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

Amal Barman vs State Of Rajasthan (2025:Rj-Jd:5374)
2025 Latest Caselaw 5504 Raj

Citation : 2025 Latest Caselaw 5504 Raj
Judgement Date : 28 January, 2025

Rajasthan High Court - Jodhpur

Amal Barman vs State Of Rajasthan (2025:Rj-Jd:5374) on 28 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:5374]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                No. 1806/2024

1.       Amal Barman S/o Dhaneshwar, Aged About 37 Years, R/o
         Falimari, P.s. Kotwali, Dist. Kuch Behar (West Bengal)
         (Lodged In Central Jail, Ajmer)
2.       Shivnath Sarkar S/o Magalchand, Aged About 29 Years,
         R/o Makkala, P.s. Kotwali, Dist. Kuch Behar (West Bengal)
         (Lodged In Central Jail, Ajmer)
                                                                    ----Petitioners
                                      Versus
State Of Rajasthan, Through Pp
                                                                   ----Respondent


For Petitioner(s)           :     Mr. Pradeep Choudhary
                                  Ms. Sampatti Choudhary
For Respondent(s)           :     Mr. Kuldeep Singh Kumpawat,
                                  Assistant to Mr. Deepak Choudhary,
                                  AAG



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

28/01/2025

Heard learned counsel for the appellants as well as learned

Assistant to Addl. Advocate General and perused the material

available on record.

Learned counsel for the appellants submits that the recovered

contraband is below commercial quantity and no other antecedent

against the present appellants and 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 Assistant to Addl. Advocate General opposed the

prayer made by the counsel for the appellants.

[2025:RJ-JD:5374] (2 of 3) [SOSA-1806/2024]

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 389 Cr.P.C (430 BNSS) is allowed and it is ordered that

the sentence in the judgment dated 27.11.2024 passed by the

learned Special Judge, NDPS Act Cases, Merta, against the

appellants-applicants (1) Amal Barman S/o Dhaneshwar & (2)

Shivnath Sarkar S/o Magalchand, 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.2,00,000/-

each with two sureties of Rs.1,00,000/- each (out of which one

surety shall be of local resident) to the satisfaction of the learned

trial Judge for their appearance in this court on 03.03.2025 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 order shall

also be placed in that file for ready reference. Criminal Misc. file shall

[2025:RJ-JD:5374] (3 of 3) [SOSA-1806/2024]

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 111-Ishan/-

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