Citation : 2021 Latest Caselaw 1467 MP
Judgement Date : 9 April, 2021
1 CRA-2456-2021
The High Court Of Madhya Pradesh
CRA-2456-2021
(UMASHANKAR AND OTHERS Vs THE STATE OF MADHYA PRADESH)
1
Jabalpur, Dated : 09-04-2021
Heard through Video Conferencing.
Shri B.J.Chourasiya, counsel for the appellants.
Shri Sanjeev Singh, Panel Lawyer for the respondent/State.
Heard on the question of admission.
Appeal seems to be arguable, hence admitted for hearing.
Heard on I.A.No. 5842/2021 which is first application for suspension of sentence filed on behalf of appellants.
Appellants stand convicted vide judgment dated 18.03.2021 passed by the Fifth Additional Session Judge, Chhatarpur, District Chhatarpur in Session Trial No. 290/2017 for offence punishable under Section 323/34 (two counts) and sentenced to undergo RI for 03 months (two counts) with fine of Rs. 500/-(two counts) and default stipulations.
Learned counsel for the appellants submits that the sentence awarded to the appellants is of 03 months. Final disposal of this appeal would take
considerable time, hence, the substantive jail sentence of the appellants be suspended and they be released on bail.
Learned Panel Lawyer for the State has opposed the bail application. Considering the facts and circumstances of the case and quantum of sentence awarded to the appellants, without commenting upon the merits of the case, I.A. No. 5842/2021 is allowed and disposed of.
It is directed that on furnishing a personal bond in the sum of Rs. 30,000/- (Rupees Thirty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial Court, the remaining part of the substantive jail sentence imposed upon appellants namely Umashankar, Badriprasad, Ramshankar and Premnarayan shall remain suspended during the pendency of this case and they shall be released on bail. Appellants 2 CRA-2456-2021 shall appear before the concerned trial Court on 06.09.2021 and on all such subsequent dates, as may be fixed in this regard during the pendency of this appeal.
Record of the Court below be called for.
List the case for hearing in due course.
(SMT. ANJULI PALO) JUDGE
vidya
Signature Not Verified SAN
Digitally signed by SREEVIDYA Date: 2021.04.09 17:32:40 IST
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!