Citation : 2025 Latest Caselaw 15380 Raj
Judgement Date : 13 November, 2025
[2025:RJ-JD:48876-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
No. 2121/2025
Rai Singh S/o Shri Nahar Singh, Aged About 40 Years, Resident
Of Madrecho Ka Guda, Khamnor Police Station, Distt Rajsamand.
(Confined In Central Jail, Udaipur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. JVS Deora
For Respondent(s) : Mr. Rajesh Bhati, PP
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
HON'BLE MRS. JUSTICE SANGEETA SHARMA Order 13/11/2025
1. The appellant-applicant herein has been convicted and
sentenced as below vide judgment dated 25.03.2021 passed by
the learned Sessions Judge, District Rajsamand in Sessions Case
No.59/219 (C.I.S. No.98/2019) :
Offence Sentence Fine Sentence in
default of fine
Section 302 IPC Life Rs.300/- 1 year R.I.
Imprisonment
2. The appellant-applicant has preferred the application for
suspension of sentence under Section 430 B.N.S.S./389 Cr.P.C. for
suspension of sentence during the pendency of the appeal and for
release on bail.
3. The sole plea raised by learned counsel for the appellant-
applicant is that the appellant has been in judicial custody since
31.5.2018. Given that the hearing of the appeal is likely to be
(Uploaded on 13/11/2025 at 05:45:45 PM)
[2025:RJ-JD:48876-DB] (2 of 3) [SOSA-2121/2025]
protracted, thus, the sentence of the applicant be suspended and
he be enlarged on bail.
4. Learned Public Prosecutor opposed the application for
suspension of sentence with the submission that as the appellant-
applicant has 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
2008 also are pending for hearing, there is no likelihood of hearing
of the present appeal in near future.
7. In the present case as observed herein-before, the appellant-
applicant has been in judicial custody since 31.05.2018 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.
8. Consequently, without making any observations on merits of
the case, we are inclined to suspend the substantive sentence of
the appellant-applicant - Rai Singh S/o Shri Nahar Singh, during
the pendency of the appeal.
9. Accordingly, the instant application for suspension of
sentence filed under Section 430 B.N.S.S./389 Cr.P.C. is allowed
and it is ordered that substantive sentence passed by the learned
Sessions Judge, District Rajsamand in Sessions Case No.59/2019
(Uploaded on 13/11/2025 at 05:45:45 PM)
[2025:RJ-JD:48876-DB] (3 of 3) [SOSA-2121/2025]
(C.I.S. No.98/2019) against the appellant-applicant - Rai Singh
S/o Shri Nahar Singh, shall remain suspended till final disposal
of the aforesaid appeal, 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 15.12.2025 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.
10. 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-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 123-amit/-
(Uploaded on 13/11/2025 at 05:45:45 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!