Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashraf Khan vs State Of Rajasthan
2025 Latest Caselaw 14260 Raj

Citation : 2025 Latest Caselaw 14260 Raj
Judgement Date : 15 October, 2025

Rajasthan High Court - Jodhpur

Ashraf Khan vs State Of Rajasthan on 15 October, 2025

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
              S.B. Criminal Appeal (Sb) No. 2440/2025

1.     Ashraf Khan S/o Babu Khan, Aged About 33 Years,
       Jamsar, Tehsil Lunkaransar, District Bikaner, Rajasthan
       (At     Present    Lodged        In     Sub       Jail   Nohar   District
       Hanumangarh)
2.     Karnel Singh S/o Balvindra Singh, Aged About 35 Years,
       Jamsar, Tehsil Lunkaransar, District Bikaner, Rajasthan
       (At     Present    Lodged        In     Sub       Jail   Nohar   District
       Hanumangarh)
                                                                 ----Appellants
                                   Versus
State Of Rajasthan, Through PP
                                                                ----Respondent


For Appellant(s)         :     Mr. Vinod Kumar Sihag
For Respondent(s)        :     Mr. Shri Ram Choudhary, PP



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

15/10/2025

IN S.B. Criminal Appeal (SB) No. 2440/2025:-

1. Admit.

2. Call for the record.

IN S.B. Criminal Misc. Bail Application for Suspension of

Sentence No.1960/2025:-

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

Public Prosecutor and perused the material available on record.

2. Learned counsel for the appellants submits that the quantity

of narcotic substance recovered was below commercial quantity.

He further raises the ground regarding the non-compliance of the

mandatory provisions of the NDPS Act, 1985. He further submits

(Uploaded on 15/10/2025 at 04:39:37 PM)

(2 of 3) [CRLAS-2440/2025]

that there are no criminal antecedents and the appellants were on

bail during the course of trial. He asserts that the conviction

imposed is 6 months rigorous imprisonment only. He thus prays

for allowing of application for suspension of sentence.

3. Per contra, the learned Public Prosecutor opposes the

application for suspension of sentence and submits that the

learned Trial Court has considered each and every aspect of the

matter and after compliance of provisions of the NDPS Act, 1985,

the conviction order has been passed, and therefore, the accused-

appellants are not entitled for any indulgence whatsoever.

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 recovered contraband is

below commercial quantity, there are no criminal antecedents, the

conviction imposed is 6 months rigorous imprisonment, the

appellants were on bail during the course of trial and there

chances of hearing of the present 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-appellants.

5. Accordingly, the application for suspension of sentence filed

under Section 389 of Cr.P.C./ Section 430 of BNSS, 2023 is

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

Special Judge, NDPS Act, Nohar, Hanumangarh vide judgment

dated 09.10.2025 in Special Session Case No. 59/2021 against

the applicants Ashraf Khan S/o Babu Khan and Karnel Singh S/o

Balvindra Singh shall remain suspended till final disposal of the

aforesaid appeal and they shall be released on bail, provided each

of them executes a personal bond in the sum of Rs.2,00,000/-

(Uploaded on 15/10/2025 at 04:39:37 PM)

(3 of 3) [CRLAS-2440/2025]

with two sureties of Rs.1,00,000/-, each to the satisfaction of the

learned trial Judge for their appearance in this court on

17.11.2025 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.

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 72-charul/-

(Uploaded on 15/10/2025 at 04:39:37 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