Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhood Singh vs State Of Rajasthan (2025:Rj-Jd:39738)
2025 Latest Caselaw 12801 Raj

Citation : 2025 Latest Caselaw 12801 Raj
Judgement Date : 8 September, 2025

Rajasthan High Court - Jodhpur

Dhood Singh vs State Of Rajasthan (2025:Rj-Jd:39738) on 8 September, 2025

[2025:RJ-JD:39738]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
  S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                               No. 1340/2025

 1. Dhood Singh S/o Deep Singh, Aged About 36 Years, R/o
 Beethnok, P.s. Kolayat, Tehsil Kolayat, District Bikaner. (Lodged
 In Central Jail Bikaner)


 2. Gajje Singh S/o Deep Singh, Aged About 34 Years, R/o
 Beethnok, P.s. Kolayat, Tehsil Kolayat, District Bikaner. (Lodged
 In Central Jail Bikaner)


                                                                   ----Petitioner
                                     Versus
 State Of Rajasthan, Through PP
                                                                 ----Respondent


 For Petitioner(s)         :    Mr. Hari Shanker Shrimali
 For Respondent(s)         :    Mr. Narendra Gehlot, PP with
                                Mr. Om Prakash



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

08/09/2025

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

as learned Public Prosecutor and perused the material available on

record.

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

as far as the present case is concerned, the appellants-applicants

have been convicted for offences under Sections 341, 307/34, and

323/34 of the IPC, and the punishment imposed is seven years'

rigorous imprisonment. He further submits that, as per the opinion

of the medical jurist, the injuries were described as grievous in

nature but not dangerous to life; therefore, the offence under

(Uploaded on 09/09/2025 at 10:38:34 AM)

[2025:RJ-JD:39738] (2 of 4) [SOSA-1340/2025]

Section 307 IPC is not made out. He also submits that, according

to the statement of Dr. Arvind (PW-6), it is evident that the injury

report and medical opinion were based on the CT scan and

treatment documents of one Bhol Singh, aged about 50 years,

whereas the name of the injured person is Bhanwar Singh, who

was 55 years old on the date the injury report was prepared. He

thus asserts that the medical opinion was based on the report of

another individual, and therefore, the conclusion that the injury

was grievous in nature is unreliable. Consequently, the conviction

cannot be sustained on the basis of such a statement. He further

submits that out of the three accused, one Sohan Singh has been

acquitted by the trial Court while not considering his involvement

in the case. In these circumstances, he prays that the application

for suspension of sentence filed by the appellants-applicants be

allowed.

3. Learned Public Prosecutor opposes the application for

suspension of sentence and submits that the doctor has clearly

opined that injury Nos. 1 and 2 were grievous in nature (though

not dangerous to life). Considering the circumstances in which the

incident occurred, it is evident that the intention of the accused

was to murder the complainant-injured. He thus submits that,

looking to the nature of the offence, the sentence awarded to the

appellants does not deserve to be suspended.

4. Upon consideration of the arguments advanced on behalf of

both sides, and having regard to the facts and circumstances of

the case, this Court observes that, as per the statement of PW-6

Dr. Arvind, the medical opinion was based on the CT scan report

and treatment documents. It is admitted that the treatment

(Uploaded on 09/09/2025 at 10:38:34 AM)

[2025:RJ-JD:39738] (3 of 4) [SOSA-1340/2025]

record and CT scan report pertained to one Bhol Singh, aged 50

years, and did not name the injured Bhanwar Singh, who was 55

years old on the date the injury report was prepared.

Furthermore, considering the facts that the appellants have

remained behind bars for almost six months, the recovery of the

lathi was not bloodstained, and that there is no likelihood of the

appeal being heard in the near future, this Court is of the opinion

that it is a fit case for suspending the sentences awarded to the

accused appellants-applicants.

5. Accordingly, the application for suspension of sentence filed

under Section 430 of BNSS is allowed and it is ordered that the

sentence passed by the learned Additional Sessions Judge No.6,

Bikaner, vide judgment dated 10.07.2025 in Sessions Case

No.04/2019 (CIS No.97/2015) against the appellants-applicants

namely; (1) Dhood Singh S/o Deep Singh and (2) Gajje

Singh S/o Deep Singh shall remain suspended till final disposal

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

provided each of them execute 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 08.10.2025 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.

(Uploaded on 09/09/2025 at 10:38:34 AM)

[2025:RJ-JD:39738] (4 of 4) [SOSA-1340/2025]

6. The learned trial Court shall keep the record of attendance of

the appellants-applicants in a separate file. Such file be registered

as Criminal Misc. Case related to original case in which the

appellants-applicants 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 appellants-applicants 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 255-mohit/-

(Uploaded on 09/09/2025 at 10:38:34 AM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter