Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhajanlal vs State Of Rajasthan (2025:Rj-Jd:40843)
2025 Latest Caselaw 13141 Raj

Citation : 2025 Latest Caselaw 13141 Raj
Judgement Date : 12 September, 2025

Rajasthan High Court - Jodhpur

Bhajanlal vs State Of Rajasthan (2025:Rj-Jd:40843) on 12 September, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:40843]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Misc. II Suspension Of Sentence Application
                            (Appeal) No. 716/2025

Bhajan Lal S/o Shri Bhagwan Singh, Aged About 24 Years, R/o
Ward No. 15, Raina At Present 139 Rd, Rohi Prempura, P.s.
Pilibangan,      District    Hanumangarh             (At     Present   Dist.   Jail
Hanumangarh)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)            :   Mr. Nitin Kumar, brother of petitioner
For Respondent(s)            :   Mr. Vikram Singh Rajpurohit, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

12/09/2025

This is second application for suspension of sentence filed by

the appellant.

Mr. Nitin Kumar, brother of the appellant is present before

this Court and submits that the accused-appellant is in judicial

custody since 03.01.2019 and hearing of the appeal will take

sufficiently long time, therefore, the sentence of the appellant may

kindly be suspended.

Learned Public Prosecutor has opposed the prayer.

Upon a consideration of the arguments advanced on behalf

of the appellant and having regard to the facts and circumstances

of the case, this court is of the opinion that it is a fit case for

suspending the sentence awarded to the accused appellant.

(Uploaded on 12/09/2025 at 02:30:31 PM)

[2025:RJ-JD:40843] (2 of 3) [SOSA-716/2025]

Accordingly, the application for suspension of sentence filed

under Section 430 B.N.S.S. is allowed and it is ordered that the

sentences passed by the learned Special Judge, Protection of

Children from Sexual Offences Act, Hanumangarh vide judgment

dated 06.08.2021 in Sessions Case No.21/2019 against the

appellant-applicant - Bhajan Lal S/o Shri Bhagwan Singh shall be

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/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.

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

(Uploaded on 12/09/2025 at 02:30:31 PM)

[2025:RJ-JD:40843] (3 of 3) [SOSA-716/2025]

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

Court for cancellation of bail.

(MANOJ KUMAR GARG),J 111-Rashi/-

(Uploaded on 12/09/2025 at 02:30:31 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