Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shubham Milan vs State Of Chhattisgarh
2025 Latest Caselaw 3420 Chatt

Citation : 2025 Latest Caselaw 3420 Chatt
Judgement Date : 26 August, 2025

Chattisgarh High Court

Shubham Milan vs State Of Chhattisgarh on 26 August, 2025

                                                       1




       Digitally
ALFIZA signed
BAIG
       by
       ALFIZA
       BAIG                   HIGH COURT OF CHHATTISGARH AT BILASPUR


                                            CRA No. 1355 of 2025

                   Shubham Milan S/o Pradeep Milan, Aged About 28 Years R/o Hirapur,
                   R.D.A. Colony, M-Block, P.S. Kabir Nagar, District Raipur Chhattisgarh
                                                                               ... Appellant
                                                    versus
                   State Of Chhattisgarh Through Station House Officer, Police Station Kabir
                   Nagar, Raipur District Raipur Chhattisgarh
                                                                             ... Respondent

Order Sheet

26/08/2025 Mr. Sudhir Kumar Sahu, Counsel for the Appellant.

Mr. Vivek Sharma, Panel Lawyer for the State- Respondent.

Heard on I.A. No.01/2025, which is an application

seeking for suspension of sentence and grant of bail.

Learned counsel for appellant submits that the

appellant has already served about four months of

substantive jail sentence during trial and after the judgment.

Maximum jail sentence awarded to appellant is one year

and there is no other criminal antecedents against the

appellant. Hence, jail sentence awarded to him be

suspended.

Learned State counsel opposes the submission of

learned counsel for appellant, however, submits that there

is no other criminal antecedents against the appellant.

Considering the submissions made by learned

counsel for appellant, nature of allegation, I am inclined to

allow I.A. No. 01/2025.

Accordingly, I.A. 01/2025 is allowed. It is directed that

substantive jail sentence of appellant shall remain

suspended during pendency of this appeal and he be

released on regular bail upon furnishing bail bond in the

sum of Rs. 25,000/- with one surety in the like sum to the

satisfaction of concerned Court below, for his appearance

before the Registry of this Court on 27th October, 2025.

Thereafter, he shall appear before the trial Court on the

date given by the Registry of this Court and will continue to

appear there on all such dates before trial Court till disposal

of this appeal.

Certified copy as per rules.

sd/-

                                                (Parth Prateem Sahu)
alfiza                                                    JUDGE

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter