Citation : 2021 Latest Caselaw 2176 Chatt
Judgement Date : 6 September, 2021
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
Criminal Revision No.558 of 2021
• Vinod Prajapati Son Of Ram Lal Prajapati Aged About 40 Years Village Kaskela
(Avanrapar), Thana Jainagar, Tahsil And District Surajpur (Chhattisgarh)
---- Applicant
Versus
• State Of Chhattisgarh Through S.H.O. Jainagar, District Surajpur (Chhattisgarh)
---- Respondent
06.9.2021 Shri Hariom Rai, counsel for the applicant.
Shri Devesh Verma, Govt. Advocate for the State/respondent.
Heard on admission.
Admit.
Issue notice to the respondent.
Learned counsel for the State accepts notice on behalf of the State.
Also heard on IA No.01/2021 for suspension of sentence and grant of bail to the applicant during the pendency of the revision.
The applicant has been convicted and sentenced by the Judicial Magistrate First Class, Surajpur, distt. Surajpur (CG) in Criminal Case No.1809/2013 in the following manner:-
Conviction Sentence Fine In default of
U/S payment of Fine
354 IPC Rigorous imprisonment Rs.100/- SI for 15 days
for 01 year
323 IPC Till the rising of the Rs.500/- SI for 15 days
Court
In an appeal (Cr.A. No.17/2019) the learned appellate court vide judgment dated 31.7.2021 upheld the judgment of conviction and order of sentence passed by the trial Court.
Learned counsel for the applicant submits that the applicant was on bail during the trial and after the judgment of the appellate Court he is in jail since 31.7.2021. He further submits that the applicant has a good case on merit and he has not misused the bail granted to him during the time of trial and also appeal and there is no likelihood of this revision being heard in near future, therefore, sentence awarded to the applicant may be suspended and he may be released on bail.
Per contra, learned counsel for the State opposes the bail application.
Heard learned counsel for the parties and perused the documents available on record.
Looking to the short sentence awarded to the applicant and also considering the fact that the applicant was on bail during trial and appeal, as stated by his counsel, and further for the reason that there is no likelihood of this revision being heard finally in near future, I am of the opinion that this is a fit case to suspend the sentence and release the applicant on bail.
Accordingly, the bail application (IA No.01/2021) is allowed. It is directed that substantive jail sentences imposed upon the applicant shall remain suspended during the pendency of this revision and he shall be released on bail on his furnishing a personal bond in the sum of Rs.25,000/- with one surety in the like sum to the satisfaction of the concerned trial Court for his appearance before the Registry of this Court on 07.12.2021. Thereafter, he shall appear before the concerned trial Court on a date given by the Registry of this Court and on all such subsequent dates as would be given to the applicant in this behalf by that Court, till disposal of the instant revision. It is made clear that fine sentence is not suspended.
List this case for further orders in due course.
Sd/-
(N.K. Chandravanshi) Judge
Bini
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!