Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jamuna Soni vs State Of Chhattisgarh
2022 Latest Caselaw 1115 Chatt

Citation : 2022 Latest Caselaw 1115 Chatt
Judgement Date : 2 March, 2022

Chattisgarh High Court
Jamuna Soni vs State Of Chhattisgarh on 2 March, 2022
                                            1

                 HIGH COURT OF CHHATTISGARH, BILASPUR

                                      Order Sheet

                                 CR.A. No. 938 of 2020

Jamuna Soni, W/o. Tejendra Soni, aged about 31 years, R/o. Nehru Nagar, Police
Station Kotwali, District Raipur Chhattisgarh

                                                                       ---- Appellant

                                        Versus

State Of Chhattisgarh, Through : Station House Officer, Police Station - Telibandha,
District Raipur Chhattisgarh

                                                                   ---- Respondent

AND

CR.A. No. 560 of 2021

Vinay @ Vikky, S/o. Late Roshan Valde, aged about 20 years, R/o. Surya Nagar, Gogaon, Police Station Gudiyari, District Raipur Chhattisgarh.

---- Appellant

Versus

State of Chhattisgarh, Through : Police Station Telibandha, District Raipur Chhattisgarh

---- Respondent

Mr. C.R. Sahu, counsel for the appellant (in Cr.A. No. 938 of 02/03/2022 2020).

Mr. Praveen Dhurandhar, counsel for the appellant (in Cr.A.

No. 560 of 2021).

Mrs. Madhunisha Singh, Dy.A.G. for the State.

Heard on applications under Section 389 of Cr.P.C. for

suspension of sentence and grant of bail.

Appellants have been convicted by the judgment of

conviction and order of sentence dated 20.10.2020, passed in S.T.

No.06/2019, by the learned 8th Additional Sessions Judge, Raipur,

District- Raipur (C.G.) in the following manner with a direction to

run both the sentences concurrently :-

U/s.   120   (B)   read     with : Life imprisonment and fine of
Section 302 of the I.P.C.          Rs.100/-    and    in   default   of
                                   payment of fine, further undergo
                                   one         month          rigorous
                                   imprisonment more.

U/s. 302 read with Section : Life imprisonment and fine of 34 of the I.P.C. Rs.100/- and in default of payment of fine, further undergo one month rigorous imprisonment more.

It is submitted by the learned counsels for the appellants in

both the cases that the conviction of the appellants is not based on

any evidence of prosecution beyond reasonable doubt. There are

no eye-witnesses and the witness Naeem Khan (P.W.-8), the

witness of last seen together has clearly stated that in his presence,

the deceased fled from the place of incident leaving the company of

the appellant Jamuna Soni, therefore, the last seen theory is falsified.

The recovery of the knife is not connecting evidence as the FSL

report does not show about the presence of human blood or the

blood of the deceased on that knife, hence, the conviction against

both the appellants is erroneous. It is prayed that the sentence

awarded to the appellants may be suspended and they may be

enlarged on bail.

Per contra, the learned State counsel opposes the prayer for

suspension of sentence and grant of bail. It is submitted that the

prosecution has proved its case beyond reasonable doubt. Last

seen theory has been proved by the witness Naeem Khan (P.W.-8).

According to the statement of Durga Nayak (P.W.-6), there had

been motive present with the appellant Jamuna Soni for causing

death of the deceased and also recovery of knife from the appellant

- Vinay @ Vikky is connected on the basis of FSL report (Ex.P-28),

which mentions about the presence of blood in the knife. Hence,

the appellants are not entitled for grant of bail.

We have heard the learned counsel for the parties and

perused the records of the trial Court.

Considered on the submissions and perused the evidence

present in the record of the case. Considering the same and further

taking into consideration the fact that the appellants are in jail since

about 4 years, we are of this opinion that it is a fit case to suspend

the sentence and release the appellants on bail.

Accordingly, applications for suspension of sentence and

grant of bail in both the appeals, are allowed.

Execution of substantive jail sentence imposed on appellants

shall remain suspended and they are directed to be released on

bail on their executing a personal bond for a sum Rs.25,000/- with

one surety each for the like sum to the satisfaction of the trial Court

for their appearance before the Registry of this Court on 10th May,

2022. They 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 them by

the said Court, till the disposal of this appeal.

Certified copy as per rules.

                      Sd/-                                 Sd/-
               (R.C.S. Samant)                    (Arvind Singh Chandel)
                    Judge                                 Judge




balram
 

 
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 : MAIMS

 
 
Latestlaws Newsletter