Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaurav @ Gaur Pradhan vs State Of Chhattisgarh
2025 Latest Caselaw 3703 Chatt

Citation : 2025 Latest Caselaw 3703 Chatt
Judgement Date : 25 August, 2025

Chattisgarh High Court

Gaurav @ Gaur Pradhan vs State Of Chhattisgarh on 25 August, 2025

                                     1/3




       HIGH COURT OF CHHATTISGARH AT BILASPUR

                              CRR No. 876 of 2025

    GAURAV @ GAUR PRADHAN versus STATE OF CHHATTISGARH

                                 Order Sheet




25/08/2025

Mr. Shikhar Agnihotri & Mr. Rahul Pathak, Advocates on behalf Mr. Awadh Tripathi, counsel for the petitioner.

Mr. Sanjeev Pandey, Deputy A.G., for the State. Heard on I.A. No.1 for suspension of sentence and grant of bail.

In Criminal Case No.358/2015 the learned JMFC Sarangarh passed the order dated 31.12.2020 whereby the applicant was convicted for the offences u/s 457, 354 and 354(a)(1)(i) of IPC and sentenced to undergo RI for 3 years on each count and to pay a fine of Rs.100/-, in default of payment of fine to further undergo additional SI for 10 days.

Against the order of JMFC, the applicant preferred appeal before the Additional Sessions Judge.

By the impugned judgment dated 08.07.2025

passed in Criminal Appeal No. 03/2021, the learned Additional Judge to the Court of Additional Sessions Judge, District Sarangarh-Bilaigarh altered the charges and convicted and sentenced the applicant as under :

u/s 457 IPC : RI for 1 year and fine amount of Rs.1000/-, in default of payment of fine, additional imprisonment for 1 day.

u/s 354 IPC : RI for 1 year and fine amount of Rs.1000/-, in default of payment of fine, additional imprisonment for 1 day.

Learned counsel for the applicant submits that maximum jail sentence imposed against the applicant is RI for 1 year and during trial he was in custody for only 21 days and thereafter he was granted bail by the trial Court and even during the pendency of appeal he was on bail and did not misuse the liberty granted to him. He submits that now the applicant is in jail since the date of judgment of the appellate court i.e., 08.07.2025 and the hearing of revision on merits is likely to take time, therefore, the applicant may be enlarged on bail.

Per contra, learned State Counsel opposes the bail application.

Having regard to the submissions made by learned counsel for the applicant and further considering the fact that there is no immediate possibility of hearing the revision on merits and further looking to the short term sentence of 1 year RI, I am inclined to suspend the remaining sentence and release the applicant on bail.

Accordingly, I.A.No. 1 is allowed and it is directed

that the execution of further substantive jail sentence of the applicant shall remain suspended and he shall be released on bail on his executing a personal bond in sum of Rs.25,000/- with one surety in the like sum to the satisfaction of the trial Court for his appearance before the Registry of this Court on 03rd November, 2025. He 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 him by the said Court till the disposal of this appeal.

Cc as per rules.

Sd/-

(Sanjay Kumar Jaiswal) Judge

Rao

 
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