Citation : 2023 Latest Caselaw 4129 Bom
Judgement Date : 24 April, 2023
1/2 14 APEAL 476-23.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 476 of 2023
WITH
INTERIM APPLICATION NO. 1546 OF 2023
IN
CRIMINAL APPEAL NO. 476 OF 2023
Prafulla Krishna Bhandare and ors .. Appellants
Versus
The State of Maharashtra .. Respondent
...
Mr.Nagesh Y. Chavan for the appellant/applicant.
Ms.P.N. Dabholkar, APP for the State.
CORAM: BHARATI DANGRE, J.
DATED : 24th APRIL 2023 P.C:-
Appeal No.476/2023.
1 Heard. Admit.
Call for Record and Proceedings.
The learned APP waives notice for respondent no.1.
IA No.1546/2023.
2 By the present Interim Application filed under Section 389 of Cr.P.C, the sentence imposed upon the appellants by the Sessions Judge in Sessions Case No.57/2013 is sought to
Tilak
2/2 14 APEAL 476-23.doc
be suspended. It is also informed that on 4/3/2023, the Sessions Judge has suspended the substantive sentence and released on the applicant on bail by furnishing sureties.
3 Considering the impugned judgment and the fact that the sentence imposed upon the accused persons on being convicted u/s, 143, 148, 149 along with Section 324 IPC and since the sentence imposed is of fixed term and minuscule in nature, in the wake of the decision of the Hon'ble Apex Court in Bhagwan Rama Shinde Gosai & Ors Vs. State of Gujarat, (1999) 4 SCC 421, I deem it appropriate to suspend the sentence and release the applicant on bail by continuing the order dated 4/3/2023 passed by the Sessions Judge.
( SMT. BHARATI DANGRE, J.)
Tilak
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!