Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janu Khan vs State Of Rajasthan (2025:Rj-Jd:13052)
2025 Latest Caselaw 8408 Raj

Citation : 2025 Latest Caselaw 8408 Raj
Judgement Date : 7 March, 2025

Rajasthan High Court - Jodhpur

Janu Khan vs State Of Rajasthan (2025:Rj-Jd:13052) on 7 March, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:13052]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                               No. 434/2025

1.       Janu Khan S/o Dinu Khan, Aged About 67 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
2.       Nawab Khan@ Nebe Khan S/o Dinu Khan, Aged About 41
         Years, R/o Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist.
         Jaisalmer (At Present Lodged In Dist Jail, Jaisalmer)
3.       Anwar Khan S/o Janu Khan, Aged About 35 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
4.       Iqbal Khan S/o Hasam Khan, Aged About 35 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
5.       Farukh Khan S/o Ambe Khan, Aged About 25 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
6.       Ladu Khan S/o Janu Khan, Aged About 25 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
7.       Nemte Khan S/o Dinu Khan, Aged About 49 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
8.       Manu Khan S/o Janu Khan, Aged About 27 Years, R/o
         Jagiro Ki Dhaani Sankhda, P.s. Sankhda, Dist. Jaisalmer
         (At Present Lodged In Dist Jail, Jaisalmer)
9.       Ambe Khan @ Amandeen S/o Hasam Khan, Aged About
         56 Years, R/o Jagiro Ki Dhaani Sankhda, P.s. Sankhda,
         Dist. Jaisalmer (At Present Lodged In Dist Jail, Jaisalmer)
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through PP
                                                                 ----Respondent




                     (Downloaded on 07/03/2025 at 11:31:35 PM)
 [2025:RJ-JD:13052]                   (2 of 4)                      [SOSA-434/2025]



For Petitioner(s)         :     Mr. Zeeshan Ali
                                Mr. Aslam Khan
For Respondent(s)         :     Mr. Deepak Choudhary, GA-cum-AAG
                                Mr. K.S. Kumpawat, AAAG
                                Mr. Ikbal Khan



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

07/03/2025

Heard learned counsel for the appellant and learned

Additional Advocate General and counsel for complainant. Perused

the material available on record.

Learned counsel for the appellant submits sentence of co-

accused persons, namely Hasam Khan and Saleem Khan, have

already been suspended by this Court and the case of present

accused-appellants are similar to those of the co-accused and

hearing of the appeal is likely to take some time, therefore their

sentence may be suspended.

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.

Learned Additional Advocate General and learned counsel for

the complainant have opposed the prayer made by the counsel for

the appellants.

Accordingly, the application for suspension of sentence filed

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

ordered that the sentence passed by learned Additional District

and Sessions Judge, Pokhran, District Jaisalmer vide judgment

[2025:RJ-JD:13052] (3 of 4) [SOSA-434/2025]

dated 28.01.2025 in Session Case No.09/2021 against the

appellant-applicants (1) Janu Khan S/o Dinu Khan, (2) Nawab

Khan@ Nebe Khan, (3) Anwar Khan S/o Janu Khan, (4) Iqbal

Khan S/o Hasam Khan, (5) Farukh Khan S/o Ambe Khan, (6) Ladu

Khan S/o Janu Khan, (7) Ladu Khan S/o Janu Khan, (8) Manu

Khan S/o Janu Khan & (9) Ambe Khan @ Amandeen S/o Hasam

Khan, shall remain suspended till final disposal of the aforesaid

appeal and they shall be released on bail, provided they execute 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 16.04.2025 and whenever

ordered to do so till the disposal of the appeal on the conditions

indicated below:-

1. That they will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicants change the place of residence, they will give in writing 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, 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-applicants in a separate file. Such file be registered as

Criminal Misc. Case related to original case in which the accused-

applicants 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

[2025:RJ-JD:13052] (4 of 4) [SOSA-434/2025]

pendency and disposal of cases in the trial court. In case the said

accused applicants do 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 90-GKaviya/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter