Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajiv Kumar @ Raju vs State Of Chhattisgarh
2022 Latest Caselaw 5379 Chatt

Citation : 2022 Latest Caselaw 5379 Chatt
Judgement Date : 24 August, 2022

Chattisgarh High Court
Rajiv Kumar @ Raju vs State Of Chhattisgarh on 24 August, 2022
                                                                                    Page 1 of 3

                     HIGH COURT OF CHHATTISGARH, BILASPUR
                                         Order Sheet
                                    CRA No. 79 of 2021
                   Kailash Kumar Bareth Versus State Of Chhattisgarh

                       CRA/363/2020,CRA/559/2020,CRA/404/2020,
DB
Hon'ble Shri Sanjay K. Agrawal and
Hon'ble Shri Sachin Singh Rajput JJ.



 24.08.2022         Mr. Anuroop Panda, counsel for the appellant.

                    Mr. Sudeep Verma, Dy. Govt. Advocate for the State/respondent.

Heard on I.A.No.02/2021, application for suspension of sentence and

grant of bail to the appellant.

By the impugned judgment and order of sentence dated 18.02.2020

passed by the learned Additional Sessions Judge Fast Track Court, Raigarh

(C.G.) in Special Criminal Case (POCSO Act) No.9/2019, the present

appellant has been convicted and sentenced in the following manner:-

Conviction Sentence Under Section 21 of POCSO Act R.I. for 6 months and fine of Rs.

1000/- and in default of payment of fine additional R.I. for 3 Months.

Under Section 6 r/w Section 17 of R.I. for 20 years and fine of POCSO Act. Rs.5000/- and in default of payment of fine Additional R.I. for 6 months.

Mr. Anuroop Panda, learned counsel for appellant submits that appellant

has not committed any offence and has been falsely implicated in this case. He

further submits that the present appellant never did anything to the victim nor

did he misbehave with the prosecutrix in any manner what so ever. According

to the counsel for the appellant, the only allegation against the present

appellant is that he introduced the victim to co-accused Tej Kumar who has

already been granted bail by co-ordinate bench of this Court vide order dated

04.01.2022, therefore, he may also be released on bail.

Mr. Sudeep Verma, learned State Counsel submits that the case of

appellant-Kailash is not identical to that of co-accused-Tej Kumar as he is the

person who took the victim to co-accused-Akbar Khan which ultimately

culminated in commission of rape by one of co-accused-Akbar Khan.

We have heard learned counsel for the parties and considered their rival

submissions and also perused the records with utmost circumspection.

Taking into consideration the evidence available on record, considering

the facts and circumstances of the case, looking to the role attributed to the

appellant, that there is no allegation of rape or misbehavior with the victim

against him, that the only allegation against him is that he introduced the victim

to one of the accused Tej-Kumar, and that the present appellant is in jail since

23.03.2019 and further considering the fact that the co-accused-Tej Kumar has

already been granted bail by the co-ordinate Bench of this Court, we are of the

opinion that it is a fit case to suspend the sentence and grant of bail to

appellant Kailash. Accordingly, I.A.No.02/2021 is allowed.

The substantive jail sentence awarded to the appellant Kailash Kumar

Bareth is suspended during the pendency of this appeal and he is directed to

be released on bail on his furnishing a personal bond in the sum of Rs.

25,000/- along 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

30th September, 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.

However, observation made herein-above is only confined to disposal of

bail application and shall not be construed as opinion on merits of the matter.

Certified copy as per rules.

List these cases for final hearing.

                       Sd/-                                  Sd/-
              (Sanjay K. Agrawal)                   (Sachin Singh Rajput)
                     Judge                                  Judge


parul
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter