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

Prithviraj vs State Of Rajasthan (2025:Rj-Jd:45864)
2025 Latest Caselaw 14391 Raj

Citation : 2025 Latest Caselaw 14391 Raj
Judgement Date : 17 October, 2025

Rajasthan High Court - Jodhpur

Prithviraj vs State Of Rajasthan (2025:Rj-Jd:45864) on 17 October, 2025

[2025:RJ-JD:45864]

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1976/2025

Laxminarayan S/o Bhomaram, Aged About 28 Years, Resident Of
Minda, Police Station Maroth, District Nagaur (Rajasthan)
(Presently Confined In Central Jail Ajmer)
                                                   ----Petitioner
                             Versus
State Of Rajasthan, Through PP
                                                 ----Respondent
                        Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1977/2025
Heeralal S/o Nanagram, Aged About 32 Years, R/o Ward No.5,
Kishangarh Renwal, Police Station Renwal, District Jaipur Rural
(Rajasthan)
(Presently Confined In Central Jail Ajmer.)
                                                   ----Petitioner
                             Versus
State Of Rajasthan, Through PP
                                                 ----Respondent
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1978/2025
Prithviraj S/o Bhomaram, Aged About 20 Years, Resident Of
Minda, Police Station Maroth, District Nagaur (Rajasthan)
(Presently Confined In Central Jail Ajmer)
                                                   ----Petitioner
                             Versus
State Of Rajasthan, Through PP
                                                 ----Respondent


For Petitioner(s)         :     Mr. Arun Kumar
For Respondent(s)         :     Mr. Narendra Gehlot, PP
                                Mr. OP Choudhary



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

17/10/2025

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

as learned Public Prosecutor and perused the material available on

record.

(Uploaded on 17/10/2025 at 03:32:23 PM)

[2025:RJ-JD:45864] (2 of 4) [SOSA-1976/2025]

2. Learned counsel for the appellants-applicants submits that as

far as the appellants-applicants are concerned, as against Heera

Lal, the allegation is that he had caused the head injury, which, as

per the opinion of the Doctor, has been shown to be simple in

nature. He further submits that as far as the other appellants-

applicants are concerned i.e. Laxminarayan & Prithviraj, no

specific injury has been assigned to them. He also asserts that as

per the Doctor PW-20 only injuries No.1 and 2 were found to be

grievous in nature, which were on the non-vital part of the body.

He further submits that except for recovery of certain amount and

wooden sticks, no recovery has been effected from the appellants-

applicants. He further submits that the appellants-applicants have

been convicted under Section 392 of IPC with 5 years' rigorous

imprisonment and under Section 307/34 of IPC with 10 years'

rigorous imprisonment. He further submits that the appellants-

applicants were on bail during the course of trial. He further

submits that the hearing of the appeals will take time and,

therefore, implores this Court to allow suspension of sentence

applications.

3. Per Contra, learned Public Prosecutor opposes the

applications for suspension of sentence and submits the fact that

considering the nature of the offence as well as there being

conviction under Sections 392 and 307/34 of IPC, the accused-

applicants do not deserve to be enlarged on bail.

4. Upon consideration of the arguments advanced on behalf of

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

including the facts that no recovery except wooden sticks have

been effected from the present appellants-applicants, there are

(Uploaded on 17/10/2025 at 03:32:23 PM)

[2025:RJ-JD:45864] (3 of 4) [SOSA-1976/2025]

arguable points with regard to the nature of the injury caused,

there is grievous injury on non-vital part of the body and there is

no specific assignment of any injury upon any of the accused-

appellants, except for one Heeralal, who has been assigned an

injury, which was found to be simple in nature, the appellants-

applicants were on bail during the course of trial, and the chances

of hearing of the appeals in near future being bleak, this Court

deems it appropriate to suspend the sentence awarded to the

accused-appellants.

5. Accordingly, the applications for suspension of sentence filed

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

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

Additional Sessions Judge, Kuchaman City, District Didwana -

Kuchaman, vide judgment dated 17.09.2025 and order of

Sentence Dated 19.09.2025 in Sessions Case No.83/2021

(20/2017), against the appellants-applicants Laxminarayan S/o

Bhomaram, Heeralal S/o Nanagram & Prithviraj S/o

Bhomaram shall remain suspended till final disposal of the

aforesaid appeals and they shall be released on bail, provided

each of them 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 their appearance in this

court on 19.11.2025 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 appeal/s is/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.

(Uploaded on 17/10/2025 at 03:32:23 PM)

[2025:RJ-JD:45864] (4 of 4) [SOSA-1976/2025]

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 57-59-charul/-

(Uploaded on 17/10/2025 at 03:32:23 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