Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meraj Khan Rafiq Khan vs The State Of Maharashtra
2025 Latest Caselaw 2228 Bom

Citation : 2025 Latest Caselaw 2228 Bom
Judgement Date : 13 August, 2025

Bombay High Court

Meraj Khan Rafiq Khan vs The State Of Maharashtra on 13 August, 2025

                                                           Cri. Appln. 2891/25
                                      1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

               933 CRIMINAL APPLICATION NO. 2891 OF 2025
                        IN CRI APEALST/7952/2025
                                  WITH
                 CRIMINAL APPLICATION NO. 2890 OF 2025
                        IN CRI APEALST/7952/2025
                                  WITH
                    CRIMINAL APPEAL ST. 7952 OF 2025

                         MERAJ KHAN RAFIQ KHAN
                                  VERSUS
                       THE STATE OF MAHARASHTRA
                                     ...
Advocate for Applicant : Mr. Shete Gajanan Shankarrao, (Through Legal Aid)
                  APP for Respondent/State : Mr. D.J. Patil
                                     ...

                    CORAM         : ARUN R. PEDNEKER, J.
                    Dated         : August 13, 2025

PER COURT :-

1. Heard the learned counsel for the applicant and the learned APP for

respondent/State.

2. Criminal Application No. 2890/2025 is filed for condoning delay of 30

days caused in filing the appeal. For the reasons stated in the application,

the application is allowed. Delay is condoned. The application is disposed of.

3. Criminal Application No. 2891/2025 is filed for suspension of

substantive sentence imposed on the applicant by the learned Additional

Sessions Judge, Aurangabad in Sessions Case No. 408/2022 vide judgment

and order dated 2.4.2025. The relevant operative part of the judgment is as

under :-

" ORDER

1. The accused Meraj Khan Rafiq Khan is convicted for the offence punishable under Sections 304 Part-II of the Indian Penal Code vide Section 235(2) of the Code of Criminal Procedure.

2. The accused Meraj Khan Rafiq Khan is sentenced to suffer rigorous imprisonment for ten years and to pay a fine of Rs.2,000/- (Rs. Two Thousand only) in default to payment of fine, to suffer further simple imprisonment for one month in respect of the offence punishable under Section 304 Part- II of the Indian Penal Code.

3. The accused Meraj Khan Rafiq khan is in jail since 21.05.2022. He is entitled to get set off from said date vide Section 428 of the Code of Criminal Procedure. "

4. The learned counsel for the applicant submits that the applicant is

behind bars since 21st May 2022 and the maximum sentence awarded is 10

years of rigorous imprisonment. The learned counsel submits that

considering that applicant is behind bars since 21.5.2022, the above

substantive sentence be suspended till the conclusion of the trial.

5. The learned APP strongly opposed the application on the ground that

serious offence is proved against the applicant.

6. Considered the submissions and perused the record. Hon'ble

Supreme Court in Criminal Appeal No. 3409/2025 (Special Leave Petition

(Crl) No. 11361/2025) in the case of Aasif @ Pasha Vs. The State of U.P. &

Ors. vide order dated 6.8.2025, in para 12 has held as under :-

"12. Way back in 1999, this Court in "Bhagwan Rama Shinde Gosai and Others v. State of Gujarat" reported in (1999) 4 SCC 421 stated that when a convicted person is sentenced to a fixed period of sentence and when he files an appeal under any statutory right, suspension of sentence should be considered by the Appellate Court liberally unless there are exceptional circumstances."

7. Considering that the applicant is behind bars since 21.05.2025 and it

is not known when the appeal would conclude and considering the judgment

of the Hon'ble Supreme Court in the above case, I deem it appropriate to

suspend the substantive sentence imposed on the applicant till the

conclusion of the trial.

8. In view of the above, the application filed for suspension of

substantive sentence is allowed. The above substantive sentence imposed

on the applicant is suspended on condition that applicant deposits the entire

fine amount, if already not deposited, before the trial Court. The applicant

shall be released on bail on such terms and conditions which the trial court

may deem fit and proper. The application stands disposed of.

9. Appeal is admitted. The learned APP waives service of notice for

respondent/State.

10. Call R. & P.

( ARUN R. PEDNEKER, J. )

ssc/

 
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