Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chirag vs State Of Rajasthan (2025:Rj-Jd:44666)
2025 Latest Caselaw 14094 Raj

Citation : 2025 Latest Caselaw 14094 Raj
Judgement Date : 10 October, 2025

Rajasthan High Court - Jodhpur

Chirag vs State Of Rajasthan (2025:Rj-Jd:44666) on 10 October, 2025

[2025:RJ-JD:44666]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                               No. 1540/2025

Chirag S/o Vikram, Aged About 22 Years, R/o Kotra Bhilakho,
Police Station Danpur, District Banswara. Presently Thikariya,
Police     Station   Lohariya,        District       Banswara      (Rajasthan).
(Presently Lodged At Central Jail, Udaipur.)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through PP.
                                                                 ----Respondent


For Petitioner(s)          :    Mr. JVS Deora
For Respondent(s)          :    Mr. Narendra Gehlot, PP
                                Mr. OP Choudhary



              HON'BLE MR.JUSTICE SANDEEP SHAH

Order

10/10/2025

1. Heard learned counsel for the appellant as well as learned

Public Prosecutor and perused the material available on record.

2. Learned counsel for the appellant submits that the appellant

was on bail during the course of trial and the learned Trial Court

itself by way of the order impugned, has acquitted co-accused

Rituraj. He further submits that there has been a recovery of

certain silver articles as well as in test identification parade, he

was identified by the complainant. He further asserts that the

same was the case of Rituraj, however, he has been acquitted. He

further asserts that the appellant is behind the bars since

26.05.2025 and the punishment imposed under Setions 394, 455

and 323 IPC is rigorous imprisonment for a period of 7 years. He

(Uploaded on 10/10/2025 at 07:56:36 PM)

[2025:RJ-JD:44666] (2 of 3) [SOSA-1540/2025]

further submits that the hearing of the appeal will take time and

implores this Court to allow suspension of sentence application.

3. Per Contra, learned Public Prosecutor opposes the application

for suspension of sentence and submits that the accused-appellant

has been a complicit in committing the crime, which is clear from

the recovery of the articles and the identification of the accused-

appellant by the complainant and, therefore, opposes the

application.

4. Upon consideration of the arguments advanced on behalf of

both sides and after having perused the record of the case, having

regard to the facts and circumstances of the case including the

facts that accused-appellant was on bail during the course of trial,

there being certain arguable questions with regard to the recovery

of articles and the chances of hearing of the appeal in near future

being bleak, this Court deems it appropriate to suspend the

sentence awarded to the accused-appellant.

5. Accordingly, the application for suspension of sentence filed

under Section 430 BNSS (Old Provision Section 389 of Cr.P.C.) is

allowed and it is ordered that the sentence passed by the learned

Additional Session Judge, Sagwara, District Dungarpur, vide

judgment dated 26.05.2025 in Sessions Case No.10/2022 (CIS

No.10/2022), against the accused-appellant Chirag S/o Vikram

shall remain suspended till final disposal of the aforesaid appeal

and he shall be released on bail, provided he executes a personal

bond in the sum of Rs.1,00,000/- with two sureties of Rs.50,000/-

each to the satisfaction of the learned trial Judge for his

appearance in this court on 10.11.2025 and whenever ordered to

(Uploaded on 10/10/2025 at 07:56:36 PM)

[2025:RJ-JD:44666] (3 of 3) [SOSA-1540/2025]

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

below:-

1. That he/she/they will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicant(s) changes the place of residence, he/she/they will give in writing his/her/their 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.

6. The learned trial Court shall keep the record of attendance of

the accused-applicant(s) in a separate file. Such file be registered

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

accused-applicant(s) was/were 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(s) does/do not appear before the

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

High Court for cancellation of bail.

(SANDEEP SHAH),J 44-charul/-

(Uploaded on 10/10/2025 at 07:56:36 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter