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

Jalal Ram vs State Of Rajasthan
2025 Latest Caselaw 13349 Raj

Citation : 2025 Latest Caselaw 13349 Raj
Judgement Date : 17 September, 2025

Rajasthan High Court - Jodhpur

Jalal Ram vs State Of Rajasthan on 17 September, 2025

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
              S.B. Criminal Appeal (SB) No. 2204/2025

Jalal Ram S/o Masinga Ram, Aged About 57 Years, Resident Of
Sokharu Police Station Barmer Rural District Barmer.
                                                                  ----Appellant
                                   Versus
State Of Rajasthan, PP
                                                                ----Respondent


For Appellant(s)         :     Mr. Rakesh Matoria
For Respondent(s)        :     Mr. Narendra Gehlot, PP
                               Mr. Omprakash Choudhary



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

17/09/2025

IN S.B. Criminal Appeal (SB) No.2204/2025:-

1. Admit.

2. Call for the record.

IN S.B. Criminal Misc. Suspension of Sentence Application

No.1731/2025:-

1. Heard learned counsel for the appellant-applicant as well as

learned Public Prosecutor and perused the material available on

record.

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

appellant-applicant has been convicted for the offences under

Sections 19/54, 57, 54B(3) & 56 of the Rajasthan Excise Act,

1950. He submits that the maximum punishment is three years'

simple imprisonment. He also submits that the appellant-applicant

was on bail during the course of trial and the suspension has

already been suspended for a period of 30 days. He further

(Uploaded on 17/09/2025 at 06:18:44 PM)

(2 of 3) [CRLAS-2204/2025]

submits only a small quantity of excisable articles has recovered

from the appellant-applicant and there are no criminal

antecedents and the chances of hearing of the appeal in near

future are bleak. He, therefore, implores this Court to allow the

suspension of sentence application.

3. Learned Public Prosecutor opposes the application for

suspension of sentence and submits that considering the evidence

available on record and the recovery from the appellant-applicant,

the learned Trial Court has rightly convicted the appellant-

application for the offence in question. He, thus opposes the

suspension of sentence application.

4. Upon consideration of the arguments advanced on behalf of

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

the case including the facts that the excisable articles recovered

are is of small quantity, and the conviction imposed upon the

appellant-applicant is of three years' simple imprisonment, there

are no criminal antecedents attributable to the appellant-

applicant, he was on bail during the course of trial, and the

chances of hearing of appeal in near future being bleak, this Court

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

awarded to the accused appellant-applicant.

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 Sepcial Judge, SC/ST (Prevention

of Atrocity Cases), Barmer, vide judgment dated 30.08.2025 in

Sessions Case No.202/2018 (160/2016), against the appellant-

applicant, Jalal Ram S/o Masinga Ram, shall remain suspended

till final disposal of the aforesaid appeal and he shall be released

(Uploaded on 17/09/2025 at 06:18:44 PM)

(3 of 3) [CRLAS-2204/2025]

on bail, 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 17.10.2025 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 appellant-applicant in a separate file. Such file be registered

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

appellant-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 appellant-applicant does 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 36-devrajP/-

(Uploaded on 17/09/2025 at 06:18:44 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