Citation : 2023 Latest Caselaw 8303 Bom
Judgement Date : 11 August, 2023
2023:BHC-AUG:17221
1 962-Cri.Appln.2768-23+1.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
962 CRIMINAL APPLICATION NO.2768 OF 2023
IN REVN/218/2023 WITH REVN/218/2023
SURESH WAMANRAO GAIKWAD
VERSUS
THE STATE OF MAHARASHTRA
...
Advocate for Applicant : Mr. S. R. Bagal h/f Mr. Gadegaonkar
Bharat N.
APP for Respondent-State : Mr. S. P. Deshmukh.
...
CORAM : S. G. MEHARE, J.
DATE : 11.08.2023
PER COURT :-
1. Heard the learned counsel for the applicant and learned
APP for the respondent-State.
2. The applicant seeks suspension of sentence imposed
upon him by the learned Trial Court and confirmed by the
learned Appellate Court.
3. Learned counsel for the applicant would submit that the
applicant has been convicted for a short term imprisonment.
He has good case on merit. Whether the offence alleged
against him constitute or not is to be considered. There were
::: Uploaded on - 11/08/2023 ::: Downloaded on - 12/08/2023 10:46:54 :::
2 962-Cri.Appln.2768-23+1.odt
no antecedents against the applicant. Hence, his sentence may
be suspended.
4. Learned APP has strongly opposed the application. He
would submit that offence against the applicant was serious in
nature. Considering the nature of allegation, the term of
imprisonment may not be the ground to consider the request
for suspension of sentence. Hence, suspension may not be
granted.
5. Perused the impugned judgments and orders. There
appears scope for hearing the criminal revision application on
legal issues. The sentence was for a short term. Therefore, the
discretion under Section 389 of the Cr.P.C. may be exercised in
this case. Hence, the following order :
ORDER
(i) Criminal Application is allowed.
(ii) The execution, implementation, effect and
operation of the sentence imposed upon the
applicant by the learned 2nd Adhoc Assistant
Sessions Judge, Nanded, in Sessions Case No.29 of
2014 by the judgment and order dated 30.01.2016
3 962-Cri.Appln.2768-23+1.odt
and confirmed by the learned Sessions Judge,
Nanded in Criminal Appeal No.13 of 2016, dated
13.06.2023 has been suspended till the conclusion
of the criminal revision application.
(iii) The applicant be released on bail on executing P.B.
and S.B. of Rs.50,000/- (Rupees Fifty Thousand
only) with one solvent surety of like amount.
(iv) Bail before the learned Sessions Judge, Nanded.
(v) Call Record and Proceedings.
(vi) The applicant shall be released only after
depositing the fine, if not deposited.
(vii) Stand over to 07.10.2023.
(S. G. MEHARE, J.)
...
vmk/-
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!