Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lichu Ram vs State Of Rajasthan
2025 Latest Caselaw 10448 Raj

Citation : 2025 Latest Caselaw 10448 Raj
Judgement Date : 28 May, 2025

Rajasthan High Court - Jodhpur

Lichu Ram vs State Of Rajasthan on 28 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:25154-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)

                                  No. 658/2024


Lichu Ram S/o Dungar Ram, Aged About 45 Years, R/o Riddi,

Teh. Sridungargarh, Dist. Bikaner (Raj.). (At Present Lodged In

Central Jail Bikaner).

                                                                      ----Petitioner

                                       Versus

State Of Rajasthan, Through Pp

                                                                    ----Respondent

                                 Connected With

 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 513/2023
1.       Nanu Ram S/o Mota Ram, Aged About 68 Years, R/o

         Riddi, Tehsil Sridungargarh, District Bikaner (Raj.) (At

         Present Lodged In Central Jail, Bikaner)

2.       Gopal Ram S/o Imrtaram, Aged About 59 Years, R/o

         Riddi, Tehsil Sridungargarh, District Bikaner (Raj.) (At

         Present Lodged In Central Jail, Bikaner)

3        Rameshwar Lal S/o Hari Ram, Aged About 65 Years, R/o

         Riddi, Tehsil Sridungargarh, District Bikaner (Raj.) (At

         Present Lodged In Central Jail, Bikaner)

4.       Dula Ram S/o Imrtaram, Aged About 65 Years, R/o Riddi,

         Tehsil Sridungargarh, District Bikaner (Raj.) (At Present

         Lodged In Central Jail, Bikaner)

                                                                     ----Petitioners



                        (Downloaded on 30/05/2025 at 10:44:07 PM)
 [2025:RJ-JD:25154-DB]                  (2 of 13)                      [SOSA-658/2024]


                                       Versus

State Of Rajasthan, Through Pp

                                                                    ----Respondent

 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)

                                  No. 937/2023

Bhera Ram S/o Ratna Ram, Aged About 55 Years, Riddi, Teh.

Sridungargarh, Dist. Bikaner (Raj.). (At Present Lodged In

Central Jail Bikaner).

                                                                      ----Petitioner

                                       Versus

State Of Rajasthan, Through P.P.

                                                                    ----Respondent


For Petitioner(s)            :     Mr. J.S. Choudhary, Senior Advocate
                                   assisted by Mr. Pradeep Choudhary
                                   Mr. R.S. Gill
For Respondent(s)            :     Mr. C.S. Ojha, P.P.
                                   Mr. Rajiv Bishnoi



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

Reserved on 07/05/2025 Pronounced on 28/05/2025

Per Dr. Pushpendra Singh Bhati, J:

1. The applicants-appellants, namely, Lichu Ram S/o Dungar

Ram, Nanu Ram S/o Mota Ram, Gopal Ram S/o Imrtaram,

Rameshwar Lal S/o Hari Ram, Dula Ram S/o Imrtaram and Bhera

[2025:RJ-JD:25154-DB] (3 of 13) [SOSA-658/2024]

Ram S/o Ratna Ram have preferred the instant applications under

Section 389 Cr.P.C., seeking suspension of sentence, as awarded

to them vide the judgment of conviction and order of sentence

dated 20.01.2023 passed by the learned Additional Sessions

Judge No.3, Bikaner in Sessions Case No.11/2022 (Old Case

No.233/2008), whereby the applicants-appellants were convicted

and sentenced as under:

         Offence                     Sentence                     In Default of
                                                                payment of fine
                                                                further undergo
       341 of I.P.C.          One Month's Simple              Five Days' Additional
                              Imprisonment, with                 Imprisonment
                                fine of Rs.500/-                  (each of the
                                  (each of the                     applicants)
                                   applicants)
       148 of I.P.C.          Three Years' Simple                     Two months'
                              Imprisonment with                     additional simple
                               fine of Rs.2,000/-                    imprisonment
                                  (each of the                        (each of the
                                   applicants)                         applicants)
     302/149 of I.P.C.        Life Imprisonment,                      Six months'
                                   with fine of                     additional simple
                                  Rs.25,000/-                        imprisonment
                                  (each of the                        (each of the
                                   applicants)                         applicants)


2. In connection with an incident dated 21.07.2008, wherein

three persons namely, Tiloknath, Lalnath and Ruparam were

returning after conducting a panchayat meeting. On their way

back their vehicle was surrounded, whereafter they were attacked

and murdered using weapons like Barchi, Shaila, Gandasi, axe &

Jei, lathi etc., resultantly an FIR bearing No.341/2008 was

registered at Police Station, Dungargarh for the offences under

Sections 302, 307, 323, 324, 325, 341, 382, 147, 148 & 149 IPC

and the investigation commenced accordingly. After due

[2025:RJ-JD:25154-DB] (4 of 13) [SOSA-658/2024]

investigation, a charge-sheet under Sections 302, 307, 323, 324,

341, 382, 147, 148 & 149 IPC was presented by the police against

the present applicants-appellants and other accused person, and

also against one accused namely, Prabhuram charge-sheet was

submitted under Section 302 & 120B IPC.

2.1. At the stage of framing of charges, all the accused persons

were discharged of the offences under Sections 382 & 307 IPC; all

the accused persons were charged under Sections 341, 148,

302/149 & 324/149 IPC, and upon denial of such charges, the trial

commenced before the learned Trial Court, culminating into

passing of the impugned judgment of conviction and order of

sentence, whereby the applicants-appellants were convicted and

sentenced, as above.

3. Mr. J.S. Choudhary, Sr. Advocate assisted by Mr. Pradeep

Choudhary and Mr. R.S. Gill, learned counsel for the applicant-

appellant Lichu Ram, submitted that an appeal is pending before

the Hon'ble Court and there are bright chances of the same of

being decided in favour of the present applicant-appellants, as in

totality of circumstances, no prima facie case is made out and the

applicant-appellants have been falsely implicated in the case.

3.1. Learned counsel further submitted that the sentence

awarded to the similarly situated co-accused persons (Ashi,

Parmeshwari, Sohani & Rami - D.B. Criminal Misc. Suspension of

Sentence Application (Appeal) No.94/2023 and Mamraj (D.B.

Criminal Misc. Suspension of Sentence Application (Appeal)

No.1532/2023) have already been suspended by this Hon'ble

Court vide orders dated 19.04.2023 & 05.04.2024, respectively,

[2025:RJ-JD:25154-DB] (5 of 13) [SOSA-658/2024]

and the case of the present applicant-appellants is not much

distinguishable from the case of the said co-accused persons who

have been granted indulgence of suspension of sentence.

3.2. Learned Senior counsel also submitted that in the present

case, two Lichu Rams' have been charge-sheeted by the police,

namely, Lichu Ram s/o Nanu Ram and Lichu Ram s/o Dungar Ram

(applicant-appellant). However, the name of Lichu Ram s/o Dungar

Ram, did not appear in the FIR. Furthermore, it was submitted

that Ramkaran PW. 1 and Ashunath PW. 3 have not named the

applicant-appellant Lichu Ram in their statements u/s 161 Cr.P.C.

It was further submitted that though Bhagirath PW.2 and

Beghnath PW.4 have named the applicant-appellant Lichu Ram in

their statements u/s 161 Cr.P.C., the said statements were given

as an afterthought, as they were recorded after 10 days of the

alleged incident.

3.3. Learned Senior counsel further submitted that no specific

role was assigned to the applicant-appellant Lichu Ram by the

prosecution. It was also submitted that after the applicant-

appellant was arrested on 28.08.2008, recovery of a 'lathi' was

made at the instance of Lichu Ram on 29.08.2008. however, as

per the F.S.L. Report (Ex.P. 141), the blood group found of the

lathi did not match with the blood group of the deceased.

3.4. Learned Senior Counsel further submitted that the accused-

applicant appellant has been lodged in jail from the date of

judgment of conviction and that the disposal of the appeal

preferred against the impugned judgment of conviction and order

of sentence is likely to consume a long time. Thus, as per learned

[2025:RJ-JD:25154-DB] (6 of 13) [SOSA-658/2024]

counsel, the sentences as awarded to the applicants-appellants by

the learned Trial Court deserves to be suspended, during

pendency of the appeal.

3.5. Learned Senior counsel also submitted that the applicant-

appellant Lichu Ram was roped in the present case due to long

standing dispute between the parties and political rivalry.

4. Per Contra, learned Public Prosecutor as well as learned

counsel for the complainant, while opposing the aforesaid

submissions made on behalf of the applicant-appellants, submitted

that the learned Trial Court after conducting due trial and hearing

both the parties came to the conclusion that the prosecution has

proved its case beyond all reasonable doubts, and therefore, it

was a fit case for conviction of the applicant-appellants.

4.1. Learned Public Prosecutor further submitted that the Post-

mortem Reports (Ex.P. 24, 25 and 26) of the deceased Triloknath,

Lalnath and Ruparam reveal that there were more than 40, 19 and

15 injuries on the body of the deceased, respectively, which show

the brutality of the incident and thus, indulgence of the Hon'ble

Court in suspending their sentences is not warranted in this case.

4.2. Learned Public Prosecutor also submitted that in the incident

dated 21.07.2008, the deceased were attacked by a mob in which

the applicant-appellants also participated. The FIR, the statements

recorded u/s 161 Cr.P.C. and the testimonies of the eye-witnesses

clearly establish the presence of the applicant-appellants in the

committing the horrifying incident.

4.3. Learned Public Prosecutor also submitted that recoveries

were made at the instance of the applicant-appellants, which

[2025:RJ-JD:25154-DB] (7 of 13) [SOSA-658/2024]

establish the participation of the applicant-appellants in the

incident in question.

4.4. Learned Public Prosecutor thus, submitted that it is apparent

on the face of record that the prosecution has been able to prove

its case, beyond all reasonable doubts, before the learned Trial

Court, and thus, the instant application for suspension of sentence

deserves dismissal. Moreover, as per learned Public Prosecutor, the

gravity of the crime in question is quite high and the involvement

of the applicants-appellants in the said crime was duly proved

during the trial. Furthermore, looking into the grave nature of the

crime and period of custody undergone by the applicant-appellants

in this case, also do not call for grant of indulgence of suspension

of sentence to them.

5. Heard counsel for the parties as well as perused the record

of the case.

6. At the outset, it is pertinent to note that the present

applications for suspension of sentence bearing numbers

658/2024, 513/2023, and 937/2023 arise from the common

judgment of conviction and order of sentence dated 20.01.2023 in

pursuance of which the applicant-appellants have also preferred

appeal which is pending before this Hon'ble Court. Thus, the

aforementioned applications of suspension of sentence are being

decided by this common order.

7. This Court finds that for the sake of clarity and proper

analysis of the present case, the instances where the name of the

applicant-appellants specifically appeared in FIR (Ex.P.71),

statements u/s 161 Cr.P.C. of the prosecution witnesses, and

[2025:RJ-JD:25154-DB] (8 of 13) [SOSA-658/2024]

bayan gavah namely, PW.1, PW.2, PW.3 and PW.4 (the eye-

witnesses) during the different stages of investigation and trial,

has been reproduced in a tabular form hereunder:

Names Lichu Ram Nanu Ram Gopal Ram Rameshwa Dula Ram Bhera Ram r Lal Father Dungar Ram Mota Ram Imrtaram Hari Ram Imrtaram Ratna Ram Name FIR (EX.P Lichu ram Name Name Rameshwar Dhula ram Name

71) S/O Nanu appears appears S/O S/O Jetha appears ram Rugharam ram PW.3 (161 Lichu ram Name Name Rameshwar Name Name Statement S/O Nanu appears appears S/O appears appears ) (Ex.D4) ram Rugharam P.W.3 Lichu ram Name -Not named Rameshwar -Not named -Not named (Suppleme S/O Nanu appears S/O ntary ram Rugharam Statement )(Ex.D5) PW.1 (161 Lichu ram Name Name only name Name Name Statement S/O Nanu appears appears appears; appears appears )(Ex.D1) ram and father's also name name appears doesn't appear P.W.1 Name Nanu ram s/ Gopal s/o Name Name -not named (Suppleme appears o ganesha Ravta Ram appears appears ntary ram Statement )(Ex.D2) PW.2 (161 Lichu ram Name Name Rameshwar Name Name Statement S/O Nanu appears appears S/O appears appears ) ram and Rugharam also name appears P.W.2 Name Nanu ram s/ Gopal s/o Name Name -not named (Suppleme appears o ganesha Ravta Ram appears appears ntary ram Statement )(Ex.D3) PW.4 (161 Lichu ram Name Name Rameshwar Name Name Statement S/O Nanu appears appears S/O appears appears )(Ex.D6) ram and Rugharam also name appears PW.1 Lichu ram Name Name Rameshwar Dhula ram Name (Bayan S/O Nanu appears appears S/O S/O Jetha appears Gavah) ram and Rugharam ram and also name and also also Name appears name appears appears PW.2 Only name Only name Only name Rameshwar Only name Only name (Bayan appears appears appears S/O appears appears Gavah) Rugharam PW.3(Baya Name only name only name only name only name only name n Gavah) appears appears appears appears appears appears PW.4(Baya Lichu ram Name Name Rameshwar Only name Name n Gavah) S/O Nanu appears appears S/O appears and appears ram and Rugharam Name name and appears appears Rameshwar and also s/o Hira Dhula ram Ram S/O Jetha ram

[2025:RJ-JD:25154-DB] (9 of 13) [SOSA-658/2024]

8. This Court finds that the name of the applicant-appellant

Lichu Ram s/o Dungar Ram, cannot be found in the FIR (dated

21.07.2008), the statements u/s 161 (dated 21.07.2008) Cr.P.C.

and supplementary statement of prosecution witness and

informant, Ashunath (PW.3), rather, the name that consistently

appeared in the above mentioned documents was of Lichu Ram

son of Nanu Ram. However, subsequently, the name of the present

applicant-appellant Lichu Ram also appeared along with Lichu Ram

s/o Nanu Ram in the statements u/s 161 Cr.P.C. and also

supplementary statements of PW.1, PW.2 and PW.4 and their

witness testimonies, which were recorded at a later stage. The

possibility of over-implication and addition of the name of the

applicant-appellant cannot be ruled out, in light of the discrepancy

and contradiction with respect to the basic element of the name

and the identity of the accused between the FIR, statements u/s

161 Cr.P.C., and witness testimonies of the prosecution witnesses

mentioned above.

9. This Court further finds that no allegations were leveled

against the applicant-appellant Rameshwar Lal s/o Hari Ram, and

the name of the said applicant-appellant also did not appear in the

FIR, statements u/s 161 Cr.P.C. of PW.1, PW.2, PW.3 and PW.4,

rather the name that consistently appeared was of Rameshwar s/o

Rugharam. It was only at a subsequent stage of recording the

supplementary statements u/s 161 Cr.P.C. of PW.1 and PW.2, that

the name of the applicant-appellant started appearing.

10. This Court also finds that the name of applicant-appellant

Dula Ram s/o Imrtaram did not appear in FIR dated 21.07.2008,

[2025:RJ-JD:25154-DB] (10 of 13) [SOSA-658/2024]

however, the statement u/s 161 Cr.P.C. of PW.3, who was also the

informant, were recorded on the same date of the incident and

FIR, i.e., on 21.07.2008, mentions the name of Dula Ram s/o

Imrtaram, categorically. Furthermore, the name of Dula Ram s/o

Imrtaram has been consistently appearing in the statements u/s

161 Cr.P.C. of PW.1, PW.2, and PW.4 as well as in their witness

testimonies. Thus, there is no contradiction with respect to

statements u/s 161 Cr.P.C. and the testimonies before the learned

Trial Court.

11. This Court further finds that the names of applicant-

appellants Nanu Ram s/o Mota Ram, Gopal Ram s/o Imrtaram and

Bhera Ram s/o Ratna Ram, consistently appeared in the FIR

(dated 21.07.2008), the statements u/s 161 Cr.P.C. of PW.1, PW.2,

PW.3, and PW.4, and their subsequent testimonies before the

learned Trial Court. Therefore, the possibility of there being an

afterthought and over implication, while including their respective

names, is ruled out.

12. This Court also finds that the following recoveries were made

at the instance of the applicant-appellants, details whereof are set

out as hereunder:

Ex.P. 38                    Bhera Ram                         Lathi
Ex.P. 48                    Lichu Ram s/o Dungar Ram Lathi
Ex.P. 55                    Gopal Ram s/o Imrtaram            Iron Rod
Ex.P. 65                    Rameshwar s/o Hari Ram            Lathi
Ex.P. 142                   Dula Ram                          Lathi
Ex.P. 144                   Nanu Ram                          Lathi





 [2025:RJ-JD:25154-DB]                 (11 of 13)                    [SOSA-658/2024]


12.1.This Court further finds that on perusal of the F.S.L. report

(Ex.P. 141) it cannot be concluded that the human blood found on

the aforementioned recoveries is that of the deceased persons.

13. This Court further finds that there is discrepancy with respect

to the identity of the applicant-appellants, namely, Lichu Ram

son of Dungar Ram and Rameshwar Lal s/o Hari Ram, and

thus, their over implication in this case cannot be ruled out at this

stage. Moreover, the hearing of the appeal may take substantial

time, therefore, in light of the peculiar factual matrix of the case,

the discussion hereinbefore, and the order of this Hon'ble Court in

Mamraj vs. State of Rajasthan (D.B. Crl. Misc. Susp. Of

Sentence Application (Appeal) No. 1532/2023, decided on

05.04.2024) this Court finds it a fit case to allow the suspension of

the sentence of the said applicant-appellant.

14. This Court also finds that looking into the nature of crime in

question and the evidence on the basis of which, the impugned

judgment of conviction and order of sentence has been passed by

the learned Trial Court, the contentions raised on behalf of the

applicant-appellants, namely Nanu Ram s/o Mota Ram, Gopal

Ram s/o Imrtaram, Dula Ram s/o Imrtaram and Bhera

Ram s/o Ratna Ram do not induce confidence of this Court at

this stage, so as to grant indulgence of suspension of sentence to

the applicants-appellants. Furthermore, the factual matrix and

discussion hereinbefore, the case of the said applicant-appellants

do not fall in parity with the order of this Court in Mamraj vs.

State of Rajasthan (D.B. Crl. Misc. Susp. Of Sentence

Application (Appeal) No. 1532/2023, decided on 05.04.2024).

[2025:RJ-JD:25154-DB] (12 of 13) [SOSA-658/2024]

14.1.This Court further finds that apart from the above, the

custody period of the applicant-appellants, namely Nanu Ram s/o

Mota Ram, Gopal Ram s/o Imrtaram, Dula Ram s/o Imrtaram and

Bhera Ram s/o Ratna Ram is not sufficient so as to suspend the

sentence awarded to the applicants-appellants by the learned Trial

Court, at this stage.

14.2.Thus, taking into consideration the overall facts and

circumstances of the case, this Court is not inclined to suspend

the sentence awarded to the applicant-appellants Nanu Ram s/o

Mota Ram, Gopal Ram s/o Imrtaram, Dula Ram s/o

Imrtaram and Bhera Ram s/o Ratna Ram in this case.

15. Consequently, the application for suspension of

sentence no. 658/2024 preferred by Lichu Ram s/o Dungar

Ram is allowed. Furthermore, the application for suspension

of sentence no. 513/2023 is allowed only qua applicant-

appellant Rameshwar Lal s/o Hari Ram, while dismissing

the same qua Nanu Ram s/o Mota Ram, Gopal Ram s/o

Imrtaram and Dula Ram s/o Imrtaram. Further, the

application for suspension of sentence no. 937/2023

preferred by Bhera Ram s/o Ratna Ram is dismissed.

15.1. It is thus ordered that substantive sentence passed by

learned Additional Sessions Judge No.3, Bikaner in Sessions Case

No.11/2022 (Old Case No.233/2008), against the appellants-

applicants, namely, Lichu s/o Dungar Ram (SOS

No.658/2024) and Rameshwar Lal s/o Hari Ram (SOS

No.513/2023), shall remain suspended till final disposal of the

aforesaid appeal and they shall be released on bail, provided each

[2025:RJ-JD:25154-DB] (13 of 13) [SOSA-658/2024]

of them executes 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 his appearance in this Court on 03.07.2025 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 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.

15.2. 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-applicant does not appear before the trial court,

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

cancellation of bail.

15.3. It is however, made clear that any observation made

hereinabove, would not prejudice the case of the applicants-

appellants in the appeal, on merits.

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

SKant/-

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