Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhupendra @ Malik vs State Of Rajasthan
2025 Latest Caselaw 1426 Raj

Citation : 2025 Latest Caselaw 1426 Raj
Judgement Date : 15 May, 2025

Rajasthan High Court - Jodhpur

Bhupendra @ Malik vs State Of Rajasthan on 15 May, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:23746]

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODH-
                           PUR
        S.B. Criminal Misc Suspension of Sentence Application
                             No.936/2025
                                  IN
               S.B. Criminal Appeal (Sb) No. 989/2025
 Bhupendra @ Malik S/o Singara Singh, Aged About 22 Years,
 Resident Of Gali No. 09, Suryanagar, Police Station Hissar
 District Hissar (Haryana). (At Present Lodged In District Jail,
 Churu)
                                                                    ----Appellant
                                    Versus
 State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Appellant(s)          :     Mr. Rakesh Matoria
For Respondent(s)         :     Mr. Shrawan Singh Rathore, P.P.


                HON'BLE MR. JUSTICE FARJAND ALI

Order 15/05/2025

1. The instant application for suspension of sentence has been

moved on behalf of the applicant in the matter of judgment

dated 12.05.2025 passed by the learned Child Court

(Sessions Judge), Churu in Sessions Case No.119/2020

whereby he was convicted and sentenced to suffer maximum

imprisonment of 10 years' R.I. and fine of Rs.2,000/- in

default of payment of fine further to undergo 2 years S.I.

under Section 307/149 of IPC and lesser punishment for the

other offences under Sections 455, 342, 395/149 & 323/149

of IPC & Section 27 of the Arms Act.

2. It is contended on behalf of the applicant that the learned

trial Judge has not appreciated the correct, legal and factual

aspects of the matter and thus, reached at an erroneous

conclusion of guilt, therefore, the same is required to be

appreciated again by this Court. At the relevant point of time

[2025:RJ-JD:23746] (2 of 3)

when the incident took place, the petitioner was a juvenile.

The fact of his being the member of the team, who in

furtherance of their common object committed an offence of

dacoity and attempt to kill is required to be examined again

by this Court; hearing of the appeal is likely to take long

time, therefore, the application for suspension of sentence

may be granted.

3. Per contra, learned public prosecutor has vehemently

opposed the prayer made on behalf of the accused-applicant

for releasing the appellant on application for suspension of

sentence.

4. Heard and perused the material available on record.

5. Considering the submissions of learned counsel for the parties

and looking to the totality of facts and circumstances of the

case, more particularly the fact that the hearing of appeal is

likely to take further more time and considering the overall

submissions while refraining from passing any comments on

the niceties of the matter and the defects of the prosecution

as the same may put an adverse effect on hearing of the

appeal, this court is of the opinion that it is a fit case for

suspending the sentence awarded to the accused-applicant.

6. Accordingly, the application for suspension of sentence filed

under Section 430 B.N.S.S. is allowed and it is ordered that

the sentence passed by learned trial Court, the details of

which are provided in the first para of this order, against the

appellant-applicant named above shall remain suspended till

final disposal of the aforesaid appeal and he shall be released

[2025:RJ-JD:23746] (3 of 3)

on bail provided he executes a personal bond in the sum of

Rs.50,000/-with two sureties of Rs.25,000/- each to the

satisfaction of the learned trial Judge for his appearance in

this court on 08.07.2025 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 addresses, they will give in writing their changed address to the trial Court.

7. 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 related 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 be taken into account for statistical purpose relating to

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

accused applicant does not appear before the trial court, the

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

cancellation of bail.

(FARJAND ALI),J 104-AnilKC/-

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