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

Deepak vs State Of Rajasthan ...
2025 Latest Caselaw 1412 Raj

Citation : 2025 Latest Caselaw 1412 Raj
Judgement Date : 15 May, 2025

Rajasthan High Court - Jodhpur

Deepak vs State Of Rajasthan ... on 15 May, 2025

Bench: Vinit Kumar Mathur, Vinod Kumar Bharwani
[2025:RJ-JD:23543-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     D.B. Criminal Misc II Suspension Of Sentence Application
                           (Appeal) No. 921/2024
 Pradeep Vaishnav S/o Sh. Bhanwarlal, Aged About 36 Years, R/o
 Sarsuwali Kothi, Khariya Road, Kuchaman City, Police Station
 Kuchaman City, Presently Residing At C/o Vaidh Loknath
 Sharma, House No. E-123, Murlipura, Police Station Murlipura,
 Jaipur (Raj.).
               (Presently Lodged In Central Jail Ajmer).
                                                                      ----Petitioner
                                        Versus
 State Of Rajasthan, Through Pp
                                                                    ----Respondent
                                  Connected With
     D.B. Criminal Misc II Suspension Of Sentence Application
                          (Appeal) No. 1750/2024
 Deepak S/o Bhanwarlal, Aged About 20 Years, S/o Bhanwarlal,
 B/c Regar, R/o Udaipuriya, P.s. Samod, Presently R/o House
 No.29, Nadi Ka Phatak, Aakash Vihar, near Shivji Mandir
 Murlipura, P.s. Murlipura, Dist. Jaipur.
              (Presently Lodged At Central Jail, Ajmer).
                                                                      ----Petitioner
                                        Versus
 State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)             :    Mr. Shambhoo Singh &
                                   Mr. Vikram Choudhary
For Respondent(s)             :    Mr. Kuldeep Singh Kumpawat for
                                   Mr. Deepak Choudhary, AAG


        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI (Through VC) Order

15/05/2025

1. The appellants-applicants herein have been convicted and

sentenced as below vide judgment dated 25.11.2020 passed by

[2025:RJ-JD:23543-DB] (2 of 5) [SOSA-921/2024]

the learned Additional Sessions Judge No.1, Parbatsar (Nagaur), in

Session Case No.61/2014:

      Offence                  Sentence                              Fine
302 IPC                 Life Imprisonment              Rs.50,000/- and in default of
                                                       which to further undergo two
                                                       years S.I.
396 IPC                 Life Imprisonment              Rs.50,000/- and in default of
                                                       which to further undergo two
                                                       years S.I.
460 IPC                 10 Year R.I.                   Rs.20,000/- and in default of
                                                       which to further undergo one
                                                       year S.I.



2. The appellants-applicants have preferred the application for

suspension of sentence under Section 389 Cr.P.C. during the

pendency of the appeal and for release on bail. Earlier application

seeking suspension of sentence was dismissed on 21.02.2022.

3. The only plea raised by learned counsel for the appellants-

applicants is that as the applicants are in custody for more than

10 years 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.

4. 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

[2025:RJ-JD:23543-DB] (3 of 5) [SOSA-921/2024]

except certain exceptions and that none of the exceptions are

applicable in the present case.

5. Learned Public Prosecutor opposed the application for

suspension of sentence. However, he has not denied that the

appellants-applicants have already undergone sentence of more

than 10 years during trial and after sentence.

6. We have considered the submissions made by learned

counsel for the parties and have perused the material available on

record.

7. Looking to the fact that criminal appeals pertaining to year

2008 are pending for hearing, there is no likelihood of hearing of

the present appeal in near future.

8. 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 hearing with no extenuating circumstances should be enlarged on bail."

9. 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

[2025:RJ-JD:23543-DB] (4 of 5) [SOSA-921/2024]

appeals were pending at the High Court stage with exceptions

indicated therein.

10. In the present case as observed herein-before, the

appellants-applicants have 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

appellants-applicants were involved in offence leading to their

conviction for life, nothing has been brought on record by way of

extenuating circumstances for denial of suspension of sentence.

11. 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 and only on

account of the fact that more than 10 years' sentence has already

been undergone by the appellants-applicants, we are inclined to

suspend the substantive sentence of the appellants-applicants,

namely, (1) Pradeep Vaishnav S/o Sh. Bhanwarlal & (2) Deepak

S/o Bhanwarlal, during the pendency of the appeal.

12. Accordingly, the instant applications for suspension of

sentence filed under Section 389 Cr.P.C. are allowed and it is

ordered that substantive sentence passed by learned Additional

Sessions Judge No.1, Parbatsar (Nagaur), in Session Case

No.61/2014 against the appellant-applicant, namely, (1) Pradeep

Vaishnav S/o Sh. Bhanwarlal & (2) Deepak S/o Bhanwarlal, 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.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 07.07.2025 and whenever ordered to

[2025:RJ-JD:23543-DB] (5 of 5) [SOSA-921/2024]

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(s) they will give in writing their changed address to the trial court.

13. 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-

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-applicants do not appear before the trial court,

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

cancellation of bail.

(VINOD KUMAR BHARWANI),J (VINIT KUMAR MATHUR),J

1-SanjayS/-

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