Citation : 2025 Latest Caselaw 3770 Raj
Judgement Date : 6 January, 2025
[2025:RJ-JD:607]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
No. 1734/2024
1. Jai Karan S/o Ganga Ram Kholayat, Aged About 50 Years, R/o
Munsari, Ps Goga Medi, Dist. Hanumangarh, Raj.
2. Pradeep Kumar S/o Ram Kumar, Age 30 years, R/o Munsari,
Police Station Goga Medi, District Hanumangarh
3. Vikas Kumar S/o Gulab Singh, aged 22 years, R/o Sherda,
Police Station Bhirani, District Hanumangarh
(Lodged In Central Jail Hanumangarh.)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Moti Singh
For Respondent(s) : Mr. Narendra Gehlot, PP with
Mr. Omprakash Choudhary
Mr. G.R. Bhari, for complainant.
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
06/01/2025
Heard learned counsel for the appellants and learned Public
Prosecutor as well as counsel for the complainant and perused the
material available on record.
Learned counsel for the appellants submits that the appellants
were on bail during the trial and hearing of the appeal will take
sufficient long time. Therefore, the sentence may kindly be
suspended.
Learned Public Prosecutor and counsel for the complainant
vehemently opposed the prayer made by the counsel for the
appellants.
[2025:RJ-JD:607] (2 of 3) [SOSA-1734/2024]
Upon a consideration of the arguments advanced on behalf of
the appellants and having regard to the facts and circumstances of
the case, the appellants were on bail during the trial, therefore, this
Court is of the opinion that it is a fit case for suspending the
sentences awarded to the accused appellants.
Accordingly, the application for suspension of sentence filed
under Section 430 BNSS is allowed and it is ordered that the
sentence in the judgment dated 10.12.2024 passed by the learned
Addl. Sessions Judge, Bhadra, Hanumangarh in Sessions Case
No.40/2017 against the appellants-applicants (1) Jai Karan S/o
Ganga Ram Kholayat, (2) Pradeep Kumar S/o Ram Kumar & (3)
Vikas Kumar S/o Gulab Singh , shall remain suspended till final
disposal of the aforesaid appeal and they will be released on bail,
provided they execute personal bond in the sum of Rs.1,00,000/-
each with two sureties of Rs.50,000/- each to the satisfaction of the
learned trial Judge for their appearance in this court on 07.02.2025
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 order shall
also be placed in that file for ready reference. Criminal Misc. file shall
[2025:RJ-JD:607] (3 of 3) [SOSA-1734/2024]
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 92-Ishan/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!