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

Azad vs State Of Rajasthan (2025:Rj-Jd:4057)
2025 Latest Caselaw 5099 Raj

Citation : 2025 Latest Caselaw 5099 Raj
Judgement Date : 22 January, 2025

Rajasthan High Court - Jodhpur

Azad vs State Of Rajasthan (2025:Rj-Jd:4057) on 22 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:4057]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 90/2025

Azad S/o Ramniwas, Aged About 31 Years, R/o Bhairi Akbarpura,
Police Station       Uklana,     District Hissar,          Haryana.(At Present
Lodged At Central Jail, Bikaner)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent
                               Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 91/2025
Babloo @ Paramjeet S/o Krishan, Aged About 26 Years, R/o
Luhara Radho, Police Station Narnod, District Hissar, Haryana.
(At Present Lodged At Sub Jail, Rajgarh)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)          :     Mr. J.K. Suthar
For Respondent(s)          :     Mr. Deepak Chowdhary, GA-cum-AAG
                                 assisted by Mr. K.S. Kumpawat



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

22/01/2025

Heard learned counsel for the appellants as well as learned

Public Prosecutor.

Learned counsel for the appellants submits that sentence of

similar situated co-accused viz., Sandeep @ Ravan, Gajendra @

Kala Balak & Rishi @ Dharmendra has already been suspended by

[2025:RJ-JD:4057] (2 of 3) [SOSA-90/2025]

this Court. The appellants have served more than five years in

imprisonment out of total sentence of ten years. The hearing of

the appeals will take sufficiently long time, therefore, the sentence

of the appellants may kindly be suspended.

Learned Addl. G.A. opposed the prayer made by the counsel

for the appellants.

Upon a consideration of the arguments advanced on behalf

of the appellants and having regard to the facts and circumstances

of the case, this court is of the opinion that it is a fit case for

suspending the sentence awarded to the accused appellants.

Accordingly, the applications for suspension of sentence filed

under Section 389 Cr.P.C. are allowed and it is ordered that the

sentences passed by the learned Additional Sessions Judge, No.1,

Rajgarh, District Churu vide judgment dated 09.02.2024 in

Sessions Case No.36/2020 against the appellants-applicants (1)

Azad S/o Ramniwas & (2) Babloo @ Paramjeet S/o Krishan shall

be suspended till final disposal of the aforesaid appeal provided

each of them 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 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.

[2025:RJ-JD:4057] (3 of 3) [SOSA-90/2025]

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 84-85-Rashi/-

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