Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ratna Ram vs State Of Rajasthan (2025:Rj-Jd:39887)
2025 Latest Caselaw 12849 Raj

Citation : 2025 Latest Caselaw 12849 Raj
Judgement Date : 9 September, 2025

Rajasthan High Court - Jodhpur

Ratna Ram vs State Of Rajasthan (2025:Rj-Jd:39887) on 9 September, 2025

[2025:RJ-JD:39887]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1191/2025

Ratna Ram S/o Sh. Hata Ram, Aged About 27 Years, R/o Village
Pathedi, Tehsil And Police Station Sayla, Dist. Jalore (Raj.)
(Presently Lodged In Central Jail, Jodhpur)
                                                                   ----Appellant
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Chakravarti Singh Rathore
For Respondent(s)         :     Mr. Urja Ram Kalbi, PP



      HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Order

09/09/2025

01. Heard learned counsel for the parties on the present

application for suspension of sentence.

02. Learned counsel for the applicant-appellant has submitted

that deceased Ms. "S" was a major and mature woman of 22

years of age. It is further submitted that as per the statements of

P.W. 4 Krishna Kumar, the deceased voluntary left her parental

house in the intervening nights of 15.07.2022 and 16.07.2022

without informing anyone. It is further averred that no material

evidence is available on record which shows that the present

appellant abated deceased Ms. "S" to commit suicide. It is also

submitted that no charges under Protection of Children from

Sexual Offences Act (POCSO) were levelled against the present

appellant. The applicant has already served the sentence for a

period of more than nine months till date. Additionally it is

(Uploaded on 09/09/2025 at 06:39:21 PM)

[2025:RJ-JD:39887] (2 of 3) [SOSA-1191/2025]

submitted that during trial the present appellant was given benefit

of bail. Therefore, benefit of suspending the sentence may be

granted to the applicant-appellant.

03. Learned Public Prosecutor has vehemently opposed the

present application for suspension of sentence.

04. Having considered the totality of facts and circumstances of

the case, I consider it just and proper to suspend the substantive

sentence awarded to the accused appellant.

05. Accordingly, the present application for suspension of

sentence filed under Sec. 430(2) B.N.S.S. is allowed and it is

ordered that the substantive sentence passed by the Learned

Special Judge, Protection of Children from Sexual Offences Act

Cases cum The Commission for Protection of Child Rights Act,

2005 vide judgment dated 12.06.2025 in Session Case

No.19/2025 against appellant Ratna Ram shall remain suspended

till final disposal of the aforesaid appeal, provided he 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

his appearance in this court on 13.10.2025 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 appellant 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, they will give in writing their changed address to the trial Court.

(Uploaded on 09/09/2025 at 06:39:21 PM)

[2025:RJ-JD:39887] (3 of 3) [SOSA-1191/2025]

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

the applicant-appellant in a separate file. Such file be registered

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

applicant-appellant 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 applicant-appellant does not appear before the trial Court, the

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

cancellation of bail.

(CHANDRA SHEKHAR SHARMA),J 15-Vishal/-

(Uploaded on 09/09/2025 at 06:39:21 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 : MAIMS

 
 
Latestlaws Newsletter