Citation : 2025 Latest Caselaw 256 Chatt
Judgement Date : 5 June, 2025
1/3
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRA No. 1043 of 2025
Kailash Gayakwad S/o Rajaram Gayakwad Aged About 31 Years R/o
Village Temri, Police Station Nandghat District Bemetara (C.G.)
... Appellant
versus
The State of Chhattisgarh Through The S.H.O. at Police Station
Nandghat District Bemetara (C.G.)
... Respondent
Order Sheet
05/06/2025 Ms. Pratibha Sahu, learned counsel for the
appellant.
Ms. Sunita Manikpuri, G. A. for the State.
Heard on admission.
Admit.
Call for the records.
Also heard learned counsel for the parties on
I.A.No.01/2025, which is an application for suspension of Digitally signed by RAHUL DEWANGAN
sentence and grant of bail to the appellant.
By the impugned judgment of conviction and
order of sentence dated 23.05.2025 passed by the
learned Special Judge, S.C. and S.T. (Prevention of
Atrocities) Act, 1989, Bemetara, District- Bemetara
(C.G.), in Special Session Case No. 07/2023, whereby
the appellant has been convicted and sentenced in the
following manner:
Sentence Conviction Offence Under Section Simple Imprisonment for 01 294 of Indian Penal month and fine of Rs. 500/- in Code. default of payment of fine amount further S.I. for 15 days in additional.
Offence Under Section Simple Imprisonment for 01 186/34 of Indian Penal month and fine of Rs. 500/- in Code. default of payment of fine amount further S.I. for 15 days in additional.
Both the sentences will run concurrently
Considering the short sentence awarded to the
appellant i.e. SI for one month on each count, this Court
deems it appropriate to allow the application for
suspension of sentence and grant of bail moved on
behalf of the appellant.
Accordingly, I.A. No.01/2025 is allowed and the
substantive jail sentence awarded to appellant- Kailash
Gayakwad by the learned trial Court is hereby
suspended. He shall be released on bail on his executing
bail bond with two sureties to the satisfaction of the
concerned trial Court for his appearance before the
Registry of this Court on 29.07.2025. 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 06
months, till final disposal of this appeal.
List this matter for final hearing.
Certified copy, as per rules.
Sd/-
(Amitendra Kishore Prasad) Judge
Rahul Dewangan
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!