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

Sunil Kumar vs State Of Rajasthan (2025:Rj-Jd:40673)
2025 Latest Caselaw 12997 Raj

Citation : 2025 Latest Caselaw 12997 Raj
Judgement Date : 11 September, 2025

Rajasthan High Court - Jodhpur

Sunil Kumar vs State Of Rajasthan (2025:Rj-Jd:40673) on 11 September, 2025

[2025:RJ-JD:40673]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1537/2025

Omprakash S/o Rana Ram, Aged About 31 Years, R/o Basani
Nikuba Police Station Dangiyawas District Jodhpur (At Present
Lodged In Central Jail Jodhpur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1627/2025
Sunil Kumar S/o Shri Malaram, Aged About 33 Years, R/o Bablo
Ki Dhani, Fitkasani, P.s. Luni, District Jodhpur, (Raj) (Presently
Lodged At Central Jail Jodhpur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Raghunath Bishnoi
                                Mr. Bhanwaru Ram
For Respondent(s)         :     Mr. Narendra Gehlot, PP



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

11/09/2025

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

as learned Public Prosecutor and perused the material available on

record.

2. Learned counsels for the appellants-applicants submit that

the appellants-applicants have been convicted for the offences

(Uploaded on 11/09/2025 at 04:23:25 PM)

[2025:RJ-JD:40673] (2 of 4) [SOSA-1537/2025]

under Section 8/21 of NDPS Act. Learned counsel for the

appellants-applicants submits that the contraband recovered from

them is below commercial quantity and the maximum punishment

imposed upon the appellants-applicants is four years rigorous

imprisonment. They further submit that there are no criminal

antecedents of identical nature of both the appellants-applicants

and on merit also there has been no compliance of Section 50 of

the NDPS Act, 1985, inasmuch as the officer concerned was

examined as PW-6, who has not even stated anything about giving

of the notice wherein compliance of Section 50 was made by him

prior to undertaking the search from the appellants-applicants.

They further submit that both the appellants-applicants were on

bail during the course of trial and behind the bars from the date of

judgment. They thus, pray that the appellants-applicants are

entitled for suspension of sentence.

3. Learned Public Prosecutor opposes the application for

suspension of sentence and submits that the learned trial Court

has dealt with each and every aspect with regard to the

compliance of mandatory provisions under Sections 42 & 50 of the

NDPS Act, 1985, and thereafter, has given the finding and

convicted the appellants-applicants, therefore, the application in

question deserves to be dismissed.

4. I have heard the arguments advanced on behalf of both the

sides and having regards to the facts and circumstances of the

case as well as the facts that the appellants-applicants were on

bail during the course of trial, the contraband recovered from

them is below commercial quantity and there are no criminal

antecedents of identical nature of both the appellants-applicants

(Uploaded on 11/09/2025 at 04:23:25 PM)

[2025:RJ-JD:40673] (3 of 4) [SOSA-1537/2025]

and there are arguable points with regard to compliance of Section

50 of the NDPS Act in the present case as also considering the fact

that chances of hearing of appeal in near future are bleak, this

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

sentence awarded to the accused appellant-applicant.

5. Accordingly, the application for suspension of sentence filed

under Section 430 of BNSS (Old Section 389 Cr.P.C.) is allowed

and it is ordered that the sentence passed by the learned Special

Judge (NDPS Cases) No.1, Jodhpur, vide judgment dated

04.08.2025 in Sessions Case No.36/2013 (NCV No.191/2014),

against the appellants-applicants namely; (1) Omprakash S/o

Rana Ram & (2) Sunil Kumar S/o Shri Malaram, 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 13.10.2025 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.

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

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

(Uploaded on 11/09/2025 at 04:23:25 PM)

[2025:RJ-JD:40673] (4 of 4) [SOSA-1537/2025]

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 75-76-Love/-

(Uploaded on 11/09/2025 at 04:23:25 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