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

Raju Singh @ Ramavatar @ Rajveer @ ... vs State Of Rajasthan (2025:Rj-Jd:800)
2025 Latest Caselaw 3869 Raj

Citation : 2025 Latest Caselaw 3869 Raj
Judgement Date : 7 January, 2025

Rajasthan High Court - Jodhpur

Raju Singh @ Ramavatar @ Rajveer @ ... vs State Of Rajasthan (2025:Rj-Jd:800) on 7 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:800]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1624/2024

Kailash Chandra S/o Shri Chhagan Lal Dhakad, Aged About 40
Years, R/o Jat, PS Ratangarh, Dist. Neemuch, MP (Lodged In
Dist. Jail Chittorgarh)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent
                              Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1625/2024
Raju Singh @ Ramavatar @ Rajveer @ Rajendra Singh S/o Sh.
Nathu Singh Rajput, Aged About 33 Years, R/o Sarana, Sarwad
PS, Dist. Ajmer. (Lodged In District Jail Chittorgarh)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent


For Petitioner(s)         :    Mr. Mahipal Bishnoi
                               Mr. Vijay Raj Bishnoi
For Respondent(s)         :    Mr. Pawan Kumar Bhati, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

07/01/2025

Heard learned counsel for the appellants and learned Public

Prosecutor on both the applications for suspension of sentence.

Counsel for the appellants submits that the recovery of

contraband in this case was made from an abandoned vehicle and

later on, the present appellants were arrested only on the basis of

[2025:RJ-JD:800] (2 of 3) [SOSA-1624/2024]

statement given by co-accused Madan Singh and they have been

implicated in this case with the aid of Section 29 of NDPS Act.

Counsel further submits that there is clear cut violation of Section

52A of NDPS Act as there is no documents available on record

regarding the fact that a search was made in the presence of the

Magistrate. Counsel submits that the appellants were on bail

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

near future. In these circumstances, it is prayed that the sentence

of the appellants may be suspended and they may be released on

bail.

Learned Public Prosecutor has opposed the applications for

suspension of sentence.

Upon a consideration of the arguments advanced on behalf

of the appellants and having regard to the facts and circumstances

of the case including the facts that the appellants were on bail

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

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

suspending the sentence awarded to the accused appellants.

Accordingly, both the applications for suspension of sentence

filed under Section 389 Cr.P.C. (Section 430 of BNSS) are allowed

and it is ordered that the sentence passed by the learned Special

Judge, NDPS Cases & Addl. Sessions Judge, Begun, District

Chittorgarh, vide judgment dated 16.11.2024 in Sessions Case

No.119/2023 (54/2009) against the applicants (1) Kailash

Chandra S/o Shri Chhagan Lal Dhakad & (2) Raju Singh @

Ramavatar @ Rajveer @ Rajendra Singh S/o Sh. Nathu Singh

Rajput, shall remain suspended till final disposal of the aforesaid

appeals and they shall be released on bail, provided each of them

[2025:RJ-JD:800] (3 of 3) [SOSA-1624/2024]

executes a personal bond in the sum of Rs.2,00,000/- with two

sureties of Rs.1,00,000/- each to the satisfaction of the learned

trial Judge for their appearance in this court on 24.02.2025 and

whenever ordered to do so till the disposal of the appeals 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 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 149-150-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 : MAIMS

 
 
Latestlaws Newsletter