Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Alias Kanth vs State Of Rajasthan (2025:Rj-Jd:44671)
2025 Latest Caselaw 14109 Raj

Citation : 2025 Latest Caselaw 14109 Raj
Judgement Date : 10 October, 2025

Rajasthan High Court - Jodhpur

Vikas Alias Kanth vs State Of Rajasthan (2025:Rj-Jd:44671) on 10 October, 2025

[2025:RJ-JD:44671]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1551/2025

Vikas Alias Kanth S/o Shri Madan Lal, Aged About 26 Years, R/o
Ward No 63 Near Old Sugar Mill, Police Station Jawaharnagar,
Sriganganagar, Rajasthan. (At Present Lodged In Central Jail
Sriganganagar)
                                                                    ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1331/2025
                               IN
            S.B. Criminal Appeal (Sb) No. 1788/2025
Monu Alias Bhondu S/o Sevaram @ Sangi, Aged About 20 Years,
Ward No. 46/57, Street No. 2,gurunanak Basti, Police Station -
Jawahar Nagar, Sriganganagar,raj. (Lodged In Central Jail,
Sriganganagar)
                                                                    ----Petitioner
                                    Versus
1    State Of Rajasthan, Through PP
2    Shiv Kumar S/o Raman Kumar, Krishna Takij , Sugar Mill ,
     Police Station Jawahar Nagar, Sriganganagar,raj.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Rajesh Saharan
                                Mr. Ankit Ghorela
For Respondent(s)         :     Mr. Narendra Gehlot, PP



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

10/10/2025

1. Heard learned counsel for the appellants-applicants as well

as learned Public Prosecutor and perused the material available on

record.

(Uploaded on 10/10/2025 at 08:43:14 PM)

[2025:RJ-JD:44671] (2 of 4) [SOSA-1551/2025]

2. Learned counsel for the appellants-applicants submits that

the appellant-applicant Vikas has been convicted for the offences

punishable under Sections 323, 336, 307, 429 & 34 of IPC and the

appellant-applicant Monu has been convicted for the offences

punishable under Section 323, 336, 307, 429 & 34 of IPC and

Section 3/25 of the Arms Act. He submits that the allegation

leveled against the appellant-applicant Vikas is for attempt of

causing firearm injury to the injured, however, there is no such

firearm recovered from the applicant Vikas @ Kanth and the

applicant was on bail during the course of the trial. He further

submits that the co-accused Monu has neither shown to be author

of injury nor is there any allegation of using firearm by the

applicant Monu and he has been linked simply on the basis of

recovery of firearm. He asserts that at best, the applicant Monu

can be said to be guilty of offence under Section 3/25 of the Arms

Act. In these circumstances, he prays that the sentence awarded

to the appellants-applicants may be suspended and they may be

released on bail.

3. Per contra, learned Public Prosecutor opposes the application

for suspension of sentence and submits that considering the fact

that an attempt was made to cause injury by firearm was

sufficient to constitute the offence under Section 307 IPC and

learned trial Court has rightly convicted the appellants-applicants

for the offences in question. Therefore, the appellants-applicants

are not entitled to be enlarged on bail.

4. Upon consideration of the arguments advanced on behalf of

both the sides and having regard to the facts and circumstances of

the case, including the facts that there are various arguable points

(Uploaded on 10/10/2025 at 08:43:14 PM)

[2025:RJ-JD:44671] (3 of 4) [SOSA-1551/2025]

raised by the learned counsel for the applicants, no firearm has

been recovered from the applicant Vikas who was shown to be the

person who has used the firearm and also, there is no

corresponding injury of firearm on the body of the injured, the

firearm has been recovered from the applicant Monu but there

was no allegation of using of firearm by Monu as well as chances

of hearing of appeal in near future being bleak, this Court is of the

opinion that it is a fit case for suspending the sentence awarded to

the accused appellant-applicant.

5. Accordingly, the application for suspension of sentence filed

under Section 430 of BNSS are allowed and it is ordered that the

sentence passed by the learned Additional Session Judge No.2,

Sriganganagar, Rajasthan, vide judgment dated 07.07.2025 in

Session Case No.13/2021 against the appellants-applicants Vikas

Alias Kanth S/o Shri Madan Lal & Monu Alias Bhondu S/o

Sevaram @ Sangi shall remain suspended till final disposal of

the aforesaid appeals and they shall be released on bail, provided

each of them execute 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 their appearance in this court on

10.11.2025 and whenever ordered to do so till the disposal of the

appeals 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 appeals are 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.

(Uploaded on 10/10/2025 at 08:43:14 PM)

[2025:RJ-JD:44671] (4 of 4) [SOSA-1551/2025]

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) 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 45-46-Love/-

(Uploaded on 10/10/2025 at 08:43:14 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