Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Jabbar Alias Vikki vs State Of Chhattisgarh
2025 Latest Caselaw 3551 Chatt

Citation : 2025 Latest Caselaw 3551 Chatt
Judgement Date : 8 April, 2025

Chattisgarh High Court

Abdul Jabbar Alias Vikki vs State Of Chhattisgarh on 8 April, 2025

                                                      1/9




                                                                                  NAFR
                            HIGH COURT OF CHHATTISGARH AT BILASPUR

                                             CRREF No. 1 of 2025

                      In Referance of State off Chhattisgarh Through- Police Station-
                      Lemru, District Korba, Chhattisgarh.
                                                                            --- Appellant
                                                    versus
                      1 - Santram Manjhwar S/o Dheersay Manjhwar Aged About 45 Years
                      R/o Satrenga, Police Station- Lemru, District Korba, Chhattisgarh.


                      2 - Anil Kumar Sarthi S/o Bharat Lal Sarthi Aged About 20 Years R/o
                      Satrenga, Police Station- Lemru, District Korba, Chhattisgarh.


                      3 - Pardeshi Das S/o Budhwar Das Aged About 35 Years R/o
                      Satrenga, Police Station- Lemru, District Korba, Chhattisgarh.


                      4 - Anand Das S/o Horidas Panika Aged About 26 Years R/o
                      Satrenga, Police Station- Lemru, District Korba, Chhattisgarh.


                      5 - Abdul Jabbar Urf Vikki S/o Mo. Ikbaal Memon Aged About 21
                      Years R/o Satrenga, Police Station- Lemru, District Korba,
                      Chhattisgarh.
                                                                        --- Respondents

Digitally signed by ASHUTOSH ASHUTOSH MISHRA MISHRA Date:

2025.04.13 13:40:33 +0530

1 - Abdul Jabbar Alias Vikki S/o Mohd. Iqbal Memon Aged About 24 Years R/o Satrenga, Police Station Lemru, District Korba, Chhattisgarh

---Appellant Versus State of Chhattisgarh Through The Police Station Lemru, District Korba Chhattisgarh

--- Respondent

1 - Santram Manjhwar S/o Dhirsai Manjhwar Aged About 45 Years R/o Satrenga, P.S. Lemru, District Korba (C.G.)

2 - Anil Kumar Sarthi S/o Bharat Lal Sarthi Aged About 20 Years R/o Satrenga, P.S. Lemru, District Korba (C.G.)

3 - Umashankar S/o Fekuram Yadav Aged About 22 Years R/o Satrenga, P.S. Lemru, District Korba (C.G.)

4 - Pardeshi Das S/o Budhwar Das Aged About 35 Years R/o Satrenga, P.S. Lemru, District Korba (C.G.)

5 - Anand Das S/o Horidas Panika Aged About 26 Years R/o Satrenga, P.S. Lemru, District Korba (C.G.)

---Appellants Versus

State of Chhattisgarh Through Police Station Lemru, Korba (C.G.)

--- Respondent

Order Sheet

08/04/2025 Proceedings of this matter have been taken

through video conferencing.

Heard Ms. Sharmila Singhai, learned Senior

counsel along with Mr. Chetan Singh Chouhan & Mr.

Dhiraj Kumar Wankhede, Advocates for the respective

appellants in CRA No.357 of 2025 & CRA No.574 of

2025 and also heard Mr. Shashank Thakur, learned

Government Advocate appearing on behalf of the State.

CRA No.357 of 2025 has already been admitted.

CRREF No.1/2025 & CRA No.574 of 2025 are

admitted for hearing.

Also heard on I.A. Nos.1/2025, which are the

applications for suspension of sentence and grant of

bail in CRA No.357 & 574 of 2025.

Appellants Santram Manjhwar, Abdul Jabbar

alias Vikki, Anil Sarthi, Anand Das & Pardeshi by the

impugned judgment dated 15.01.2025 passed by

learned Additional Sessions Judge, F.T.S.C. (POCSO),

Korba, District Korba, C.G. in Special Case POCSO

No. 28/2021 have been convicted and sentenced as

under:

         Conviction                        Sentence
Under      Section     302/149 Death Sentence
(Three Times) IPC for the
murder of A, B and C
Under Section 120 B IPC          Life Imprisonment and fine
                                 of Rs.3000/- in default of
                                 payment of fine to further
                                 undergo       RI   for   three
                                 months
Under Section 148 IPC            R.I. for Three Years and
                                 Fine     of    Rs.1000/-    in
                                 default of payment of fine
                                 to further undergo RI for
                                 One month.
Under        Section         376 Death Sentence
(DA)/149 IPC and Section
6 of the Protection of
Children      from      Sexual
Offences Act,2012

Under Section 376 (A)/149 Death Sentence IPC and Section 6 of the Protection of Children from

Sexual Offences Act,2012 Under Section 3 (2) (v) of Life Imprisonment and fine the Scheduled Castes and of Rs.5000/- in default of Scheduled Tribes payment of fine to further (Prevention of Atrocities) undergo RI for six months Act, 1989 Under Section 3 (1) (Ba) R.I. for 05 Years and fine of the Scheduled Castes of Rs.5000/- in default of and Scheduled Tribes payment of fine to further (Prevention of Atrocities) undergo RI for Six months Act, 1989 All the sentences shall run concurrently

Appellant Umashankar has been convicted and sentenced as under:

        Conviction                    Sentence
Under    Section    302/149 Life Imprisonment and fine
(Thrice) of IPC             of Rs.2000/- in default of
                            payment of fine to further
                            undergo     RI   for   three
                            months
Under Section 120 B IPC     Life Imprisonment and fine
                            of Rs.3000/- in default of
                            payment of fine to further
                            undergo     RI   for   three
                            months



Under Section 148 IPC         R.I. for Three Years and
                              Fine      of      Rs.1000/-         in
                              default of payment of fine
                              to further undergo RI for
                              One month.
Under      Section         376 And                   alternative
(DA)/149 IPC and Section punishment                  of         Life
6 of the Protection of Imprisonment                        (which
Children    from     Sexual means imprisonment for
Offences Act,2012             the    remainder            of    his
                              natural        life)   has       been
                              provided under Section 6
                              of POCSO Act which is
                              greater than punishment
                              provided in Section 370
                              6D of Indian Penal Code
                              and Rs.3000/- in default of
                              payment of fine additional
                              R.I. for 03 months

Under Section 376 (A)/149 Since the punishment in IPC and Section 6 of the both the sections the same Protection of Children from person is punished with Sexual Offences Act,2012 Life Imprisonment (which means imprisonment for the remainder of his natural life) under Section 6 of the Special Act and

Rs.3000/- in default of payment of fine additional R.I. for 03 months.

Under Section 3 (2) (v) of Life Imprisonment and fine the Scheduled Castes and of Rs.5000/- in default of Scheduled Tribes payment of fine to further (Prevention of Atrocities) undergo RI for six months Act, 1989 Under Section 3 (1) (W) of R.I. for 05 Years and fine the Scheduled Castes and of Rs.3000/- in default of Scheduled Tribes payment of fine to further (Prevention of Atrocities) undergo RI for 03 months Act, 1989 All the sentences shall run concurrently

Learned counsel for the appellants would submit

that the appellants have been implicated only on the

basis of conjecture and surmises and the appellants

are in jail since 03/02/2021 and the hearing of the

appeal will take some more time, therefore, the jail

sentence of the appellants may be suspended and they

may be released on bail.

On the other hand, learned State counsel would

submit that the appellants are not entitled for

suspension of sentence and gran of bail.

We have heard learned counsel for the parties

and perused the documents and record.

Considering the materials available on record

and particularly considering the fact that PW-2, who is

the wife of the deceased A has stated that the

deceased A, B and C were going on the motorcycle of

the accused Santram and she was along with the

accused Umashankar on his motorcycle and the

accused Umashankar dropped her to Garauparoda

thereafter, she went to her village in the bus and the

deceased persons did not return home till night

thereafter, the missing report was lodged and no

explanation appears to have been given by the

appellants with regard to the same and the allegations

against the appellants is for commission of heinous

crime of murder of three persons including a child aged

about 04 years and committed rape with the minor who

was aged about 16 years thereafter killed her.

Therefore, looking to the nature of offence and the way

in which the offences have been committed, we are not

inclined to suspend the sentence and release the

appellants on bail.

Accordingly, the I.A. Nos.1/2025 in CRA Nos.357

& 574 of 2025 stand rejected.

List these cases for final hearing on 06th of May,

2025.

                   SD/-                          SD/-
        (Arvind Kumar Verma)                (Ramesh Sinha)

                 Judge                       Chief Justice




ashu
 

 
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