Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Rajasthan High Court - Jodhpur

Sahanawaj vs State Of Rajasthan (2026:Rj-Jd:1162) on 9 January, 2026

Author: Farjand Ali

Bench: Farjand Ali

[2026:RJ-JD:1162]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                                No. 1885/2025

                                          In

                    S.B. Criminal Appeal No.2373/2025

1.       Sahanawaj S/o Nakmohammed, Aged About 34 Years, R/
         o    Kupkalla     Sadar,police          Station           Ahmedgarh,district
         Sangrur,(Pb) (Confined In Sub Jail,sujangarh)
2.       Saukat Ali S/o Roshan Khan, Aged About 32 Years, R/o
         Kupkalla Sadar,police Station Ahmedgarh,district Sangrur,
         (Pb) (Confined In Sub Jail,sujangarh)
                                                                       ----Petitioners
                                      Versus
State Of Rajasthan, Through Pp
                                                                      ----Respondent


For Petitioner(s)           :     Mr. BR Bishnoi
For Respondent(s)           :     Mr. Shree Ram Choudhary, PP



                HON'BLE MR. JUSTICE FARJAND ALI

Order 09/01/2026

1. The instant application for suspension of sentence has been moved on behalf of the applicants in the matter of judgment dated 10.09.2025 passed by the learned Special Judge, NDPS Act Cases (Additional Session Judge) Sujangarh in Sessions Case No.05/2019 whereby they were convicted and sentenced to suffer maximum ten years' RI along with a fine of Rs.1,00,000/- under Sections 8/15 and 8/29 of NDPS Act for each count.

2. It is contended by the learned counsel for the appellants that the learned trial Judge has not appreciated the correct, legal (Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (2 of 7) [SOSA-1885/2025] and factual aspects of the matter and thus, reached at an erroneous conclusion of guilt, therefore, the same is required to be appreciated again by this court being the first appellate Court. Hearing of the appeal is likely to take long time, therefore, the application for suspension of sentence may be granted.

3. Per contra, learned public prosecutor has vehemently opposed the prayer made by learned counsel for the accused-applicants for releasing the appellant on application for suspension of sentence.

4. Heard learned counsel for the parties and perused the material available on record.

5. There exists a fine yet significant distinction between the grant of bail under Section 439 of the Code of Criminal Procedure, 1973, and the suspension of sentence under Section 389 CrPC. While the power exercised under Section 439 CrPC is essentially discretionary in nature and operates at the pre-conviction stage, the jurisdiction under Section 389 CrPC, though also discretionary, is qualitatively different and operates post-conviction. Under Section 389 CrPC, the appellate court is vested with a distinct authority; however, the core consideration before the appellate forum must necessarily be whether the judgment of conviction and the consequent order of sentence are sustainable in the eyes of law.

6. It is trite that the presumption of innocence, which enures in favour of an accused, comes to an end upon conviction. Consequently, while considering an application under Section (Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (3 of 7) [SOSA-1885/2025] 389 CrPC, the appellate court is required to examine the grounds raised in the appeal, and for such purpose, the oral and documentary evidence must be looked into. Where, upon appreciation of evidence, it appears that the conclusions drawn by the trial court may be erroneous, and where logical, legal and sustainable arguments are advanced assailing the findings, disclosing a strong and arguable case, the appellate court is duty-bound to consider such contentions.

7. Where the sustainability of the conviction itself becomes debatable, and where the grounds raised in appeal, if adjudicated in favour of the appellant, disclose a real and substantial possibility of success, and where, prima facie, it appears that the conviction may be reversed and the appellant may be acquitted, the appellate court ought to suspend the sentence pending disposal of the appeal.

8. Such discretion deserves to be exercised with greater circumspection in cases where the appellate forum has sufficient reason to believe that the appeal is not likely to be taken up for hearing in the near future. In such circumstances, the court is required to assess whether the grounds raised are not merely ornamental but possess real substance and force, for the simple reason that if the appeal ultimately succeeds, the period of incarceration already undergone cannot be undone or restituted. In such a situation, the court should incline towards suspending the sentence.

(Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (4 of 7) [SOSA-1885/2025]

9. At the same time, it is well settled that the appellate court is not required to record any definitive or conclusive finding, as doing so would amount to forming a pre-determined opinion on the merits of the appeal at an initial stage, without affording a full hearing on the appeal itself. It is sufficient if the court merely indicates that the grounds raised are prima facie appreciable, logical and legally tenable, that they are founded upon settled principles of law, and that there appears to be improper evaluation or assessment of evidence, or non-consideration / disregard of relevant statutory provisions.

10. It is also to be borne in mind that in several cases, the conviction may ultimately be converted to a lesser offence, or the propriety of the sentence imposed by the trial court, being within its discretionary domain may also require reconsideration, particularly whether an adequate and proportionate sentence was imposed after due hearing on the point of sentence. These aspects, too, are open to re- examination at the appellate stage.

11. An appeal, in its true sense, is an extension of the trial, for the reason that additional evidence may be taken, and the entire body of evidence is subject to re-appreciation on both factual and legal parameters. At this stage, the appellate court is empowered to set aside the conviction, modify it, remand the matter, or maintain the judgment, as the case may be.

12. In the High Court, thousands of criminal appeals have remained pending for the last 20-30 years, including jail (Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (5 of 7) [SOSA-1885/2025] appeals, where even the likelihood of early hearing does not appear forthcoming. In such matters, instead of taking an irreversible risk, the court must proceed on the safer side by placing paramount importance on human dignity and personal liberty.

13. In the present case, the appellant has suffered more than half of the sentence awarded to him. It prima facie appears that the mandatory mandate of Section 52-A of the NDPS Act, which prescribes the statutory procedure for preparation of inventory, drawing of samples, and certification thereof under judicial supervision, has not been complied with in its letter and spirit. The seized contraband was not produced before the Court in its original form, nor was any inventory prepared strictly in accordance with the requirements of Section 52-A of the Act. Furthermore, the Magistrate, before whom such inventory and sampling were allegedly undertaken, was not examined during the trial, thereby rendering it impossible to judicially verify the factum of recovery and the sanctity of the seized material, particularly when the original case property was not produced before the trial Court.

14. All the issues raised are vital in nature and carry sufficient force and substance, such that if they are adjudicated in favour of the appellant, the possibility of acquittal cannot be ruled out. The grounds raised are appreciable and necessitate definitive adjudication, which would require meticulous examination and re-appreciation of evidence, and (Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (6 of 7) [SOSA-1885/2025] there exists a reasonable possibility that such exercise may ultimately enure to the benefit of the appellant.

15. Accordingly, the application for suspension of sentence filed under Section 389 Cr.P.C. 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-applicants named above shall remain suspended till final disposal of the aforesaid appeal and they shall be released on bail provided each of them 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 they will appear before the trial Court in the month of January of every year till the appeal is decided.
2. That if the applicants change the place of residence, they will give in writing 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.

16. The learned trial Court shall keep the record of attendance of the accused-applicants 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 (Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) [2026:RJ-JD:1162] (7 of 7) [SOSA-1885/2025] for statistical purpose relating to pendency and disposal of cases in the trial court. In case the said accused applicants do 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 69-divya/-

(Uploaded on 14/01/2026 at 05:22:50 PM) (Downloaded on 14/01/2026 at 07:00:24 PM) Powered by TCPDF (www.tcpdf.org)