Citation : 2022 Latest Caselaw 187 Chatt
Judgement Date : 11 January, 2022
Page 1 of 3
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Proceeding Through Video Conferencing
CRA No. 311 of 2020
1. Vijay Shankar Yadav Son Of Ram Kumar Yadav, Aged About 23 Years,
Resident Of Nariyara, Police Station-Hassaud, District Janjgir-Champa
(C.G.).
----Appellant
(In Jail)
Versus
2. State Of Chhattisgarh, Through The Station House Officer, Police Station
Hassaud, District Janjgir-Champa (C.G.).
---- Respondent
11/01/2022 Mr. Sumit Singh, Counsel for the appellant.
Mr. Rahim Ubwani, P.L. for the State/respondent.
Heard on admission.
The appeal is admitted for hearing.
Also heard on I.A. No. 01/2020, application for suspension of sentence and grant of bail to the appellant.
By the impugned judgment dated 17/02/2020 passed by Special Judge (POCSO Act), Sakti, District Janjgir-Champa (CG.) in Special Criminal Case No. 14/2015, the appellant stands convicted and sentenced as under:
Conviction Sentence Under Section 363 of Indian R.I. for 5 years and fine of Rs. 1,000/-, Penal Code. in default of payment of fine additional S.I. for 6 months.
Under Section 366 of Indian R.I. for 5 years and fine of Rs. 1,000/-, Penal Code. in default of payment of fine additional S.I. for 6 months.
Under Section 6 ofthe R.I. for 10 years and fine of Rs. 1,000/-, in default of payment of fine additional Protection of Children from S.I. for 6 months.
Sexual Offences (POCSO) Act, 2012.
(All the sentences were directed to run concurrently)
Counsel for the appellant submits that the impugned judgment is per se illegal and bad in law. There are major contradictions and omissions in the statements of the prosecutrix and other witnesses. The appellant is in jail. The applicant was on bail during trial and did not misuse the liberty and he has deposited the entire fine amount. The disposal of the appeal is likely to take some time, therefore, the appellant be released on bail. Reliance has been placed on the decision of Hon'ble Supreme Court in Deelip Singh Alias Dilip Kumar Vs. State of Bihar, reported in (2005) Vol I SCC 88.
On the other hand, State counsel opposes the bail application.
Heard learned counsel for the parties.
Considering the facts and circumstances of the case, age of the prosecutrix at the time of incident is 17 years, 6 months and 1 day as per finding of the Trial Court and as per her statement under Section 161 of Cr.P.C. she left her paternal home alongwith accused and visited number of places with the appellant on motorcycle and train, looking to the entire evidence on record, the entire conduct of the prosecutrix. The appellant was on bail during trial and did not misuse the liberty and he has deposited the
entire fine amount, the detention period of the appellant, the fact that disposal of the appeal is likely to take some time due to COVID-19 Pandemic, without expressing anything on merits of the case, I am of the opinion that present is a fit case to suspend the jail sentence imposed upon the appellant and to release him on bail.
Accordingly, the application (I.A. No. 01/2020) is allowed.
It is directed that the execution of substantive jail sentence imposed upon the appellant shall remain suspended during the pendency of this appeal and he shall be released on bail on his furnishing a personal bond in the sum of Rs. 1,00,000/- with two sureties of Rs. 50,000/- each to the satisfaction of the trial Court for his appearance before the Registry of this Court 09th May, 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 disposal of this appeal.
List this case for final hearing in its due course.
-Sd/-
(Gautam Chourdiya) Judge
Chandrakant
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!