Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumit @ Lapu Chouhan Bunkar vs State Of Rajasthan ...
2025 Latest Caselaw 12583 Raj

Citation : 2025 Latest Caselaw 12583 Raj
Judgement Date : 1 September, 2025

Rajasthan High Court - Jodhpur

Sumit @ Lapu Chouhan Bunkar vs State Of Rajasthan ... on 1 September, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:38844-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                  No. 1622/2025

Sumit @ Lapu Chouhan Bunkar S/o Bhagat Ram Bunkar, Aged
About 35 Years, R/o Ivth Phase, Rico Police Station Pratapnagar,
Bhilwara.
      (Present Lodged At Dist. Jail, Bhilwara)
                                                                        ----Petitioner

                                       Versus
State Of Rajasthan
                                                                    ----Respondent


For Petitioner(s)            :     Mr. R.C. Purohit
For Respondent(s)            :     Mr. Rajesh Bhati, PP



        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

01/09/2025

1. The present application has been filed by the applicant-

appellant under section 389 of the Code of Criminal Procedure,

1973 (hereinafter referred to as 'Cr.P.C.') (430 of the Bhartiya

Nagrik Suraksha Sanhita, 2023) seeking suspension of sentence

awarded to him by the learned Sessions Judge, Bhilwara

(hereinafter referred to as 'trial Court') vide judgment dated

10.01.2025 passed in Session Case No.33/2017 whereby following

sentences have been awarded against the accused-applicant.

S.No Offence             Sentence                                   Fine
1.     302/34       Life Imprisonment To pay a fine of Rs.10,000/-; in
       IPC                            default thereof to further
                                      undergo one year rigorous
                                      imprisonment
2.     323/34       One year Rigorous To pay a fine of Rs.1,000/-; in
       IPC            Imprisonment    default thereof to further
                                      undergo 15 days' rigorous


 [2025:RJ-JD:38844-DB]                   (2 of 4)                    [SOSA-1622/2025]


                                                   imprisonment
3.     324/34            Two years'                To pay a fine of Rs.2,000/-; in
       IPC                Rigorous                 default thereof to further
                        Imprisonment               undergo one month's rigorous
                                                   imprisonment
4.     4/25              Two years'                To pay a fine of Rs.2,000/-; in
       Arms               Rigorous                 default thereof to further
       Act              Imprisonment               undergo one month's rigorous
                                                   imprisonment


2. Learned counsel for the applicant-appellant submits that the

case of the present applicant-appellant is similar to the co-accused

Surajbhan Singh and Jorawar Sansi in whose case application for

suspension of sentence has already been allowed by a Co-ordinate

Bench of this Court vide order dated 07.08.2025 and the case of

the present applicant-appellant is not distinguishable from the

case of the co-accused Surajbhan Singh and Jorawar Sansi and

he, therefore, prays that the application for suspension of

sentence may kindly be allowed.

3. Learned Public Prosecutor has opposed the application for

suspension of sentence but he is unable to distinguish the case of

the present applicant-appellant with the case of co-accused

Surajbhan Singh and Jorawar Sansi.

4. Having regard to the facts and circumstances of the case and

upon a consideration of the arguments advanced and considering

the fact that the case of the present applicant-appellant is

identical to co-accused aforesaid in whose case the application for

suspension of sentence has already been allowed.

5. Accordingly, the application for suspension of sentence filed

by the applicant-appellant is hereby allowed. It is ordered that the

sentence passed by the learned Sessions Judge, Bhilwara vide

[2025:RJ-JD:38844-DB] (3 of 4) [SOSA-1622/2025]

judgment dated 10.01.2025 in Session Case No.33/2017 against

the applicant-appellant -Sumit @ Lapu Chouhan Bunkar S/o

Bhagat Ram Bunkar shall remain suspended till final disposal of

the aforesaid appeal and he shall be released on bail, provided he

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

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

trial Judge for his appearance in this Court on 03.10.2025 and

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

conditions indicated below:-

(i) That he will appear before the trial Court in the month of January of every year till the appeal is decided.

(ii) 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.

(iii) Similarly, if the sureties change their address, 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 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.

7. Needless to state that the observations made hereinabove in

relation to guilt or otherwise of the applicant is prima-facie opinion

considering the material to the extent necessary for the purpose

of consideration of instant application. None of the parties shall

[2025:RJ-JD:38844-DB] (4 of 4) [SOSA-1622/2025]

rely upon the findings or observations made herein at the time of

arguing final hearing of the appeal.

(ANUROOP SINGHI),J (VINIT KUMAR MATHUR),J 29-Payal/-

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 : MAIMS

 
 
Latestlaws Newsletter