Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Yadav vs State Of Rajasthan ...
2025 Latest Caselaw 15218 Raj

Citation : 2025 Latest Caselaw 15218 Raj
Judgement Date : 11 November, 2025

Rajasthan High Court - Jodhpur

Ajay Yadav vs State Of Rajasthan ... on 11 November, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:48319-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 958/2025

                                           IN

                  D.B. Criminal Appeal No.177/2025

Jaivardhan Singh S/o Shri Ramesh Singh Shaktawat, aged About
28 Years, R/o House Number 32 In Front Of Jyotiba Phule
College Road Number 01, Madari Police Station Pratap Nagar
Udaipur Rajasthan (At Present Lodged In Central Jail Udaipur)
                                                                      ----Petitioner
                                       Versus
State Of Rajasthan, through Public Prosecutor
                                                                    ----Respondent
                                 Connected With
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 1075/2025
                                           IN
                   D.B. Criminal Appeal No.92/2025


1.     Tapan Das S/o Late Man Mohan Das, Aged About 55 Years,
       Resident Of Badharghat Shri Pulli Nagpada, Police Station
       Amtuli, Agartalla West Tripura, At Present House No 06,
       Fataseal, Saraswati Nagar, Asam, Near Electricty Board,
       Police Station Bharalumukh, District Kamroop Metro, Asam.
       (At Present Lodged In Central Jail, Udaipur)
2.     Rupa Das W/o Uttam Das, Aged About 46 Years, Resident
       Of 76 Badharghat Shri Pulli Nagpada, Police Station Amtuli,
       Agartalla West Tripura, (At Present Lodged In Central Jail,
       Udaipur)
3.     Rakesh Lohar S/o Dal Chand Lohar, Aged About 29 Years,
       Resident Of Loharo Ka Mohalla , Khemli, P.s. Dabok, Dist
       Udaipur
                                                                     ----Petitioners
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent



                         (Uploaded on 11/11/2025 at 04:33:24 PM)
                        (Downloaded on 11/11/2025 at 09:00:30 PM)
 [2025:RJ-JD:48319-DB]                   (2 of 5)                       [SOSA-958/2025]


 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 1704/2025
                                           IN
                  D.B. Criminal Appeal NO.262/2025


Surendra Lohar S/o Late Shri Ganesh Lal Lohar, Aged About 33
Years, Resident Of House No. 619, Road No 2 ,purohtan Ki
Madadi, Police Station Pratapnagar, District Udaipur. (At Present
Lodged In Central Jail Udaipur)
                                                                       ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 1728/2025
                                          IN
                  D.B. Criminal Appeal NO.122/2025


Ajay Yadav S/o Shankarlal, Aged About 31 Years, R/o Kala
Bhata, Near Hanuman Mandir, Presently Rented In The Street Of
Oppo Mobile Wali Gali, Police Station Pratapnagar, District
Udaipur (Raj.). (Presently Lodged In Dist. Jail Udaipur)
                                                                       ----Petitioner
                                       Versus
1.     State Of Rajasthan, Through Public Prosecutor.
2.     Gangaram S/o Harji Dangi, R/o Lakadwas, Police Station
       Pratap Nagar, District Udaipur
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Deepak Menaria
                                   Mr. JVS Deora
                                   Mr. Abhishek Charan
                                   Mr. Love Jain
For Respondent(s)            :     Mr. Rajesh Bhati, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

HON'BLE MRS. JUSTICE SANGEETA SHARMA

Order

(Uploaded on 11/11/2025 at 04:33:24 PM)

[2025:RJ-JD:48319-DB] (3 of 5) [SOSA-958/2025]

11/11/2025

Heard learned counsel for the parties on the applications for

suspension of sentence.

The instant applications for suspension of sentence have

been preferred by the appellants-applicants, who have been

convicted and sentenced by the learned Special Judge, Scheduled

Caste & Scheduled Tribes (Prevention of Atrocities Cases),

Udaipur, vide judgment dated 03.02.2025 in Session Case

No.37/2021 (CIS No.37/2021). The appellants-applicants have

been sentenced as under:-

Offence U/s        Sentence                  Fine                   Sentence in
                                                                    default of
                                                                    payment of fine
302/120-B IPC      Life                      Rs.50,000/-              Six months'
                   Imprisonment                                           R.I.
364 IPC            Life                      Rs.50,000/-              Six months'
                   Imprisonment                                           R.I.
120-B IPC          Life                      Rs.50,000/-              Six months'
                   Imprisonment                                           R.I.
201/120-B IPC      7 Years R.I.              Rs.20,000/-              Three Months
                                                                          R.I.
118 IPC            7 Years R.I.              Rs.20,000/-             Three months'
                                                                          R.I.
3(2)(v)(va)        Life                      Rs.50,000/-             Six Months' R.I.
SC/ST Act          Imprisonment



Learned counsel for the appellants-applicants have submitted

that the appellants were on bail during the trial and there is no

evidence against the appellants-applicants, which connect the

present appellants-applicants with this incident and hearing of the

appeals will take sufficient long time. It is, thus, prayed that the

sentence awarded to the appellants-applicants by the trial court

may be suspended and they may be released on bail.

Per contra, learned Public Prosecutor has vehemently

(Uploaded on 11/11/2025 at 04:33:24 PM)

[2025:RJ-JD:48319-DB] (4 of 5) [SOSA-958/2025]

opposed the applications for suspension of sentence.

Having heard learned counsel for the parties; after carefully

scrutinizing the record of the case and taking into consideration

that the appellants were on bail during the trial, this Court is

inclined to suspend the sentence awarded to the appellants-

applicants by the trial court vide judgment impugned.

Accordingly, the applications for suspension of sentence filed

under Section 430(2) BNSS are allowed and it is ordered that the

substantive sentence passed by the learned Special Judge,

Scheduled Castes & Scheduled Tribes (Prevention of Atrocities

Cases) Udaipur, in Session Case No.37/2021 (CIS No.37/2021)

against appellants-applicants namely (1) Jaivardhan Singh S/o

Shri Ramesh Singh Shaktawat, (2) Tapan Das S/o Late Man

Mohan Das, (3) Rupa Das W/o Uttam Das, (4) Rakesh

Lohar S/o Dal Chand Lohar, (5) Surendra Lohar S/o Late

Shri Ganesh Lal Lohar, (6) Ajay Yadav S/o Shankarlal, shall

remain suspended till final disposal of the aforesaid appeals

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

the learned trial Judge for their appearance in this Court on

15.12.2025 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 appellants changes 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, (Uploaded on 11/11/2025 at 04:33:24 PM)

[2025:RJ-JD:48319-DB] (5 of 5) [SOSA-958/2025]

they will give in writing their changed address to the trial Court.

The learned trial Court shall keep the record of attendance of

the accused-appellants in a separate file. Such file be registered

as Criminal Misc. Case related to original case in which the

accused-appellant 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-appellants do not appear before the trial court, the

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

cancellation of bail.

(SANGEETA SHARMA),J (MANOJ KUMAR GARG),J 37 to 40-Arun/-

(Uploaded on 11/11/2025 at 04:33:24 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter