Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammad Ali Khan vs State Of Rajasthan ...
2026 Latest Caselaw 1320 Raj

Citation : 2026 Latest Caselaw 1320 Raj
Judgement Date : 30 January, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Mohammad Ali Khan vs State Of Rajasthan ... on 30 January, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:5539-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 D.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                No. 2151/2025

Mohammad Ali Khan S/o Haji Abdul Gani, Aged About 76 Years,
Resident Of Ward No.25, Mohalla Vyapariyan, Churu. (Lodged In
Churu Jail)
                                                                      ----Petitioner
                                      Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)           :     Mr. Vineet Jain, Sr. Advocate with
                                  Mr. Rajeev Bishnoi
For Respondent(s)           :     Mr. Rajesh Bhati, PP
                                  Mr. Deepak Menaria and
                                  Mr. Naresh Khatri



          HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Order 30/01/2026

1. The present application has been filed by the applicant under

Section 430 of BNSS, 2023 (389 of the Cr.P.C.) seeking

suspension of sentence awarded to him by learned Sessions

Judge, Churu, (hereinafter referred to as 'trial Court') vide

judgment dated 14.10.2025 passed in Session Case No.202/2022

whereby following sentences have been awarded against the

accused-applicant.

S.No Offence            Sentence                                   Fine
1.     120B         Life Imprisonment To pay a fine of Rs.50,000/-;
       IPC                            in default thereof to further
                                      undergo one years' rigorous
                                      imprisonment


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

applicant-appellant has only been convicted under Section 120B of

(Uploaded on 30/01/2026 at 03:43:43 PM)

[2026:RJ-JD:5539-DB] (2 of 3) [SOSA-2151/2025]

IPC as no overt act has been attributed to the present applicant-

appellant as he was not present at the time of incident on the

place of incident. He further submits that during trial, the

applicant-appellant was on bail.

3. Per contra, learned Public Prosecutor has though opposed

the application for suspension of sentence, however he is not in a

position to controvert the fact that any overt act has been

attributed to the present applicant-appellant as he was not

present on the place of incident.

4. We have considered the submissions made at the Bar and

have gone through the relevant record of the case.

5. In the considered opinion of this Court, and looking to the

fact that no overt act has been attributed to the present applicant-

appellant, without commenting on the merit and demerit of the

case, this Court deems it appropriate to suspend the sentence of

the applicant-appellant.

6. Accordingly, the application for suspension of sentence filed

by the applicant-appellant is hereby allowed. It is ordered that the

sentence passed by the learned Sessions Judge, Churu, vide

judgment dated 14.10.2025 in Session Case No.202/2022 against

applicant-Mohammad Ali Khan S/o Haji Abdul Gani 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.1,00,000/- each with two sureties of Rs.50,000/- each to the

satisfaction of the learned trial Judge for his appearance in this

Court on 04.03.2026 and whenever ordered to do so till the

disposal of the appeal on the conditions indicated below:-

(Uploaded on 30/01/2026 at 03:43:43 PM)

[2026:RJ-JD:5539-DB] (3 of 3) [SOSA-2151/2025]

(i) That he will appear before the trial Court in the month of January of every year till the appeal is decided.

(ii) 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.

(iii) Similarly, if the sureties change their address, they will give in writing their changed address to the trial Court.

7. 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 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.

8. Needless to state that the observations made hereinabove in

relation to guilt or otherwise of the applicant is prima-facie opinion

considering the material to the extent necessary for the purpose

of consideration of instant application. None of the parties shall

rely upon the findings or observations made herein at the time of

arguing final hearing of the appeal.

(CHANDRA SHEKHAR SHARMA),J (VINIT KUMAR MATHUR),J 17-T.Singh/-

(Uploaded on 30/01/2026 at 03:43:43 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter