Citation : 2021 Latest Caselaw 10457 Bom
Judgement Date : 5 August, 2021
Order 0508apeal312.21
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 312/2021.
Leshkumar Leeladhar Gokhale.
-VERSUS-
The State of Maharashtra, P.S. Jaripatka, Nagpur.
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
Shri R.M. Patwardhan, Advocate for the Appellant.
Shri M. Khan, A.P.P. for the Respondent.
CORAM : VINAY JOSHI, J.
DATE : AUGUST 05, 2021.
Heard.
2. Admit. Call for records and proceedings.
Learned A.P.P. waives notice for the respondent.
....
Criminal Application (APPA) No.425/2021.
Heard.
2. The applicant/appellant is seeking for
suspension of execution of the sentence passed in
Special Child Protection Case No.140/2015 dated
22.07.2021, whereby the learned Trial Judge has
Order 0508apeal312.21
held the appellant/applicant guilty for the offence
punishable under Sections 354-A and 448 of the
Indian Penal Code and Sections 11 and 12 of the
Protection of Children from Sexual Offences Act,
2012. The maximum punishment awarded by the
trial Court is to undergo rigorous imprisonment for
two years along with total fine of Rs.2500/-.
3. It is submitted that the appellant/
applicant has high chances of success in the
appeal. With the assistance of the learned Counsel
for the appellant, I have gone through the
impugned judgment. The appellant/applicant has
deposited the entire fine amount before the trial
Court, and he was on bail during the trial. The
punishment awarded is of fixed term of 2 years,
and there is no likelihood of appeal reaching for
final hearing in near future. Having regard to
these facts, the execution of substantive sentence
imposed by the learned Trial Judge vide judgment
and order dated 22.07.2021 in Special Child
Protection Case No.140/2015, is suspended till
Order 0508apeal312.21
final hearing of this appeal.
In the meantime, the appellant/
applicant be released on bail on his furnishing P.R.
Bond in the sum of Rs.25,000/- with one surety in
the like amount.
4. Criminal Application is accordingly
disposed of.
JUDGE Rgd.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!