Citation : 2025 Latest Caselaw 8725 Raj
Judgement Date : 12 March, 2025
[2025:RJ-JD:13847-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
No. 93/2025
Prakash @ Omprakash S/o Daulat Ram, Aged About 40 Years,
R/o Banda, Police Station Anupgarh, District Anupgarh.
(Presently Lodged In Central Jail Sri Ganganagar)
----Petitioner
Versus
State Of Rajasthan, Through Public Prosecutor
----Respondent
For Petitioner(s) : Ms. Anjali Kaushik for Mr. Shree Kant
Verma
For Respondent(s) : Mr. Deepak Choudhary, GA-cum-AAG
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI
Order
12/03/2025
1. The applicant-appellant herein has been convicted and
sentenced as below vide judgment dated 09.07.2024, passed by
the learned Special Judge, Women Atrocities & Dowry Cases,
Sriganganagar in Sessions Case No.19/2015 (CIS No.507/2015):-
Offence Sentence Fine 302 IPC Life Imprisonment Rs.20,000/-, in default thereof to further undergo one year's additional R.I.
2. The applicant-appellant has preferred the present application
under Section 430 of BNSS, 2023 (old Section 389 Cr.P.C.) for
suspension of his sentences during the pendency of the appeal
and for release on bail.
[2025:RJ-JD:13847-DB] (2 of 5) [SOSA-93/2025]
3. The allegations in the present case are that on 19.11.2014
an FIR was lodged on the complaint of complainant i.e. Hazariram
before the SHO, Police Station Anupgarh stating there in that his
daughter Bimla Devi who was married to Prakash, was killed by
the accused Prakash and his parents.
4. Learned counsel for the applicant-appellant without going
into the merits of the case raised a plea that as the applicant has
already undergone sentence for more than 10 years because he is
in custody since 20.11.2014 and there is no chance of hearing of
the appeal in near future, thus, in view of the directions of the
Hon'ble Supreme Court dated 15.09.2022 in Sonadhar v. The
State of Chhattisgarh : SLP (Crl.) No.529/2021, the sentence of
the applicant be suspended and he be enlarged on bail.
5. Further submissions have been made that there are no
reasons and/or extenuating circumstances for denial of bail.
Submissions have also been made with reference to order dated
05.10.2021 in Saudan Singh v. The State of Uttar Pradesh : SLP
(Crl.) No.4633/2021, wherein also observations have been made
regarding grant of bail in the appeal at the High Court stage
except certain exceptions and that none of the exceptions are
applicable in the present case.
6. Learned Public Prosecutor and the learned counsel for the
complainant opposed the application for suspension of sentence
on merits and submitted that as the appellant-applicant has
committed heinous offence, suspension of sentence of such
offender would send adverse message in the society. However,
they have not denied that the appellant-applicant has already
[2025:RJ-JD:13847-DB] (3 of 5) [SOSA-93/2025]
undergone sentence for more than 10 years as he is in custody
since 20.11.2014.
7. We have considered the submissions made by learned
counsel for the parties and have perused the material available on
record.
8. Looking to the fact that criminal appeal pertaining to year
2016 is also pending for hearing, there is no likelihood of hearing
of the present appeal in near future.
9. The Hon'ble Supreme Court in the case of Saudan Singh
(supra) observed an exception, which could be a broad guideline,
which reads as follows:-
"1. Heinous nature of crime:
(a) Prohibited categories: To ensure public peace and the well-being of the society, life convicts who are hardened criminals, repeat offenders, kidnappers, in crimes related to massacre (three or more than three murders), habitual criminals, and fall in prohibited categories as per the U.P. Jail Standing Policy- no bail should be granted. "
10. The Hon'ble Supreme Court in the case of Sonadhar (supra),
while dealing with SMW (Crl.) No.4/2021 pertaining to 'life
convicts in jail whose appeals are pending before the High Court'
inter-alia, issued the following directions:-
"We consider appropriate to issue directions in terms of the aforesaid suggestions to the Patna High Court and on a pari materia basis to even the other High Courts. However, in order to carry out this exercise, the data would have to be compiled of such of the persons who have been in custody for more than 10 years and more than 14 years, with these persons being considered for grant of bail pending appeal, if there is no chance of hearing of the appeal in the near future, unless there are reasons for denial of bail. We can understand if any of the parties is delaying the appeal itself but short of that, we are of the view that all persons who have completed 10 years of sentence and appeal is not in proximity of
[2025:RJ-JD:13847-DB] (4 of 5) [SOSA-93/2025]
hearing with no extenuating circumstances should be enlarged on bail."
11. Prior to that in the case of Saudan Singh (supra) also
observations were made regarding grant of bail in cases where
convicts have undergone sentence for sufficiently long time and
appeals were pending at the High Court stage with exceptions
indicated therein.
12. In the present case as observed herein-before, the applicant-
appellant has already undergone sentence for more than 10 years
and apparently, there are no chances of hearing of the present
appeal in near future. Except for the fact that the appellant-
applicant was involved in offence leading to his conviction for life,
nothing has been brought on record by way of extenuating
circumstances for denial of suspension of sentences.
13. Consequently, following the order in the case of Sonadhar
(supra) and observations made in Saudan Singh (supra), without
making any observations on merits of the case only on account of
the fact that more than 10 years' sentences has already been
undergone by the applicant-appellant, we are inclined to suspend
the substantive sentences of the applicant-appellant during the
pendency of the appeal.
14. Accordingly, the instant application for suspension of
sentences filed under Section 389 Cr.P.C. is allowed and it is
ordered that substantive sentence passed by the learned Special
Judge, Women Atrocities & Dowry Cases, Sriganganagar in
Sessions Case No.19/2015 (CIS No.507/2015) against the
applicant-appellant Prakash @ Omprakash S/o Daulat Ram
shall remain suspended till final disposal of the aforesaid appeal
[2025:RJ-JD:13847-DB] (5 of 5) [SOSA-93/2025]
and he shall be released on bail, provided he executes a personal
bond in the sum of Rs.50,000/- each with two sureties of
Rs.25,000/- each to the satisfaction of learned trial Judge for his
appearance in this court on 15.04.2025 and whenever ordered to
do so till the disposal of the appeal on the conditions indicated
below:
1. That he will appear before the trial court in the month of January of every year till the appeal is decided.
2. That if the applicant changes the place of residence, he will give in writing his 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.
15. The learned trial court shall keep the record of attendance of
the accused-applicant in a separate file. Such file be registered as
Criminal Misc. Case relating to original case in which the accused-
applicant was tried and convicted. A copy of this order shall also
be placed in that file for ready reference. Criminal Misc. file shall
not been taken into account for statistical purpose relating to
pendency and disposal of the cases in the trial court. In case the
said accused-applicant does not appear before the trial court,
learned trial Judge shall report the matter to the High Court for
cancellation of bail.
(CHANDRA PRAKASH SHRIMALI),J (DR.PUSHPENDRA SINGH BHATI),J
213-Ramesh Goyal, P.S./-
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!