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

Rampratap @ Pappu vs State Of Rajasthan (2025:Rj-Jd:42281)
2025 Latest Caselaw 13556 Raj

Citation : 2025 Latest Caselaw 13556 Raj
Judgement Date : 20 September, 2025

Rajasthan High Court - Jodhpur

Rampratap @ Pappu vs State Of Rajasthan (2025:Rj-Jd:42281) on 20 September, 2025

[2025:RJ-JD:42281]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                   No. 1578/2025

1.        Rampratap @ Pappu S/o Jelaram, Aged About 49 Years,
          R/o Chak Harisinghvala Police Station Sangriya District
          Hanumangarh.
          (At Present Lodged In Jail Bikaner)
2.        Hanuman Prasad S/o Bhajanlal, Aged About 59 Years, R/o
          Malarampura, P.s. Sangriya, District Hanumangarh.
          (At Present Lodged In Jail Bikaner)
3.        Ramniwas S/o Jagdish, Aged About 36 Years, R/o
          Malarampura, P.s. Sangriya, District Hanumangarh
          (At Present Lodged In Jail Bikaner)
                                                                       ----Petitioners
                                         Versus
State Of Rajasthan, Through PP
                                                                      ----Respondent


For Petitioner(s)              :     Mr. Vinod Kumar Sihag
For Respondent(s)              :     Mr. Surendra Bishnoi, PP


              HON'BLE MR. JUSTICE SANDEEP SHAH

Order 20/09/2025

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

the quantity of narcotic substance recovered was below

commercial quantity and the recovery has been effected from the

car and not from the conscious possession of the appellants-

applicants. He further submits that there is non-compliance of

Section 52-A of the NDPS Act in the case in hand and that there

are no criminal antecedents of the appellants-applicants and they

(Uploaded on 20/09/2025 at 03:38:21 PM)

[2025:RJ-JD:42281] (2 of 3) [SOSA-1578/2025]

were on bail during the course of trial. He further submits that

considering the recovery being below commercial quantity, the

punishment imposed is 4 years' rigorous imprisonment by the

learned Trial Court. He thus prays for allowing of application for

suspension of sentence.

3. Per contra, the learned Public Prosecutor opposes the

application for suspension of sentence and submits that the

learned Trial Court has considered each and every aspect of the

matter and after considering the entire evidence threadbare and

ensuring of the mandatory provisions of the NDPS Act, 1985, the

conviction order has been passed, and therefore, the appellants-

applicants are not entitled for any indulgence whatsoever.

4. Upon consideration of the arguments advanced on behalf of

both the sides and having perused the entire record, including the

facts that there are certain arguable points with regard to the non-

compliance of the NDPS Act, 1985 in the case in hand, the

punishment imposed is 4 years', the appellants-applicants were on

bail during the course of trial, the recovered substance is below

commercial quantity as well as 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 sentence awarded to the accused

appellants-applicants.

5. Accordingly, the application for suspension of sentence filed

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

that the sentence passed by the learned Special Judge, NDPS

Cases(Additional Sessions Judge) Rawatsar District Hanumangarh

vide judgment dated 08.08.2025 in Special Session Case No.

03/2020 against the applicants Rampratap @ Pappu S/o Jelaram,

(Uploaded on 20/09/2025 at 03:38:21 PM)

[2025:RJ-JD:42281] (3 of 3) [SOSA-1578/2025]

Hanuman Prasad S/o Bhajanlal and Ramniwas S/o Jagdish 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.2,00,000/- with two sureties of

Rs.1,00,000/-, each to the satisfaction of the learned trial Judge

for his appearance in this Court on 28.10.2025 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 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/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 141-charul/-

(Uploaded on 20/09/2025 at 03:38:21 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