Citation : 2024 Latest Caselaw 2556 Bom
Judgement Date : 29 January, 2024
2024:BHC-AUG:1851-DB
14-Criappl-3679-2023.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO. 3679 OF 2023
IN
CRIMINAL APPEAL NO. 898 OF 2023
1. Prasad s/o Ramrao Rachure
2. Saraswatibai w/o Ramrao Rachure ... Applicants
Versus
The State of Maharashtra ... Respondent
...
Mr. R. S. Deshmukh [Senior Advocate] a/w Ms. Kojagiri M. Salve i/b Mr. V.
A. Chavan and Mr. D. R. Deshmukh, Advocate for the Applicants
Mr. S. D. Ghayal, Addl. P.P. for the Respondent/State
...
CORAM : R.G. AVACHAT &
NEERAJ P. DHOTE, JJ.
DATE : 29.01.2024
PER COURT :
1. This is an Application for suspension of substantive sentence imposed
upon the Applicants by the learned Additional Sessions Judge, Biloli District
Nanded, in Sessions Case No.09/2017 vide Judgment and Order dated
04/08/2023, thereby convicting them for the offences punishable under Sections
302 read with Section 34 of the Indian Penal Code and sentencing them to suffer
life imprisonment and to pay fine of Rs.5000/- each, in default, to undergo
rigorous imprisonment for three months.
2. Heard the learned Senior Advocate Mr. Deshmukh for the Applicants /
Accused and Mr. S. D. Ghayal, learned Addl. P.P. for the Respondent / State.
Learned Addl. P.P. opposes the Application and submits that the Application
may not be allowed and he has strong objections for the same.
3. It is the prosecution's case that the Appellants and acquitted co-accused
set on fire the victim. The case is based on three dying declarations. Prima
1
14-Criappl-3679-2023.odt
facie, three dying declarations are inconsistent to each other. In first dying
declaration, it is seen that, the story of accident is narrated, whereas, in second
dying declaration, it is seen that the story of suicide is narrated. The Appellants
were on bail during the trial.
4. In view of the aforesaid circumstances, we proceed to pass the following
order:
ORDER
(i) The Criminal Application is allowed. (ii) The substantive sentence imposed by the learned Additional Sessions
Judge, Biloli District Nanded vide Judgment and Order dated 04/08/2023 on the Applicants / Appellants, namely, Prasad s/o Ramrao Rachure and Saraswatibai w/o Ramrao Rachure, is suspended during the pendency of the present Appeal.
(iii) The Applicants/ Appellants be released on bail on furnishing P.R. Bond of Rs.15000/- [Rupees Fifteen Thousand Only] each with one surety in the like amount each.
(iii) Bail before the Trial Court. (iv) The Applicants / Appellants shall not change their residential address
without intimation to the concerned Police Station.
7. Criminal Application stands disposed of accordingly.
[NEERAJ P. DHOTE, J.] [R.G. AVACHAT, J.] Sameer
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!