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

Prakash vs State Of Rajasthan (2025:Rj-Jd:46089)
2025 Latest Caselaw 14413 Raj

Citation : 2025 Latest Caselaw 14413 Raj
Judgement Date : 17 October, 2025

Rajasthan High Court - Jodhpur

Prakash vs State Of Rajasthan (2025:Rj-Jd:46089) on 17 October, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:46089]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                         No. 1975/2025
                                           in
                     S.B. Criminal Appeal No.1947/2022

1.       Prakash S/o Kala Vihat Meena, Aged About 29 Years, R/o
         Bokhla Phala Vavdiya Ps Bichiwada Dist. Dungarpur (At
         Present Lodged In Dist. Jail Dungapur)
2.       Rahul S/o Kala Vihat Meena, Aged About 28 Years, R/o
         Bokhla Phala Vavdiya Ps Bichiwada Dist. Dungarpur (At
         Present Lodged In Dist. Jail Dungapur)
                                                                      ----Petitioners
                                       Versus
State Of Rajasthan, Through Pp
                                                                     ----Respondent


For Petitioner(s)            :     Mr. Pradhyuman Singh
For Respondent(s)            :     Mr. NS Chandawat, PP



                HON'BLE MR. JUSTICE FARJAND ALI

Order

17/10/2025

1. The instant application for suspension of sentence has been

moved on behalf of the applicant in the matter of judgment dated

19.11.2022 passed by the learned Addl. Session Judge,

Dungarpur, District Dungarpur in Criminal Case No.4/2020

whereby he was convicted and sentenced to suffer maximum

imprisonment of 10 years under Sections 307, 307/34 along with

a fine of Rs.25,000/- and lesser punishment for the other offences

under Sections 324/34, 341 of IPC.

2. It is contended by the learned counsel for the appellant that

the learned trial Judge has not appreciated the correct, legal and

factual aspects of the matter and thus, reached at an erroneous

conclusion of guilt, therefore, the same is required to be

(Uploaded on 17/10/2025 at 06:31:58 PM)

[2025:RJ-JD:46089] (2 of 4) [SOSA-1975/2025]

appreciated again by this court being the first appellate Court.

Hearing of the appeal is likely to take long time, therefore, the

application for suspension of sentence may be granted.

3. Per contra, learned public prosecutor has vehemently

opposed the prayer made by learned counsel for the accused-

applicant for releasing the appellant on application for suspension

of sentence.

4. Heard learned counsel for the parties and perused the

material available on record.

5. The first bail application for suspension of sentence came to be

disposed of by this Court on 22.10.2024 while giving a liberty to

the appellant to renew the prayer if appeal is not heard with in a

reasonable period. Now around 3 years have elapsed while

detaining the appellant but their seems no likelihood of deciding

the appeal in near future due to voluminous pendency before this

court. The circumstances above, the statement with regard to

wrong implication of provision of 307 IPC so also the submission

with regard to quantum of punishment persuade this Court to look

in the matter because the appellant are 28 to 29 years old young

boys. The record of the case revealing that the victim Sikandar PW

4 received two incisive wound, one over his scalp and other on

right year in which injury number one was opined to be dangerous

to life. The victim Prakash received four injuries in which injury

number one was opined to be grievous in nature and dangerous to

life and that was found on his forehead. The story in nutshell

revealing that the fight between between the victim and the

appellant and happened in a spur of moment since there is no

material to draw any interference about pre-meditation or per-

(Uploaded on 17/10/2025 at 06:31:58 PM)

[2025:RJ-JD:46089] (3 of 4) [SOSA-1975/2025]

compassion or pre-concert. The allegation speaking that both the

parties were going somewhere and they mate suddenly. As many

as 7 persons were booked in the matter since allegations were

made by the complainant party for causing injury to them after

meticulous examination and discussion and the material brought

on record during trial, a major part of the evidence brought the

prosecution was not relied upon by learned trial court and as such

only accused Prakash, Rahul and Chhaganlal were convicted and

rest were exonerated from the charges. The accused Chhaganlal

has been given benefit of bail by extending application for

suspension of sentence. The submission raised on behalf of

learned counsel for the appellant that neither circumstance of the

case nor the injuries bring the case within the ambit of Section

307 of Cr.P.C. has a substance. Similarly, the submission that

learned trial court abdicated from hearing the appellants on the

quantum of sentence by not taking on record the extenuating and

aggravating circumstances on record by considering that and as

such the order on the point of sentence is also seriously

questionable. There is a force in the submission and if the above

are decided in favour of the appellant, they may get success. H

earing of the appeal would likely to take a long time, this court is

of the opinion that it is a fit case for suspending the sentence

awarded to the accused-appellant.

6. Accordingly, the application for suspension of sentence filed

under Section 389 Cr.P.C. is allowed and it is ordered that the

sentence passed by learned trial court, the details of which are

provided in the first para of this order, against the appellant-

applicants named above shall remain suspended till final disposal

(Uploaded on 17/10/2025 at 06:31:58 PM)

[2025:RJ-JD:46089] (4 of 4) [SOSA-1975/2025]

of the aforesaid appeal and they shall be released on bail provided

he executes a personal bond in the sum of Rs.50,000/-with two

sureties of Rs.25,000/- 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 will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicant changes the place of residence, he will give in writing his 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 accused-applicant in a separate file. Such file be registered as

Criminal Misc. Case related to original case in which the accused-

applicant was 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 does not appear before the trial court, the

learned trial Judge shall report the matter to the High Court for

cancellation of bail.

(FARJAND ALI),J 147-chhavi/-

(Uploaded on 17/10/2025 at 06:31:58 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