Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chopdas Alias Chupdas vs State Of Rajasthan (2025:Rj-Jd:44811)
2025 Latest Caselaw 14152 Raj

Citation : 2025 Latest Caselaw 14152 Raj
Judgement Date : 13 October, 2025

Rajasthan High Court - Jodhpur

Chopdas Alias Chupdas vs State Of Rajasthan (2025:Rj-Jd:44811) on 13 October, 2025

[2025:RJ-JD:44811]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1747/2025

Chopdas @ Chupdas S/o Mahendra Singh, Aged About 64 Years,
Resident Of Ward No. 6, Premnagar, Anupgarh District Sri
Ganganagar. (Lodged In Sub Jail Anupgarh)


Deepak Kumar @ Deepuji S/o Devkaran, Aged About 34 Years,
Resident Of RCP Colony, Near Tehsil, Sri Vijaynagar, District Sri
Ganganagar. (At present in Sub Jail, Anupgarh)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through PP
                                                                 ----Respondent


For Petitioner(s)         :     Ms. Rajni Kaushik
For Respondent(s)         :     Mr. Narendra Gehlot, PP
                                Mr. OP Choudhary



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

13/10/2025

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

Public Prosecutor and perused the material available on record.

2. Learned counsel for the applicants submits that all the

injuries were found to be simple in nature, which is clear from the

perusal of the statement of doctor Sanjay Kumar(PW-15). She

further submits that though recovery of weapons have been

shown to be made from both the applicants, however, all the

witnesses of the recovery i.e. PW-6, PW-5 and PW-10 have turned

hostile. She further submits that even the alleged weapons which

were recovered, have not been sent for FSL as no FSL report has

been exhibited by the prosecution and, therefore, the causing of

(Uploaded on 13/10/2025 at 07:30:51 PM)

[2025:RJ-JD:44811] (2 of 4) [SOSA-1747/2025]

injury by the weapon in question is not at all proved. She further

submits that there is apparent inconsistency in the statements of

both the injured witnesses i.e. Narayan Singh and Manphool

Singh. She also asserts that the applicants were on bail during the

course of trial. She thus prays for allowing of application for

suspension of sentence of the applicants.

3. Per contra, the learned Public Prosecutor opposes the

application for suspension of sentence and submits that the

injured witnesses have specifically named the present applicants

and, therefore, submits that the suspension of sentence

application of the applicants deserves to be dismissed. Learned

Public Prosecutor is however not in a position to dispute the facts

that all the injuries were found to be simple in nature as also the

fact that all the witnesses have turned hostile and no FSL report

has been placed on record to connect the applicants with the use

of the weapon in question

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 the accused-applicants were on

bail during the course of trial, as all the injuries have been shown

to be simple in nature and is fortified by the medical jurist (PW-

15), all the witnesses of recovery have turned hostile and there

being arguable question with regard to the involvement of the

accused-applicants in incident in question, as also whether

arguable issue with regard to the offence under Section 307 IPC is

made out or not in the case, and the chances of hearing of the

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

(Uploaded on 13/10/2025 at 07:30:51 PM)

[2025:RJ-JD:44811] (3 of 4) [SOSA-1747/2025]

it is a fit case for suspending the sentence awarded to the accused

appellants-applicants.

5. Accordingly, the application for suspension of sentence filed

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

sentence passed by the learned Additional Sessions Judge No.1,

Anupgarh, District Sri Ganganagar vide judgment dated

28.08.2025 in Sessions Case No.22/2012 against the appellants-

applicants; namely, Chopdas @ Chupdas S/o Mahendra Singh

& Deepak Kumar @ Deepuji S/o Devkaran, shall remain

suspended till final disposal of the aforesaid appeal and each of

them shall be released on bail, provided each of them execute a

personal bond in the sum of Rs.2,00,000/- with two sureties of

Rs.1,00,000/- each to the satisfaction of the learned trial Judge

for their appearance in this court on 13.11.2025 and whenever

ordered to 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.

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

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

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

appellants-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 be taken into account for statistical purpose

(Uploaded on 13/10/2025 at 07:30:51 PM)

[2025:RJ-JD:44811] (4 of 4) [SOSA-1747/2025]

relating to pendency and disposal of cases in the trial court. In

case the said appellants-applicants 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 81-charul/-

(Uploaded on 13/10/2025 at 07:30:51 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