Citation : 2025 Latest Caselaw 2659 Chatt
Judgement Date : 25 March, 2025
1/3
Digitally
signed by
ADITI
ADITI DIWAN
DIWAN KAIWART
KAIWART Date:
2025.03.27
10:40:44
+0530
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRA No. 586 of 2022
ADNAN KURASHI versus STATE OF CHHATTISGARH
WITH
CRA/1265/2024
Order Sheet
25.03.2025 Mr. Sudhanshu Kumar Singh, Advocate for the
appellant in CRA No. 586/2022.
Mr. Ashish Gangwani, Advocate for the appellant in
CRA No.1265/2024.
Mr. Sharad Mishra, Panel Lawyer for the respondent-
State.
In CRA No.1265/2024 :-
Heard.
Admit.
Issue notice to the respondent.
Learned State counsel accepts notice on behalf of the respondent.
Also heard on I.A. No.02/2024, which is an application filed under Section 389 of the CPC for suspension of sentence and grant of bail.
The appellant has been convicted for offence under Section 307/34 of the IPC and sentenced to undergo R.I. for seven years and pay fine of Rs.10,000/- and in default of payment of fine additional R.I. for 6 months by the impugned judgment dated 21.02.2022 passed by the I Additional Sessions Judge, District Rajnandgaon, C.G. in Sessions Trial No.54/2019, which has been challenged by way of this appeal.
Mr. Ashish Gangwani, learned counsel for the appellant submits that the co-accused - Adnan Kurashi has already been granted privilege of bail vide order of this Court dated 22.09.2022 and victim Mohhammad Irfan (PW-
04) remain hospitalized only for seven days and the appeal is likely to take time for its conclusion and, therefore, the appellant may be enlarged on bail.
Per contra, Mr. Sharad Mishra, learned State counsel, opposes the bail application.
I have heard learned counsel for the parties, considered their rival submissions and also perused the records with utmost circumspection.
Taking into consideration the nature and gravity of offence, facts and circumstances of the case, considering the injuries suffered by victim Mohhammad Irfan (PW-4) and also considering that the appeal is likely to take time for
its conclusion, and the co-accused- Adnan Kurashi has already been granted privilege of bail and also that the appellant has remained in custody for more than 04 years, I am of the view that it is a fit case in which substantive sentence of imprisonment imposed upon the appellant shall be suspended.
Accordingly, the I.A. No.02/2024 is allowed and substantive jail sentence awarded to the appellant - Mohit Gupta, is suspended and he shall be released on bail on him furnishing a personal bond in the sum of Rs.25,000/-, along with one surety in the like sum to the satisfaction of the concerned trial Court for his appearance before the Registry of this Court on 26th of June, 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.
However, observation made herein above is only confined to disposal of bail application and shall not be construed as opinion on merits of the matter.
Certified copy as per rules.
Thereafter, list both the appeals for final hearing in due course.
Sd/-
(Sanjay K. Agrawal) Judge @d!t!
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!