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

Umashankar vs State Of Rajasthan (2025:Rj-Jd:46125)
2025 Latest Caselaw 14423 Raj

Citation : 2025 Latest Caselaw 14423 Raj
Judgement Date : 17 October, 2025

Rajasthan High Court - Jodhpur

Umashankar vs State Of Rajasthan (2025:Rj-Jd:46125) on 17 October, 2025

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
          S.B. Criminal Revision Petition No. 1283/2025

Umashankar S/o Harpat Rai Tantiya, Aged About 52 Years, R/o
Owner O K Securites Shop No 267 268 Power House Rode
Sriganganagar (Lodged In Jail Sriganganagar)
                                                                    ----Petitioner
                                    Versus
1.     State Of Rajasthan, Through Pp
2.     Anita W/o Ramesh Kumar Swami, R/o 3 C 30 Jawahar
       Nagar Sri Gaanganagar
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Radheshyam Mankad
For Respondent(s)         :     Mr. Hathi Singh Jodha, PP



        HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

17/10/2025

Heard.

Admit.

Issue notice.

Learned Public Prosecutor accepts notice on behalf of the

respondent no.1. Let the notice be issued to the respondent No.2

only, returnable within four weeks.

Call for record.

This matter comes up on consideration of S.B. Criminal Misc.

application for Suspension of Sentence.

Learned counsel for the petitioner submits that accused

petitioner has been falsely implicated in this case. He further

submits that hearing of criminal revision petition will take

(Uploaded on 17/10/2025 at 03:25:34 PM)

(2 of 3) [CRLR-1283/2025]

significantly long time, therefore, the application of suspension of

sentence (revision) may be allowed.

Learned Public Prosecutor opposes the suspension of

sentence application.

Having regard to the facts and circumstances of the case so

also the facts and grounds raised in the instant petition; the

hearing of the revision petition, preferred by the petitioner against

the impugned judgment shall take sufficient time, I consider it just

and proper to suspend the sentence awarded to the accused-

petitioner.

Accordingly, the S.B. Criminal Suspension of Sentence

application (Revision) No.314/2025 filed under Section 464 BNSS

is allowed and it is ordered that the substantive sentences passed

by the learned Judicial Magistrate No.1, Sri Ganganagar in

Criminal Case No.544/2018 vide order dated 16.01.2019 as

affirmed by the learned Additional Session Judge, No.2, Sri

Ganganagar vide order dated 25.08.2025 in Cr. Appeal

No.24/2019 against the petitioner-applicant Umashankar S/o

Harpat Rai Tantiya shall remain suspended till final disposal of

the aforesaid revision and he shall be released on bail, subject to

deposit of 50% of the cheque amount before the trial Court which

shall be disbursed immediately to the respondent-complainant,

provided he executes a personal bond in the sum of Rs.1,00,000/-

with two sureties of Rs.50,000/- each of to the satisfaction of the

learned trial Judge for his appearance in this court on 21.11.2025

and whenever ordered to do so till the disposal of the appeal on

the conditions indicated below :-

(Uploaded on 17/10/2025 at 03:25:34 PM)

(3 of 3) [CRLR-1283/2025]

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.

4.Petitioner shall deposit 50% of the cheque amount before the trial Court which shall be disbursed immediately to the respondents complainants.

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 not appear before the trial

court, the learned trial Judge shall report the matter to the High

Court for cancellation of bail.

A copy of this order be placed in the file of Application for

Suspension of Sentence.

(MUKESH RAJPUROHIT),J 702-mSingh/-

(Uploaded on 17/10/2025 at 03:25:34 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