Citation : 2025 Latest Caselaw 3261 Chatt
Judgement Date : 25 June, 2025
1
HIGH COURT OF CHHATTISGARH AT BILASPUR
ROHIT CRA No. 1953 of 2023
KUMAR
CHANDRA 1 - Devnarayan Sahu S/o Late Bishesar Sahu Aged About 50 Years
Digitally signed
by ROHIT
KUMAR
R/o Village- Sunderkera, Police Station- Gobra Nayapara, District-
CHANDRA
Raipur (Now District Gariyaband) C.G.
2 - Smt. Kanti Bai W/o Devnarayan Sahu Aged About 48 Years R/o
Village- Sunderkera, Police Station- Gobra Nayapara, District- Raipur
(Now District Gariyaband) C.G.
--- Appellants
versus
State of Chhattisgarh, through the District Magistrate Police Station-
Gobra Nayapara, District- Gariyaband C.G.
--- Respondent
Daneshwar Sahu S/o Shri Devnarayan Sahu Aged About 24 Years R/o Village Sundarkera, P.S. Gobra, Nayapara Raipur, District- Raipur ( C.G.).
---Appellant Versus State of Chhattisgarh Through- District- Magistrate ( Police Station Gobra Nayapara) District- Gariyaband ( C.G.).
--- Respondent Order Sheet
25/06/2025 Heard Mr. Krishna Kumar Dewangan, learned
counsel for the appellants in CRA No. 1953 of 2023
as well as Mr. Shashank Thakur, learned Deputy
Advocate General, appearing for the State.
Today the matters are listed for hearing on I.A.
No. 02 of 2024 filed in CRA No. 1102 of 2024, which
is an application for suspension of sentence and
grant of bail to the appellant - Daneshwar Sahu.
Mr. Rajesh Roshan Singh, learned counsel for
the appellant - Daneshwar Sahu is not present to
press I.A. No. 02 of 2024, which is an application for
suspension of sentence and grant of bail to the
appellant as well as the appeal.
By the impugned judgment of conviction and
order of sentence dated 16.08.2023, the learned
Special Judge (Atrocities) Raipur, Chhattisgarh in
Sessions Trial No. 14/2021 has convicted the
appellant - Daneshwar Sahu for the offence
punishable under Section 302, 201/34 of the Indian
Penal Code and sentenced him to undergo life
imprisonment and fine of Rs.1,000/- and RI for three
years and fine of Rs.500/-, in default of payment of
fine 03 months and 01 month additional RI,
respectively.
From perusal of the record it transpires that the
appellant happens to be the husband of the
deceased and he said to have caused injuries to the
deceased by hands and fists due to which she
succumbed to injuries and as per the postmortem
report, the cause of death of deceased was coma
due to head injury and further considering the fact
that the appellant is jail since 11.02.2020, we deem it
appropriate to reject the application for suspension of
sentence and grant of bail.
Accordingly, IA No. 2 of 2024 filed in CRA No.
1102 of 2024 stands rejected.
It transpires from the record that the matters are
ripe for final hearing.
Let these matters be listed for final hearing in
due course.
Sd/- Sd/-
(Bibhu Datta Guru) (Ramesh Sinha)
Judge Chief Justice
Chandra
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!