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

Suzanne Lousie Martin Vs. State of Rajasthan & ANR. [2009] INSC 83 (16 January 2009)
2009 Latest Caselaw 79 SC

Citation : 2009 Latest Caselaw 79 SC
Judgement Date : Jan/2009

    

Suzanne Lousie Martin Vs. State of Rajasthan & ANR. [2009] INSC 83 (16 January 2009)

Judgment

IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.78 OF 2009 (Arising out of SLP(Crl.) No.6783 of 2008) Suzanne Louise Martin ..Appellant versus State of Rajasthan & Another ..Respondents ORDER Leave granted.

Heard learned counsel for the parties.

This Appeal has been filed against the order dated 29.07.2008 passed by the Division Bench of the High Court of Judicature for Rajasthan at Jodhpur in D.B.Criminal Miscellaneous Bail Application/Suspension of Sentence Petition No.

712 of 2008 in D.B.Criminal Appeal No.344 of 2008 whereby the High Court has suspended the sentence awarded to the accused-respondent No.2 under Section 389, Cr.P.C. and granted him bail on certain conditions.

We have carefully perused the record in this case, especially the first information report bearing No.18 dated 9.1.2008 registered under Sections 376 & 450 of the Indian Penal Code at Police Station Ambamata District, Udaipur in which serious allegations have been made against the respondent-accused. The appellant is a British journalist and business woman. She had come to India and was staying in Pardeshi Guest House, Udaipur. On 23/24.12.2007, the respondent No.2, who was running the guest house, barged into the room where the appellant was staying and forcibly raped her. She has alleged that because of this incident she was emotionally, mentally and physically wrecked and became totally uncapicitated to even think and act like a normal human being.

We have also perused the judgment of the trial Court convicting the accused on both counts and awarded life imprisonment under Section 376, IPC .

Under the circumstances, without expressing any opinion on the merits of the dispute and culpability of the accused, we are certainly of the opinion that this was not a fit case where the sentence awarded should have been suspended and the accused released on bail. The High Court was, thus, totally unjustified in granting bail to the accused, or in suspending the sentence.

Accordingly, we accept this appeal, set aside the impugned judgment of the High Court and cancel the bail granted to the accused-respondent No.2. He shall be taken -3- into custody forthwith. However, we would request the High Court to dispose of the appeal expeditiously.

.........................J. [MARKANDEY KATJU]

...........................J.

NEW DELHI;

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