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

Rameshwar @ Bhola vs State Of Chhattisgarh
2021 Latest Caselaw 3803 Chatt

Citation : 2021 Latest Caselaw 3803 Chatt
Judgement Date : 20 December, 2021

Chattisgarh High Court
Rameshwar @ Bhola vs State Of Chhattisgarh on 20 December, 2021
                                                                          Page 1 of 2

               HIGH COURT OF CHHATTISGARH, BILASPUR

                                   Order Sheet

                             CRA No. 1652 of 2021

Rameshwar @ Bhola, S/o Jagdish Yadav, Aged About 18 Years, R/o Block No.
14, Qr. No. 07, Atal Awas, Jawahar Nagar, Police Station- Jamul, District- Durg
(C.G.)
                                                                      ---- Appellant
                                  Versus
State of Chhattisgarh, Through: Police Station- Jamul, District- Durg (C.G.)
                                                                    ---Respondent

20.12.2021 Mr. Manoj Kumar Mishra, counsel for the appellant.

Mr. K.K. Singh, Govt. Advocate for the State/respondent. Heard on admission.

Admit.

Also heard on application for suspension of sentence and grant of bail to the appellant.

By the impugned judgment dated 17.11.2021 passed by the learned Additional Sessions Judge, Fourth F.T.C., Durg, Special Court (Prevention of Children from Sexual Offences Act, 2012) in Special Session Trial (POCSO) No. 40/2018, the appellant stands convicted, as under:-

                     Conviction                           Sentence
              U/s 452 of IPC             : R.I. for 3 years and fine of Rs.2000/-, in
                                           default of payment of fine, additional
                                           S.I. for 1 month.

U/s 8 of POCSO Act, : R.I. for 3 years and fine of Rs.2000/-, in 2012 default of payment of fine, additional S.I. for 1 month.

Considering the fact that the maximum jail sentence awarded to the appellant is RI for three years, the appellant was on bail during trial and did not misuse the liberty granted to him and even after conviction, his jail sentence was temporarily suspended by the trial Court under Section 437(A) of Cr.P.C., so as to make him convenient to prefer an appeal and get bail from this Court and further considering the fact that the appeal being of the year 2021, final hearing of the same will likely to take time, I am inclined suspend the sentence of appeal and release him on bail.

Accordingly, application for suspension of sentence and grant of bail is allowed and it is directed that execution of further substantive jail sentence of the appellant shall remain suspended and he shall be released on bail on his executing a personal bond in sum of Rs. 25,000/- with one surety in the like sum to the satisfaction of trial Court for his appearance before the Registry of this Court on 16th February, 2022. He shall thereafter appear before the trial Court on a date to be given by the Registry of this Court and shall continue to appear there on all such subsequent dates as are given to him by the said court till the disposal of this appeal.

Call for the record of the court below within four weeks. List this appeal for final hearing in due course.

Sd/-

(Narendra Kumar Vyas) Judge

Arun

 
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