Citation : 2022 Latest Caselaw 4448 Chatt
Judgement Date : 13 July, 2022
1
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
Criminal Appeal No. 217 of 2021
Harikrishno Sahu S/o Manijer Sahu, aged about 23 years, R/o Village Chhote Khaira,
Police Station- Sarangarh, District Raigarh (C.G.)
----- Appellant
versus
State of Chhattisgarh, through District Magistrate Raigarh (C.G.)
----- State/Respondent
And
Criminal Appeal No. 240 of 2021
Vinod Kumar Sahu son of Makund Ram Sahu, aged about 28 years, resident of Village-Chhote Khaira, Police Station Sarangarh, District Raigarh (C.G.)
----- Appellant versus
State of Chhattisgarh, through the Station House Officer, Police Station- Sarangarh, District- Raigarh (C.G.)
----- State/Respondent
13/07/2022 Smt. Indira Tripathi, Advocate appears for the appellant in Cr.A. No.
217/2021.
Shri Shikhar Sharma, Advocate appears for the appellant in Cr.A. No.
240/2021.
Ms. Priyamvada Singh, Deputy Government Advocate for the State.
Heard on I.A. No. 01 of 2021 (filed separate in both appeals), applications
under Section 389 of Cr.P.C. for suspension of sentence and grant of bail to the
appellants.
By the impugned judgment of conviction and order of sentence dated
20.01.2021 passed by the Additional Sessions Judge, Sarangarh, District Raigarh
(C.G.) in Sessions Trial No. 08/2018, each appellants stand convicted and
sentenced as under:
Conviction Sentence
Under Section 323/34 of IPC (in R.I. for three-three months and
two counts) fine of Rs.500/- - 500/-, in
default of payment of fine to
further undergo S.I. for fifteen-
fifteen days
Under Section 304 Part-I of IPC R.I. for ten years and fine of
Rs.2,000/-, in default of payment
of fine to further undergo R.I. for
six months
Both the sentences to run concurrently
Counsel for the appellants submit that there are 25 accused persons have
been prosecuted in Sessions Trial No. 08/2018, only four accused persons were
convicted and sentenced.
Appellant - Harikrishno has preferred Cr.A. No. 217/2021 and Appellant -
Vinod Kumar Sahu has preferred Cr.A. No. 240/2021.
Above both the appeals preferred by the respective appellants arise out of the
same judgment of conviction and order of sentence, therefore, applications for
suspension of sentence and grant of bail to the appellants are being disposed of by
this common order.
Learned counsel for the appellants submit that because of some land dispute,
there was quarrel took place between PW-3 Babulal, PW-5 Yadram Sahu & PW-6
Ramlal Sahu and accused persons. When there was a free fight was going on
between the accused persons and eye-witnesses, deceased namely Kevra Bai
came to intervene between the fight. It is stated that the deceased was hit by the
present appellants by bamboo-stick as a result of which she sustained injuries and
died. They further submit that the eyewitnesses do not inspire confidence because
none of the witness has categorically stated that the present appellants hit to the
deceased by bamboo-stick. Apart from this, seizure witnesses namely PW-17
Umesh Kumar Sahu and PW-21 Pankaj Kumar Sahu have not supported the
prosecution case. Therefore, it cannot be stated that the appellants were involved in
the crime. Thus, the trial Court committed grave error in relying on the evidence of
eyewitness as well as seizure witnesses. They also submit that the maximum
sentence awarded to the appellants by the trial Court is of ten years and they
suffered for about four & half years of jail sentence
On the other, learned counsel for the State submits that trial Court has
properly appreciated the evidence on the basis of eyewitness and the appellants
were rightly convicted and sentenced by the trial Court which needs no interference
by this Court. Therefore, the applications filed by appellants for suspensions and
grant of bail may be dismissed. However, She submits that no FSL report was called
and she is not in dispute that appellants have suffered four & half years of jail
sentence.
Having considering the facts and circumstances of the case, rival submissions
made by the parties, looking to the evidence of eyewitness and seizure witnesses,
the appellants have suffered for about four & half years of jail sentence, and that
disposal of this appeal is likely to take some time, without further commenting on
merit, I am of the opinion that present are the fit cases to suspend the jail sentence
imposed upon the appellants and to release them on bail.
Accordingly, the applications (I.A. No. 01 of 2021 filed separate in both
appeals) are allowed.
It is directed that the execution of substantive jail sentence imposed upon
appellants shall remain suspended during the pendency of both the appeals and
they shall be released on bail on each of them furnishing a personal bond in the sum
of Rs.25,000/- with two sureties of Rs.25,000/- each to the satisfaction of the trial
Court. They shall appear before the Registry of this Court on 29th September, 2022
and thereafter shall appear before the trial Court on a date to be given by the
Registry and shall continue to appear there on all such dates as are given to them by
the said Court till disposal of both the appeals.
Certified copy as per rules.
List these appeals for final hearing in due course.
Sd/-
(Sachin Singh Rajput) Judge
vatti
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!