Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhimsen vs State Of Rajasthan (2026:Rj-Jd:20573)
2026 Latest Caselaw 7018 Raj

Citation : 2026 Latest Caselaw 7018 Raj
Judgement Date : 29 April, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Bhimsen vs State Of Rajasthan (2026:Rj-Jd:20573) on 29 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:20573]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc. Suspension Of Sentence Application (Appeal)
                                 No. 687/2026

Bhimsen S/o Prithvi Raj, Aged About 40 Years, R/o Narayanpura,
Police Station Bhavvala, District Fazilka, Punjab. (At Present
Lodged In District Jail Hanumangarh)

                                                                      ----Petitioner

                                      Versus

State Of Rajasthan, Through Pp

                                                                    ----Respondent




For Petitioner(s)            :    Mr. Achala Ram

For Respondent(s)            :    Mr. S.R .Choudhary, AGA




                HON'BLE MR. JUSTICE FARJAND ALI

Order

29/04/2026

1. The instant application has been filed on behalf of the

appellant under Section 430 of the Bharatiya Nagarik

Suraksha Sanhita, 2023 seeking suspension of sentence

awarded to him by the learned Additional Sessions Judge

(NDPS Act Cases), Sangariya vide judgment dated

10.04.2026 passed in Sessions Case No. 15/2020 (CIS No.

17/2020), whereby the appellant has been convicted for

offences under Sections 8/21 and 29 of the Narcotic Drugs

and Psychotropic Substances Act, 1985 and has been

sentenced to undergo one year and two months' rigorous

imprisonment along with a fine of Rs.5,000/-, in default of

(Uploaded on 01/05/2026 at 11:21:24 AM)

[2026:RJ-JD:20573] (2 of 6) [SOSA-687/2026]

payment of fine, to further undergo one month's rigorous

imprisonment.

2. Learned counsel for the appellant submits that the trial

court failed to properly appreciate the legal and factual

aspects, resulting in an erroneous finding of guilt. Being the

first appellate court, this Court may reappraise the evidence.

It is further submitted that the appellant remained on bail

during trial without misuse of liberty, and as the appeal will

take time for disposal, the sentence deserves to be

suspended.

3. Learned Public Prosecutor has opposed the prayer for

suspension of sentence.

4. Heard learned counsel for the parties and perused the

material available on record.

5. The distinction between grant of bail under Section 439

CrPC ( corresponding to Section 483 BNSS)and suspension

of sentence under Section 389 CrPC ( corresponding to

Section 430 BNSS)is well settled. While the former operates

at the pre-conviction stage, the latter comes into play post-

conviction and requires the appellate court to assess, prima

facie, the sustainability of the conviction and sentence under

challenge.

6. Upon conviction, the presumption of innocence stands

displaced; however, while considering suspension of

sentence, the appellate court is required to evaluate whether

the grounds raised in appeal disclose a substantial and

arguable case. If the material on record suggests that the

findings of the trial court may be debatable, the discretion

(Uploaded on 01/05/2026 at 11:21:24 AM)

[2026:RJ-JD:20573] (3 of 6) [SOSA-687/2026]

under Section 389 CrPC ( corresponding to Section 430

BNSS) can be justifiably invoked.Where the appeal raises

issues which, on prima facie consideration, indicate a

reasonable possibility of success, including reversal or

modification of conviction, the sentence may be suspended

pending adjudication.

7. This Court is guided by the enunciation of law by the

Hon'ble Supreme Court in Muna Bisoi v. State of Odisha

(February 16, 2026) , wherein it has been held that

prolonged pendency of criminal appeals, not attributable to

the convict, constitutes a valid ground for suspension of

sentence. Reliance has also been placed on Kashmira

Singh v. State of Punjab (1977) 4 SCC 291 , wherein the

Supreme Court deprecated continued incarceration of

convicts for long periods during pendency of appeals,

observing that such practice would amount to a travesty of

justice.

8. It is equally settled that while considering such

application, the appellate court is not required to record

conclusive findings on merits, as that would prejudice the

final adjudication. A prima facie satisfaction regarding the

arguability and substance of the grounds would suffice. The

appellate jurisdiction being a continuation of trial, the entire

evidence remains open to re-appreciation. The court may

ultimately affirm, modify, or set aside the conviction, or alter

the sentence, depending upon the outcome of such re-

evaluation.

(Uploaded on 01/05/2026 at 11:21:24 AM)

[2026:RJ-JD:20573] (4 of 6) [SOSA-687/2026]

9. Additionally, even where conviction is sustained, the

nature of offence or quantum of sentence may warrant

reconsideration at the appellate stage, which further justifies

a liberal approach in appropriate cases. This Court cannot

lose sight of the fact that it is burdened with a large number

of pending criminal appeals, and the likelihood of their early

disposal remains uncertain. In such circumstances,

continued incarceration, despite arguable grounds in appeal,

would not be justified, particularly when delay is not

attributable to the appellant.

10. In the present case, 10. In the present case, the

recovery alleged is of 06 grams of heroin (chitta), which is a

small quantity. It is noticed that there are apparent

deficiencies in compliance with the mandatory provisions of

the NDPS Act, which go to the root of the prosecution case

and require closer scrutiny at the stage of final hearing. In

cases under the NDPS Act, strict adherence to the prescribed

procedure is imperative and any lapse in compliance creates

serious doubt regarding the fairness of the recovery. The

sentence awarded is comparatively short, i.e., one year and

two months' rigorous imprisonment, and the appellant has

already remained in custody for a substantial period. The

appeal is not likely to be heard in the near future. The issues

raised are arguable and require re-appreciation of evidence.

If accepted, they may result in acquittal. They warrant

proper examination at the stage of final hearing, with a

reasonable possibility of benefit to the appellant.

(Uploaded on 01/05/2026 at 11:21:24 AM)

[2026:RJ-JD:20573] (5 of 6) [SOSA-687/2026]

11. Accordingly, the application for suspension of sentence

filed under Section 389 Cr.P.C. ( corresponding to Section

430 BNSS) is allowed and it is ordered that the

sentence passed by learned trial court, the details of which

are provided in the first para of this order, against the

appellant-applicant named above shall remain suspended till

final disposal of the aforesaid appeal and he shall be

released on bail provided he executes a personal bond in the

sum of Rs.50,000/-with two sureties of Rs.25,000/- each to

the satisfaction of the learned trial Judge 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 applicant 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(s), they will give in writing their changed address to the trial Court.

12. The learned trial Court shall keep the record of

attendance of the accused-applicant in a separate file. Such

file be registered as Criminal Misc. Case related to original

case in which the accused-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

(Uploaded on 01/05/2026 at 11:21:24 AM)

[2026:RJ-JD:20573] (6 of 6) [SOSA-687/2026]

cases in the trial court. In case the said accused applicant

does not appear before the trial court, the learned trial

Judge shall report the matter to the High Court for

cancellation of bail.

(FARJAND ALI),J 106-poojatak/-

(Uploaded on 01/05/2026 at 11:21:24 AM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter