Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar Ranga Alias Kuku vs State Of Rajasthan ...
2025 Latest Caselaw 464 Raj

Citation : 2025 Latest Caselaw 464 Raj
Judgement Date : 7 May, 2025

Rajasthan High Court - Jodhpur

Ashok Kumar Ranga Alias Kuku vs State Of Rajasthan ... on 7 May, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:21920-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 597/2025

Ashok Kumar Ranga Alias Kuku S/o Late Shri Haridas Ranga,
Aged About 54 Years, R/o Dabla At Present Jetha Para, P.s.
Kotwali, Dist. Jaisalmer. (Presently Lodged In Jaisalmer Jail)
                                                                       ----Petitioner
                                       Versus
State Of Rajasthan, Through PP
                                                                     ----Respondent


For Petitioner(s)            :     Mr. L.D. Khatri
For Respondent(s)            :     Mr. Deepak Choudhary, GA cum AAG
                                   Mr. Mridul Jain



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

07/05/2025

1. The appellant-applicant herein has been convicted and

sentenced as below vide judgment dated 11.03.2025 passed by

the learned Additional Sessions Judge, Jaisalmer, in Sessions Case

No.170/2016 (32/2016):

     Offence                Sentence                                Fine
304-B IPC           Life Imprisonment            Rs.10,000/- and in default of
                                                 which to further undergo two
                                                 months' S.I.
120-B IPC           Life Imprisonment            Rs.10,000/- and in default of
                                                 which to further undergo two
                                                 months' S.I.



2. The appellant-applicant has preferred the application for

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

[2025:RJ-JD:21920-DB] (2 of 4) [SOSA-597/2025]

of sentences during the pendency of the appeal and for release on

bail.

3. Learned counsel for the appellant has drawn attention of this

Court to the Exhibit P-3 in which it is narrated by the complainant-

Ramakishan that house of Nawalkishore is adjoining to their

house. Nawal Kishore has a daughter namely Renuka who is 18

years of age. In the report, the father of the deceased narrated

that on 26.07.2015 at around 10.00 PM, a phone call was received

by his son, upon which, he went saying that he is going to the

house of Nawal Kishore, when he did not return, they searched

him, upon which, they found that his son Kailash was lying in the

kitchen of Nawal Kishore and he was taken to the hospital but was

brought dead. The allegation in the complaint was upon Nawal

Kishore and Renuka.

3.1 Learned counsel further submits that the post-mortem report

indicates that the cause of death was Asphyxia due to drowning

and also a positive test report of organicular poison was indicated.

3.2 Learned counsel further submits that there is a whole lot of

discrepency in the prosecution story and the chain of

circumstantial evidence is completely broken.

3.3 Learned counsel further submits that the petitioner was not

there in the original complaint but subsequently was arrayed as an

accused by improvement in the supplementary statement.

3.4 Learned counsel further submits that the petitioner was

granted bail by this Hon'ble Court in S.B. Cr. Misc. 2 nd Bail

Application No.4065/2016 on 16.05.2016 and thus remained on

bail during trial.

[2025:RJ-JD:21920-DB] (3 of 4) [SOSA-597/2025]

3.5 Learned counsel further submits that the dimensions of the

prosecution theory from the drowning to the poison to the place of

death being kitchen of Nawal Kishore does not drive home the

allegation proven beyond reasonable doubt.

3.6 Learned counsel further submits that there are no injuries or

any other incidental marks which could give indication of nature of

the crime.

3.7 Learned counsel further submits that Nawal Kishore who was

one of the accused and who was the father of the girl Renuka, has

already expired.

4. Learned Public Prosecutor opposed the application for

suspension of sentence.

5. This Court on conjoint consideration of the submissions made

by the learned counsel for the petitioner and while keeping into

consideration the Exhibit P-3 as well as the cause of death being

as Asphyxia due to drowning and presence of the poison

substance and thus, we find that there are loopholes in the story

of the prosecution. However, at this stage looking into such

submissions, this Court is not inclined to continue the custody and

deems it appropriate to suspend the substantive sentence of the

appellant-applicant during the pendency of the appeal.

6. Accordingly, the instant application for suspension of

sentence filed under Section 430 B.N.S.S. is allowed and it is

ordered that substantive sentence passed by the learned

Additional Sessions Judge, Jaisalmer, in Sessions Case

No.170/2016 (32/2016), against the appellant-applicant, namely,

Ashok Kumar Ranga Alias Kuku S/o Late Shri Haridas

Ranga, shall remain suspended till final disposal of the aforesaid

[2025:RJ-JD:21920-DB] (4 of 4) [SOSA-597/2025]

appeal and he shall be released 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 learned trial Judge for his

appearance in this court on 07.07.2025 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 change 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 address(s) 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 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-applicant does 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 71-ajayS/abhishek-

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