Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tilokram vs State Of Rajasthan ...
2025 Latest Caselaw 10064 Raj

Citation : 2025 Latest Caselaw 10064 Raj
Judgement Date : 22 May, 2025

Rajasthan High Court - Jodhpur

Tilokram vs State Of Rajasthan ... on 22 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:24964-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 485/2025

Ramraj S/o Rampal, Aged About 30 Years, R/o Lamba Jataan,
District Nagaur (Rajasthan) (Lodged In Sub Jail Merta City)
                                                                      ----Appellant
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent
                                 Connected With
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 237/2025
1.     Tilokram S/o Mohanram, Aged About 53 Years, R/o Lamba
       Jataan, Distt. Nagaur (Rajasthan) (Lodged In Central Jail,
       Ajmer)
2.     Sunil S/o Tilokram, Aged About 22 Years, R/o Lamba
       Jataan, Distt. Nagaur (Rajasthan) (Lodged In Central Jail,
       Ajmer)
                                                                     ----Appellants
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Ajay Kumar Vyas
                                   Mr. KL Chauhan
For Respondent(s)            :     Mr. Rajesh Bhati, PP
                                   Mr. Vineet Jain, Sr. Adv. assisted by
                                   Mr. Bhawat Shrimali &
                                   Mr. Harendra Choudhary


     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL Order

22/05/2025

1. The appellant-applicants herein have been convicted and

sentenced as below vide judgment dated 30.11.2024 passed by

the learned Sessions Judge, Merta in Sessions Case No.50/2021:

[2025:RJ-JD:24964-DB] (2 of 5) [SOSA-485/2025]

Offence u/s Sentence Fine 302/34 read with R.I. Imprisonment Rs.25,000/- and in default of Section 120-B of for life which to further undergo two IPC years' S.I. 341 IPC R.I. for one month Rs.500/- and in default of which to further undergo one week's imprisonment.

2. The appellant-applicants have preferred these applications

for suspension of sentences under Section 430 B.N.S.S. for

suspension of sentences during the pendency of the appeal and

for release on bail.

3. Learned counsel for the appellant-applicants submits that the

incident occurred on 21.06.2021 at about 9:00 PM, when the

deceased Ramawatar was going along with Ramraj in the Pickup

vehicle and when they reached in front of the house of Trilokram,

he was attacked. He submits that Trilokram has been attributed to

the blow of an iron rod to the deceased and his family members

have been attributed to the injuries with lathis. He further submits

that on bare perusal of the postmortem report (Exhibit P-6), it

emanates that there are four injuries: (1) abrasion at right

forearm, (2) lacerated wound at left frontal region (obliquely) (3)

lacerated wound at ear pinna and (4) abrasion at the left forearm;

and the injury which caused death is injury No.2.

3.1. Learned counsel submits that on consistent reading of the

statements of PW-3 and PW-4, it emanates that the role of the

accused Trilokram is to cause injury with an iron rod i.e. injury

No.2 and rest of the injuries were caused by the other persons;

and the accused Ramraj, was the facilitator of the crime by virtue

[2025:RJ-JD:24964-DB] (3 of 5) [SOSA-485/2025]

of the call records, which are connecting him with the crime. He

further submits that the over implication in the case is writ large

and the connection of the accused has not been properly

established.

4. Learned Public Prosecutor and learned counsel for the

complainant opposes the applications for suspension of sentences.

They submit that from consistent reading of the version of PW-3

and PW-4, it is clear that the incident had occurred where the

specific injury causing death (injury No.2) in the postmortem

report has been caused by the accused Trilokram, whereas Ramraj

had only facilitated the crime by persuading the deceased to come

with him and put him at the peril of the co-accused, who were in

constant touch with him. They further submit that the injury

attributed to the accused Sunil is also writ large.

5. Heard learned counsel for the parties and perused the

material available on record.

6. This Court finds that the role of accused Trilokram in causing

the injury No.2 with an iron rod is supported by the statements of

PW-3 and PW-4 and also by the postmortem report. Rest of the

injuries even if taken into account, do not show as if there was

any consistent effort to cause death of the deceased as there are

two abrasions at the forearms and lacerated wounds on the ear

pinna. The role of the accused Ramraj, which has been based

upon the call details as well as being the person who persuaded

the deceased to come with him and then his running away has

[2025:RJ-JD:24964-DB] (4 of 5) [SOSA-485/2025]

been considered as his direct involvement in the crime by the

learned trial court. The direct aggravating role is only of Trilokram.

7. Having regard to the facts and circumstances of the case,

this Court deems it appropriate to suspend the sentences of the

accused-appellants Ramraj S/o Rampal and Sunil S/o Tilokram

during the pendency of the appeal. However, this Court is not

inclined to suspend the sentence of the accused-appellant -

Trilokram at this stage. Thus, the D.B. Criminal Misc. Suspension

Of Sentence Application (Appeal) No.237/2025, stands dismissed

qua the applicant-appellant Trilokram S/o Mohanram.

8. Accordingly, the D.B. Criminal Misc. Suspension Of Sentence

Application (Appeal) No.485/2025 and D.B. Criminal Misc.

Suspension Of Sentence Application (Appeal) No.237/2025 (qua

the appellant - Sunil S/o Tilokram) are allowed and it is ordered

that substantive sentence passed by learned Sessions Judge,

Merta in Sessions Case No.50/2021, against the appellant-

applicants (1) Ramraj S/o Rampal (2) Sunil S/o Tilokram,

shall remain suspended till final disposal of the aforesaid appeals

and they shall be released on bail, provided they execute a

personal bond in the sum of Rs.50,000/- with two sureties of

Rs.25,000/- each to the satisfaction of learned trial Judge for their

appearance in this court on 23.07.2025 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

[2025:RJ-JD:24964-DB] (5 of 5) [SOSA-485/2025]

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.

9. 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 relating 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 been taken into account for statistical purpose relating to

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

said accused-applicants do not appear before the trial court,

learned trial Judge shall report the matter to the High Court for

cancellation of bail.

(SUNIL BENIWAL),J (DR.PUSHPENDRA SINGH BHATI),J 29-30-nirmala/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter