Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tushar @ Tukaram Ramling ... vs The State Of Maharashtra And ...
2023 Latest Caselaw 8386 Bom

Citation : 2023 Latest Caselaw 8386 Bom
Judgement Date : 18 August, 2023

Bombay High Court
Tushar @ Tukaram Ramling ... vs The State Of Maharashtra And ... on 18 August, 2023
Bench: S. G. Mehare
2023:BHC-AUG:17580
                                                  1                2-Cri.Appln.3063-23+1.odt


                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        BENCH AT AURANGABAD

                                 2 CRIMINAL APPLICATION NO.3063 OF 2023
                                 IN REVN/238/2023 WITH REVN/238/2023

                               TUSHAR @ TUKARAM RAMLING KSHIRSAGAR
                                              VERSUS
                                    THE STATE OF MAHARASHTRA

                                                      ...
                              Advocate for Applicant : Mr. Pande Balraj Prakash.
                               APP for Respondent-State : Mr. S. B. Narwade.
                                                      ...

                                                CORAM :     S. G. MEHARE, J.
                                                DATE :      18.08.2023

                     PER COURT :-


                     1.      Issue notice to the respondent. Learned APP waives

                     service of notice for the respondent-State.


                     2.      Call Record and Proceedings.


                     3.      The applicant seeks suspension of sentence imposed

                     upon him by the learned Judicial Magistrate First Class, Court

                     No.15, Aurangabad by her judgment and order passed in

                     RCC.No.941 of 2014, dated 13.01.2020, to suffer R.I. for one

                     year for the offence punishable under Section 354(D) of the

                     IPC and R.I. for 15 days for the offence punishable under

                     Section 341 of the IPC and confirmed by the learned

                     Additional Sessions Judge, Aurangabad in Criminal Appeal

                     No.12 of 2020, dated 10.08.2023.



                ::: Uploaded on - 18/08/2023                   ::: Downloaded on - 19/08/2023 10:23:13 :::
                                     2              2-Cri.Appln.3063-23+1.odt




     4.      Learned counsel for the applicant would submit that it is

     a short term sentence. The applicant has legal points to argue.

     Section 354(D) of the IPC has been misinterpreted. After

     dismissal of the appeal, he has been taken into custody. The

     applicant has no bad past. Hence, the sentence may be

     suspended.


     5.      Learned APP submits that there are two concurrent

     judgments against the applicant holding him guilty for the

     offences, for which, he has been sentenced to suffer

     imprisonment. There are no legal grounds to argue. It was an

     offence against a woman. Hence, criminal application may not

     be allowed.


     6.      Perused the impugned judgments and orders. The

     normal rule for suspending the sentence is to suspend the

     sentence, if there are no exceptional circumstances. It is a short

     term sentence of one year and 15 days. The applicant appears

     to have the grounds to argue in the revision. Therefore, he

     deserves suspension of sentence. Hence, the following order :

                                    ORDER

(i) Criminal Application is allowed.

                                        3               2-Cri.Appln.3063-23+1.odt


             (ii)     The      execution,     implementation,       effect     and

operation of the sentence to suffer R.I. for one year for the offence punishable under Section 354(D) of the IPC and R.I. for 15 days for the offence punishable under Section 341 of the IPC imposed upon the applicant in R.C.C.No.941 of 2014 by the learned Judicial Magistrate First Class, Court No.15, Aurangabad by her judgment and order dated 13.01.2020 and confirmed by the learned Additional Sessions Judge, Aurangabad in Criminal Appeal No.12 of 2020, dated 10.08.2023 has been suspended till conclusion of the revision.

(iii) 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 Additional Sessions Judge, Aurangabad.

             (v)      Stand over to 06.10.2023.




                                                         (S. G. MEHARE, J.)

                                            ...

     vmk/-





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter