Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Nazir @ Nazir vs State Of Jharkhand
2025 Latest Caselaw 780 Jhar

Citation : 2025 Latest Caselaw 780 Jhar
Judgement Date : 14 July, 2025

Jharkhand High Court

Md. Nazir @ Nazir vs State Of Jharkhand on 14 July, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
             Cr. Appeal (D.B) No.672 of 2017
                             ---------
  Md. Nazir @ Nazir                                     .....          Appellant

                             Versus

 State of Jharkhand                                    .....       Respondent

                          With
             Cr. Appeal (D.B) No.677 of 2017

 Md. Akhtar Imam @ Akhtar Imam                         .....           Appellant

                             Versus

 State of Jharkhand                                    .....       Respondent

                      ---------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR

---------

For the Appellants : Mr. Anjani Kr. Singh, Advocate (In Cr. Appeal No.672 of 2017) : Mr. Anjani Kr. Singh, Advocate (In Cr. Appeal No.677 of 2017) For the State : Mrs. Nehala Sharmin, Spl. P.P (In both the appeals) For the Informant : Mr. Mahesh Tewari, Advocate (In both the appeals)

---------

               th
17/Dated: 14        July, 2025




1. Learned counsel appearing for the appellant does not

want to press the present interlocutory application.

2. Accordingly, I.A. No.5549 of 2021 stands dismissed as

not pressed.

1. The present interlocutory application is not being

pressed by Mr. Mahesh Tewari, learned counsel appearing for

the informant.

2. Accordingly, I.A. No.6593 of 2025 stands dismissed as

not pressed.

-1- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017

1. The instant interlocutory application has been filed

under Section 389(1) of the Code of Criminal Procedure for

suspension of sentence in connection with the judgment of

conviction dated 18.03.2017 and order of sentence dated

20.03.2017, passed by the learned Additional Sessions Judge

-VI, Giridih in Sessions Trial No. 296 of 2013 arising out of

Gandey P.S. Case No. 29 of 2013, (G.R No.1086 of 2013),

whereby and whereunder, the appellant has been convicted

for the offence under Sections 147, 148, 341/ 149, 323/ 149

and 302/149 of the Indian Penal Code and directed to

undergo RI for life along with fine for the offence under

Section 302/ 149 I.P.C.

2. It has been contended on behalf of the appellant that

the prayer for suspension of sentence of the present

appellant, namely, Md. Nazir @ Nazir, in Cr. Appeal (DB)

No.672 of 2017, has been dealt with by the Co-ordinate

Division Bench of this Court in I.A. No.3592 of 2017, but, the

same was rejected vide order dated 04.10.2017. Thereafter,

the prayer for suspension of sentence has not been renewed.

3. It has been further contended that as of now the

present appellant, namely, Md. Nazir @ Nazir, has remained

in custody for 11 years, 11 month and 09 days approximately.

4. Learned counsel has submitted that co-convicts namely,

Md. Shahid, Md. Akram @ Ekram, Md. Anwar, Tauhid @

Tempu and Md. Mansur, have been granted bail by this Court

in Cr. Appeal (D.B) Nos.953 of 2019, 918 of 2019, 713 of

2017, 750 of 2017, and 725 of 2017 vide orders dated

18.08.2021, 22.04.2025, 28.04.2025, 15.05.2025 and

-2- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 05.05.2025, respectively.

5. Learned counsel has further submitted that the co-

convict, namely, Md. Kadir, has been directed to be released

on bail, after suspension of sentence passed by the trial court

vide order dated 20.03.2017, on 20.09.2024 in Cr. Appeal

No.3935 of 2024 [SLP (Crl.) No.2556 of 2024], by the Hon'ble

Apex Court.

6. Learned counsel has placed the order of the Hon'ble

Apex Court dated 01.07.2025, passed in Writ Petition

(Criminal) No.249 of 2025, wherein the Hon'ble Apex Court

has been pleased to pass the order requesting this Court to

consider the disposal of the present bail application, filed

under Section 389(1) of Cr.P.C of the present appellant.

7. Learned counsel for the appellant based upon the

aforesaid ground, particularly on the ground of custody and

on the issue of parity, has submitted that the present

application may be allowed by suspending the sentence.

8. Mrs. Nehala Sharmin, learned Special Public Prosecutor

appearing on behalf of the State, however, has vehemently

opposed the prayer for suspension of sentence, so far as the

issue on merit is concerned, but, as per the instruction, which

she has received from the Superintendent, Birsa Munda

Central Jail, Hotwar, Ranchi, has admitted the fact about the

period of custody i.e. 11 years, 11 month and 09 days.

9. This Court has also heard Mr. Mahesh Tewari, learned

counsel appearing for the informant and he has also

vehemently opposed the prayer for suspension of sentence by

agitating the issue the gravity of nature of commission of

crime as per the accusation made against the appellant which

-3- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 has been proved in course of the trial. It has been submitted

that it is not a case where the sentence is fit to be suspended.

10. We have heard learned counsel for the parties and gone

through the judgment passed by the learned trial court as

also the testimony of the witnesses available in the trial court

record and the different documents related to the issue of

period of sentence having been undergone by the present

appellant. The prayer for suspension of sentence has been

renewed on the ground of period of custody and the issue of

parity. The prayer for suspension of sentence has already

been dealt with by the Co-ordinate Division Bench of this

Court while rejecting the prayer for bail vide order dated

04.10.2017, passed in I.A. No.3592 of 2017 and as such two

folds ground i.e. custody period of 11 years 11 months and 09

days has been taken as a sole ground by agitating also the

issue on the ground of period having been undergone by

other co-convicts, and they have been released on bail after

suspension of sentence by the order passed by this Court and

also by the order passed by the Hon'ble Apex Court.

11. We have perused the order passed by the Hon'ble Apex

Court dated 01.07.2025, passed in Writ Petition (Criminal)

No.249 of 2025, wherein in para - 2, the following order has

been passed :-

"2. However, the fact remains that the bail applications filed by the petitioners, namely, I.A. No.6984 of 2023 in Criminal Appeal (D.B.) No.672 of 2017 and I.A. No.5711 of 2025 in Criminal Appeal (D.B.) No.677 of 2017 respectively are still pending for consideration before the High Court and the pending appeals are of the year 2017. We, thus, request the High Court to consider the disposal of the said bail applications, expeditiously if possible,

-4- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 within a period of three months."

12. The present application has been listed on the strength

of the order passed by the Hon'ble Apex Court. The present

matter has been assigned to this Court by the administrative

order of Hon'ble the Chief Justice dated 09.07.2025 and

thereby, the present appeal has been listed along with the

present interlocutory application, for passing an appropriate

order on the issue of suspension of sentence.

13. Since, the fact about the period of custody has not been

disputed and the appellant has already remained in custody

for 11 years 11 months and 09 days against the sentence of

life imprisonment and the other co-convicts have already

been directed to be released on bail, having the same

accusation, this Court, therefore, is of the view, since, there is

no culpability said to have been committed by the present

appellant has been shown to be different to that of other co-

convicts and the present appellant has already been remained

in custody for about 11 years 11 months and 09 days, that the

present application is also to be allowed on the principle of

parity, since, other co-convicts have been directed to be

released on bail after suspension of sentence accordingly, the

present interlocutory application needs to be allowed.

14. Accordingly, I.A. No. 6984 of 2023 stands allowed.

15. In consequence thereof, the appellant, namely, Md.

Nazir @ Nazir, is directed to be released on bail, during

pendency of the appeal, on furnishing bail bond of Rs.25,000/-

(Rupees Twenty-Five Thousand) with two sureties of the like

amount each to the satisfaction of the learned Additional

Sessions Judge -VI, Giridih in connection with Sessions Trial

-5- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 No.296 of 2013 arising out of Gandey P.S. Case No. 29 of

2013, (G.R No.1086 of 2013).

1. Learned counsel appearing for the appellant does not

want to press the present interlocutory application.

2. Accordingly, I.A. No.4799 of 2021 stands dismissed as

not pressed.

1. The present interlocutory application is not being

pressed by Mr. Mahesh Tewari, learned counsel appearing for

the informant.

2. Accordingly, I.A. No.6580 of 2025 stands dismissed as

not pressed.

1. The instant interlocutory application has been filed

under Section 430(1) & (2) of the BNSS, 2023 for suspension

of sentence in connection with the judgment of conviction

dated 18.03.2017 and order of sentence dated 20.03.2017,

passed by the learned Additional Sessions Judge -VI, Giridih

in Sessions Trial No. 296 of 2013 arising out of Gandey P.S.

Case No. 29 of 2013, (G.R No.1086 of 2013), whereby and

whereunder, the appellant has been convicted for the offence

under Sections 147, 148, 341/ 149, 323/ 149 and 302/149 of

the Indian Penal Code and directed to undergo RI for life

along with fine for the offence under Section 302/ 149 I.P.C.

2. It has been contended on behalf of the appellant that

the prayer for suspension of sentence of the present

appellant, namely, Md. Akhtar Imam @ Akhtar Imam, in Cr.

-6- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 Appeal (DB) No.677 of 2017, has been dealt with by the Co-

ordinate Division Bench of this Court in I.A. No.3590 of 2017,

but, the same was rejected vide order dated 04.10.2017.

Thereafter, the prayer for suspension of sentence has not

been renewed.

3. It has been further contended that as of now the

present appellant, namely, Md. Akhtar Imam @ Akhtar Imam,

has remained in custody for about 12 years.

4. Learned counsel has submitted that co-convicts namely,

Md. Shahid, Md. Akram @ Ekram, Md. Anwar, Tauhid @

Tempu and Md. Mansur, have been granted bail by this Court

in Cr. Appeal (D.B) Nos.953 of 2019, 918 of 2019, 713 of

2017, 750 of 2017, and 725 of 2017 vide orders dated

18.08.2021, 22.04.2025, 28.04.2025, 15.05.2025 and

05.05.2025, respectively.

5. Learned counsel has further submitted that the co-

convict, namely, Md. Kadir, has been directed to be released

on bail, after suspension of sentence passed by the trial court

vide order dated 20.03.2017, on 20.09.2024 in Cr. Appeal

No.3935 of 2024 [SLP (Crl.) No.2556 of 2024], by the Hon'ble

Apex Court.

6. Learned counsel has placed the order of the Hon'ble

Apex Court dated 01.07.2025, passed in Writ Petition

(Criminal) No.256 of 2025, wherein the Hon'ble Apex Court

has been pleased to pass the order requesting this Court to

consider the disposal of the present bail application, filed

under Section 430(1) & (2) of the BNSS, 2023 of the present

appellant.

7. Learned counsel for the appellant based upon the

-7- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 aforesaid ground, particularly on the ground of custody and

on the issue of parity, has submitted that the present

application may be allowed by suspending the sentence.

8. Mrs. Nehala Sharmin, learned Special Public Prosecutor

appearing on behalf of the State, however, has vehemently

opposed the prayer for suspension of sentence, so far as the

issue on merit is concerned, but, as per the instruction, which

she has received from the Superintendent, Loknayak

Jaiprakash Narayan, Central Jail, Hazaribagh, has admitted

the fact about the period of custody i.e. about 12 years.

9. This Court has also heard Mr. Mahesh Tewari, learned

counsel appearing for the informant and he has also

vehemently opposed the prayer for suspension of sentence by

agitating the issue the gravity of nature of commission of

crime as per the accusation made against the appellant which

has been proved in course of the trial. It has been submitted

that it is not a case where the sentence is fit to be suspended.

10. We have heard learned counsel for the parties and gone

through the judgment passed by the learned trial court as

also the testimony of the witnesses available in the trial court

record and the different documents related to the issue of

period of sentence having been undergone by the present

appellant. The prayer for suspension of sentence has been

renewed on the ground of period of custody and the issue of

parity. The prayer for suspension of sentence has already

been dealt with by the Co-ordinate Division Bench of this

Court while rejecting the prayer for bail vide order dated

04.10.2017, passed in I.A. No.3590 of 2017 and as such two

folds ground i.e. period of custody about 12 years has been

-8- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 taken as a sole ground by agitating also the issue on the

ground of period having been undergone by other co-convicts,

and they have been released on bail after suspension of

sentence by the order passed by this Court and also by the

order passed by the Hon'ble Apex Court.

11. We have perused the order passed by the Hon'ble Apex

Court dated 01.07.2025, passed in Writ Petition (Criminal)

No.256 of 2025, wherein in para - 2, the following order has

been passed :-

"2. However, the fact remains that the bail applications filed by the petitioners, namely, I.A. No.6984 of 2023 in Criminal Appeal (D.B.) No.672 of 2017 and I.A. No.5711 of 2025 in Criminal Appeal (D.B.) No.677 of 2017 respectively are still pending for consideration before the High Court and the pending appeals are of the year 2017. We, thus, request the High Court to consider the disposal of the said bail applications, expeditiously if possible, within a period of three months."

12. The present application has been listed on the strength

of the order passed by the Hon'ble Apex Court. The present

matter has been assigned to this Court by the administrative

order of the Hon'ble the Chief Justice dated 09.07.2025 and

thereby, the present appeals have been listed along with the

present interlocutory applications, for passing an appropriate

order on the issue of suspension of sentence.

13. Since, the fact about the period of custody has not been

disputed and the appellant has already remained in custody

for about 12 years against the sentence of life imprisonment

and the other co-convicts have already been directed to be

released on bail, having the same accusation, this Court

therefore, is of the view, since, there is no culpability said to

-9- Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017 have been committed by the present appellant has been

shown to be different to that of other co-convicts and the

present appellant has already been remained in custody for

about 12 years, that the present application is also to be

allowed on the principle of parity, since, other co-convicts

have been directed to be released on bail after suspension of

sentence accordingly, the present interlocutory application

needs to be allowed.

14. Accordingly, I.A. No. 5711 of 2025 stands allowed.

15. In consequence thereof, the appellant, namely, Md.

Akhtar Imam @ Akhtar Imam, is directed to be released on

bail, during pendency of the appeal, on furnishing bail bond

of Rs.25,000/- (Rupees Twenty-Five Thousand) with two

sureties of the like amount each to the satisfaction of the

learned Additional Sessions Judge -VI, Giridih in connection

with Sessions Trial No.296 of 2013 arising out of Gandey P.S.

Case No. 29 of 2013, (G.R No.1086 of 2013).

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.) Ravi-Chandan/-

- 10 - Cr. Appeal (DB) Nos.672 of 2017 & 677 of 2017

 
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 : MAIMS

 
 
Latestlaws Newsletter