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

Sitaram vs State Of Raj (2025:Rj-Jd:24997-Db)
2025 Latest Caselaw 10120 Raj

Citation : 2025 Latest Caselaw 10120 Raj
Judgement Date : 22 May, 2025

Rajasthan High Court - Jodhpur

Sitaram vs State Of Raj (2025:Rj-Jd:24997-Db) on 22 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:24997-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 933/2025

Kamal Kumar Alias Sonu S/o Sitaram, Aged About 20 Years,
Resident Of Jhansal, Police Station Birani, Tehsil Bhadra, District
Hanumangarh
                                                                       ----Appellant
                                       Versus
State Of Raj, Through Pp
                                                                     ----Respondent
                                 Connected With
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 934/2025
1.     Sitaram S/o Ramprasad, Aged About 44 Years, Resident Of
       Jhansal,   Police      Station       Birani,      Tehsil     Bhadra,   District
       Hanumangarh
2.     Rajkumar S/o Mohan Lal, Aged About 26 Years, Resident Of
       Jhansal,   Police      Station       Birani,      Tehsil     Bhadra,   District
       Hanumangarh
                                                                      ----Appellants
                                       Versus
State Of Raj, Through Pp
                                                                     ----Respondent


For Petitioner(s)            :     Mr. Rajiv Bishnoi with
                                   Mr. Pravin Vyas & Mr. Harshvardhan
                                   Singh.
For Respondent(s)            :     Mr. C.S. Ojha, PP.
                                   Mr. Siddharth Karwasara.



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

22/05/2025

1. These instant applications under Section 430 B.N.S.S., 2023

have been preferred on behalf of the applicants-appellants seeking

[2025:RJ-JD:24997-DB] (2 of 4) [SOSA-933/2025]

temporary suspension of sentence, who are currently incarcerated

in Sub Jail, Bhadra, having been convicted and sentenced for the

offences punishable under Sections 302/149, 120-B, 201, 341,

342, 364, 396 & 147 of IPC.

2. Mr. Rajiv Bishnoi with Mr. Pravin Vyas & Mr. Harshvardhan

Singh, learned counsel appearing on behalf of applicants-

appellants, submit that the applicant-appellant Sita Ram's father,

namely Ramprasad is afflicted with Cancer and is in the terminal

stage. The other two younger members of the family are

applicants-appellants Kamal Kumar @ Sonu and Rajkumar @ Raju,

who are the grand-sons of ailing Ramprasad. They further submit

that the sentence of applicants-appellants may be temporarily

suspended to enable them to take care of Ramprasad during his

terminal illness.

3. Learned Public Prosecutor as well as learned counsel for the

complainant, while confirming that the applicants-appellants'

father/grand-father namely Ramprasad is indeed suffering from

terminal stage cancer, do not refute the aforesaid factual matrix.

The reports submitted by learned Public Prosecutor are hereby

taken on record.

4. Heard learned counsel for the parties on the applications for

temporary suspension of sentence and perused the material

available on record.

5. In the interest of justice and looking into the peculiar

humanitarian circumstances of the case, this Court deems it

appropriate to partly allow D.B. Criminal Misc. Temporary

[2025:RJ-JD:24997-DB] (3 of 4) [SOSA-933/2025]

Suspension of Sentence Application No.934/2025 qua applicant-

appellant Sita Ram only, who is the son of ailing father Ramprasad

and his sentence be temporarily suspended for a period of 30

days.

6. However, this Court is not satisfied regarding the necessity of

release of applicants-appellants Kamal Kumar @ Sonu and

Rajkumar @ Raju (grand-sons of ailing grand-father Ramprasad),

as the presence of applicant-appellant Sita Ram would be

sufficient to provide necessary care. Accordingly, D.B. Criminal

Misc. Temporary Suspension of Sentence Application

Nos.933/2025 & 934/2025, qua applicants-appellants Kamal

Kumar @ Sonu and Rajkumar @ Raju, respectively, stand

dismissed.

7. Accordingly, D.B. Criminal Misc. Temporary Suspension

of Sentence Application No.933/2025 of applicant-

appellant Kamal Kumar @ Sonu, is dismissed. Likewise, D.B.

Criminal Misc. Temporary Suspension of Sentence

Application No.934/2025 qua applicant-appellant Rajkumar

@ Raju is also dismissed. However, the said Application

No.934/2025, qua applicant-appellant Sita Ram S/o

Ramprasad is allowed and it is ordered that the sentence

passed by learned Additional Sessions Judge, Bhadra vide

judgment dated 18.12.2023 in Sessions Case No.15/2019 against

the applicant-appellant Sita Ram S/o Ramprasad, shall remain

temporarily suspended and he shall be released on temporary bail

for a period of 30 days from the date of his actual release,

[2025:RJ-JD:24997-DB] (4 of 4) [SOSA-933/2025]

provided he 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. The applicant-appellant Sita Ram shall

surrender before the concerned authority of the Sub Jail, Bhadra

in the morning of the next day of completion of the period of

temporary suspension of sentence.

8. A compliance report shall be required to be filed by learned

Public Prosecutor, which shall be placed on record in the main

suspension of sentence application.

(SUNIL BENIWAL),J (DR.PUSHPENDRA SINGH BHATI),J

36-37 Zeeshan

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