Citation : 2022 Latest Caselaw 5779 Bom
Judgement Date : 23 June, 2022
953-CriRev187.22
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
953 CRIMINAL REVISION APPLICATION NO.187 OF 2022
WITH APPLN/2013/2022 IN REVN/187/2022
ANSARKHAN GULAMRASULKHAN @ NASIMKHAN AND ANOTHER
VERSUS
THE STATE OF MAHARASHTRA
Mr. Prakashsing B. Patil, Advocate for applicants;
Ms. V. S. Choudhari, A.P.P. for respondent
CORAM : S. G. MEHARE, J.
DATE : 23rd June, 2022
P.C.
1. Heard the learned Counsel for the applicants.
2. Issue notice to the respondent, returnable on 14.07.2022. The
learned A.P.P. waives service of notice for the respondent/State.
3. Call for record and proceeding.
4. Learned counsel for the applicants would submit that the
applicants have good case on merits. Since the evidence is not
appreciated properly, the trial Court as well as the Appellate Court
have come to the wrong conclusions. The applicants have deposited
the fine amount. The learned trial Court sentenced the applicants to
suffer RI for three months and the first Appellate Court has confirmed
953-CriRev187.22
the said order. It is also submitted by the learned Counsel for the
applicants that the applicants never misused the liberty granted to
them. Hence, the corporal sentence may be suspended.
5. The applicants have a case to be heard on merits. Fine amount
has already been deposited by the applicants. The applicants are
young boys. There are reasons to suspend the sentence. Hence, the
following order -
i) The execution of sentence imposed by the learned Judicial
Magistrate, First Class, Chopda, in S.C.C.No. 179 of 2014 by
judgment and order dated 27.09.2017 and confirmed by the
learned Additional Sessions Judge-2, Amalner, in Criminal
Appeal No. 25 of 2017 by judgment and order dated
18.06.2022, is suspended till the next date.
ii) The applicants be released on bail on furnishing P.B. and
S.B. of Rs.15,000/- each with one solvent surety of the like
amount.
iii) Bail before the learned Sessions Judge at Amalner.
(S. G. MEHARE, J.)
amj
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!