in near future, therefore, the

sentence of the appellant may be suspended and he may be

released on bail.

Learned Public Prosecutor and learned counsel for the

complainant have vehemently opposed the application for

suspension of sentence.

[2025:RJ-JD:8143] (2 of 3) [SOSA-1796/2024]

Upon a consideration of the arguments advanced on behalf

of the appellant and having regard to the facts and circumstances

of the case including the facts that the appellant was on bail

during the trial and there is no chance of hearing of the appeal in

near future, this Court is of the opinion that it is a fit case for

suspending the sentence awarded to the accused appellant.

Accordingly, the application for suspension of sentence filed

under Section 389 Cr.P.C. (430 of BNSS) is allowed and it is

ordered that the sentence passed by the learned Additional

Sessions Judge, Bhadra, District Hanumangarh, vide judgment

dated 17.12.2024 in Sessions Case No.03/2018 against the

appellant-applicant Mohar Singh S/o Ranjeet Singh3, 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 24.03.2025 and whenever ordered to do so till the

disposal of the appeal on the conditions indicated below:-

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.

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

[2025:RJ-JD:8143] (3 of 3) [SOSA-1796/2024]

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.

(MANOJ KUMAR GARG),J 157-MS/-

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