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

Pramod Kumar Panika vs State Of Chhattisgarh
2025 Latest Caselaw 3559 Chatt

Citation : 2025 Latest Caselaw 3559 Chatt
Judgement Date : 8 April, 2025

Chattisgarh High Court

Pramod Kumar Panika vs State Of Chhattisgarh on 8 April, 2025

                                                           1




                               HIGH COURT OF CHHATTISGARH AT BILASPUR
                                               CRA No. 1219 of 2023
                      Pramod Kumar Panika Son of Ram Bagas Panika Aged About 28 Years
                      Resident of Village Nagpur, Chervapara, Police Station Podi, District
                      Koriya Chhattisgarh
                                                                                ... Appellant
                                                       versus
                      State of Chhattisgarh Through- Police of Police Station Podi, District
                      Koriya Chhattisgarh
                                                                             ... Respondent

Order Sheet

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

through video conferencing.

Heard Mr. Vikhyat Arora, learned counsel for the

appellant. Also heard Ms. Ankita Shukla, learned Panel

Lawyer, appearing for the respondent/State on the

instant application for suspension of sentence and grant

of bail (I.A. No. 1 of 2023).

ABHISHEK By the impugned judgment of conviction and order SHRIVAS

of sentence dated 16.02.2023, by the Court of learned

Additional Sessions Judge (FTC) and Special Judge 11:22:59 +0530

(POCSO ACT), Baikunthpur, District Koriya (C.G.) in

Special Criminal POCSO Case No. 30/2021, has

convicted and sentenced the appellant in the following

manner:

Conviction Sentence Under Section 363 of the Rigorous imprisonment (for Indian Penal Code (for short, 'R.I.') for 03 years short, 'IPC') with fine of Rs. 100/-, in default of payment of fine further RI for 15 days.

Under Section 366 of the R.I. for 05 years with fine of IPC Rs. 100/-, in default of payment of fine further RI for 15 days.

Under Section 354/34 of R.I. for 02 years with fine of the IPC. Rs. 500/-, in default of payment of fine further RI for 01 month.

Under Section 6 of the R.I. for 10 years with fine of POCSO Act. Rs. 100/-, in default of payment of fine further RI for 15 days.

All the sentences will run concurrently

Learned counsel for the convict/appellant argued

that the appellant has been falsely implicated in the

present case and that there is no evidence on record to

connect the appellant with the commission of the offence.

Furthermore, learned counsel for the appellant argued

that the findings given by the learned trial Court against

the appellant is perverse and contrary to evidence on

record consequently the same is liable to be set-aside.

He further submits that the prosecution story itself

reveals that the appellant and the victim knew each other

well, suggesting that the victim may have been a

consenting party. Therefore, no case can be made out

against the appellant. He also submits that the learned

trial court failed to observe that the prosecution had

completely failed to prove its case beyond a reasonable

doubt, rendering the impugned conviction and sentence

liable to be set aside. He further submits that the

appellant has been in jail near about 07 years, further,

the appeal is likely to take a couple of years or even

more in its final disposal, hence he prays that the

appellant be enlarged on bail.

Learned counsel for the appellant relied upon the

judgment passed by the Hon'ble Apex Court in the

matters of Atul Alias Ashutosh vs. State of Madhya

Pradesh (2024) 3 SCC 663 and Nanhe Lal Verma vs.

State of Madhya Pradesh (Arising out of SLP

(Criminal) No. 14769 of 2024) decided on 25.11.2024

wherein, the Hon'ble Apex Court has held that when

there is a fixed term sentence and especially when the

appeal is not likely to be heard before completing entire

period of sentence, normally suspension of sentence and

bail should be granted.

On the other hand, the learned State counsel

submits that notice has already been served to the

mother of the victim/complainant, but no one appeared to

object the suspension of the sentence and grant of bail to

the appellant. He further submits that the appellant

committed sexual intercourse with the victim, who is a

minor girl aged about 17 years and 01 month at the time

of the incident i.e. approximately two and a half months,

therefore, the findings arrived at by the learned trial Court

is just and proper.

I have heard learned counsel for the parties and

perused the documents appended with the bail

application.

Considering the submissions advanced by the

learned counsel for the parties, further considering the

law laid down by the Hon'ble Apex Court in Atul Alia

Ashutosh (Supra) and Nanhe Lal Verma (Supra),

also considering the evidence available on record and

further the fact that the notice has already been served

on the mother of the victim/complainant, but no one has

appeared to object to the suspension of the sentence

and the grant of bail to the appellant, further, the victim

and the appellant were well acquainted with each other

moreover, the case pertains to the year 2017 and the

appellant has been in jail near about 07 years and further

hearing of this appeal would take prolonged period of

time, I deem it appropriate to allow the application for

suspension of sentence and grant of bail moved on

behalf of the appellant.

Accordingly, the substantive jail sentence awarded

to appellant - Pramod Kumar Panika, by the learned

trial Court is hereby suspended. He shall be released on

bail on his executing bail bond to the satisfaction of the

concerned trial Court for his appearance before the

Registry of this Court on 05.05.2025. He shall thereafter,

appear before the concerned 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, interval being not less than 6

months, till final disposal of this appeal.

Consequently, I.A. No. 1 of 2023 is allowed.

It is made clear that the observations made

hereinabove are only confined for disposal of aforesaid

I.A. filed in this appeal and it shall not be construed as an

expression of opinion of this Court on the merits of the

matter.

List this matter for final hearing.

C.C. as per rules.

Sd/-

(Ramesh Sinha) Chief Justice

Abhishek

 
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