Citation : 2021 Latest Caselaw 4130 Bom
Judgement Date : 5 March, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.113 OF 2021
WITH
CRIMINAL APPLICATION NO.593 OF 2021
IN
CRIMINAL APPEAL NO.113 OF 2021
1. Akash s/o Siddheswar Dhengale,
Age : 21 years, Occu. Agri.,
2. Vijay s/o Madhukar Surung,
Age : 26 years, Occu. Agri.,
Both R/o Walkhed, Tal. Partur, APPELLANTS/
District Jalna APPLICANTS
VERSUS
The State of Maharashtra,
through P.I., Partur Police Station,
District Jalna RESPONDENT
----
Mr. P.A. Bhosale, Advocate for the appellants/applicants
Smt. R.P. Gaur, A.P.P. for the respondent/State
----
CORAM : MANGESH S. PATIL, J.
DATE : 05.03.2021
PER COURT :
Heard.
2. Admit the appeal. Call R & P. The learned A.P.P. waives service
of notice.
2 CRIAPL113-2021
3. The appellants/applicants have been sentenced to suffer rigorous
imprisonment maximum of five years. They have deposited the fine amount.
There are no exceptional circumstances not to suspend the sentence when
they were already on bail during trial. One can place reliance on the decision
of the Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of
Gujarat and others; AIR 1999 SC 1859.
4. The substantive sentence imposed on the appellants/applicants
by the impugned judgment and order shall stand suspended during pendency
of Criminal Appeal No.113/2021. The appellants/applicants be released on
same bail with fresh bonds to be executed before the Trial Court.
5. Criminal Application No.593/2021 stands disposed of.
[MANGESH S. PATIL]
JUDGE
npj/CRIAPL113-2021
3 CRIAPL113-2021
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!