Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Alias Rana vs State Of Rajasthan ...
2025 Latest Caselaw 15270 Raj

Citation : 2025 Latest Caselaw 15270 Raj
Judgement Date : 12 November, 2025

Rajasthan High Court - Jodhpur

Prakash Alias Rana vs State Of Rajasthan ... on 12 November, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:48560-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 1905/2025

Rahul S/o Pirulal Ganwariya, Aged About 30 Years, R/o Rolaheda
P.S. Chanderiya District Chittorgarh Rajasthan (Presently Lodged
At Dist. Jail Chittorgarh)
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through Pp
2.       Vishnu Kumar Regar S/o Ghisu Lal Regar, R/o Ghatiyawli,
         Shambhupura Dist. Chittorgarh Raj.
                                                                    ----Respondents
                                 Connected With
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                 No. 1760/2025
Prakash @ Rana S/o Shri Nandram Regar, Aged About 25 Years,
Rolaheda P.s. Chanderiya District Chittorgarh Rajasthan (Lodged
In Dist. Jail. Chittorgarh)
                                                                       ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Bharat Devasee
                                   Mr. Shyam Lal Kumawat
                                   Mr. Love Jain
For Respondent(s)            :     Mr. K.S. Kumpawat, AAAG



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

HON'BLE MRS. JUSTICE SANGEETA SHARMA

Order

12/11/2025

1. The appellants-applicants herein have been convicted and

sentenced as below vide judgment dated 13.08.2025 passed by

(Uploaded on 12/11/2025 at 04:10:50 PM)

[2025:RJ-JD:48560-DB] (2 of 4) [SOSA-1905/2025]

the learned Sessions Judge, District Chittorgarh in Sessions Case

No.34/2022 (C.I.S. No.45/2022) :

        Offence                Sentence                  Fine        Sentence in
                                                                    default of fine
Section 341 IPC            1 month S.I.                Rs.500/-       7 days S.I.
Section 323 IPC            1 year S.I.               Rs.1,000/-      15 days S.I.
Section 307/34 IPC         Life                      Rs.25,000/-    3 months S.I.
                          imprisonment



2. The appellant-applicant have preferred these applications for

suspension of sentence under Section 430 B.N.S.S./389 Cr.P.C. for

suspension of sentence during the pendency of the appeals and

for release on bail.

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

applicants is that the appellant were on bail during trial and

hearing of the appeals are likely to be protracted, thus, the

sentence of the applicant be suspended and they be enlarged on

bail.

4. Learned Public Prosecutor opposed the applications for

suspension of sentences with the submission that as the

appellants-applicants have committed heinous offence, suspension

of sentence of such offenders would send adverse message in the

society.

5. We have considered the submissions made by learned

counsel for the parties and perused the material available on

record.

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

(Uploaded on 12/11/2025 at 04:10:50 PM)

[2025:RJ-JD:48560-DB] (3 of 4) [SOSA-1905/2025]

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

of the present appeals in near future.

7. In the present cases as observed herein-before, the

appellant-applicant were on bail during the trial. 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

sentences.

8. Consequently, without making any observations on merits of

the case, we are inclined to suspend the substantive sentences of

the appellants-applicants - Rahul S/o Pirulal Ganwariya and

Prakash @ Rana S/o Shri Nandram Regar, during the pendency of

the appeals.

9. Accordingly, the instant applications for suspension of

sentences filed under Section 430 B.N.S.S./389 Cr.P.C. are allowed

and it is ordered that substantive sentence passed by the learned

Sessions Judge, District Chittorgarh in Sessions Case No.34/2022

(C.I.S. No.45/2022) against the appellants-applicants No.1 -

Rahul S/o Pirulal Ganwariya and 2. Prakash Alias Rana S/o

Shri Nandram Regar, shall remain suspended till final disposal of

the aforesaid appeal, provided each 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 their

appearances in this court on 15.12.2025 and whenever ordered to

do so till the disposal of the appeal on the conditions indicated

below:

(Uploaded on 12/11/2025 at 04:10:50 PM)

[2025:RJ-JD:48560-DB] (4 of 4) [SOSA-1905/2025]

1. That they will appear before the trial court in the month of January of every year till the appeals are decided.

2. That if the applicants change the place of residence, they will give in writing their changed addresses 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.

10. The learned trial court shall keep the record of attendance of

the accuseds-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-applicants do not appear before the trial

court, learned trial Judge shall report the matter to the High Court

for cancellation of bail.

(SANGEETA SHARMA),J (MANOJ KUMAR GARG),J

20-21-amit/-

(Uploaded on 12/11/2025 at 04:10:50 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter