Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rohit Khangar vs The State Of Madhya Pradesh
2021 Latest Caselaw 1546 MP

Citation : 2021 Latest Caselaw 1546 MP
Judgement Date : 23 April, 2021

Madhya Pradesh High Court
Rohit Khangar vs The State Of Madhya Pradesh on 23 April, 2021
Author: Chief Justice
                                   1                               CRA-1430-2021
        The High Court Of Madhya Pradesh
                   CRA-1430-2021
                  (ROHIT KHANGAR Vs THE STATE OF MADHYA PRADESH)

4
Jabalpur, Dated : 23-04-2021
      Heard through Video Conferencing.
      Mr. Sourabh Bhushan Shrivastava, Advocate for the appellant.
      Mr.    A.     Rajeshwar    Rao,      Government     Advocate     for   the
respondent/State.

Heard on the question of admission.

Appeal is arguable hence admitted for hearing.

Also heard on I.A. No.3465/2021 which is the first application for suspension of sentence and grant of bail on behalf of the appellant.

T he appellant has been convicted under Sections 363, 366, 354 of I.P.C. and Section 7/8 of POCSO Act and sentenced to R.I. for 3 years with fine of Rs.3000/-, R.I. for 3 years with fine of Rs.3000/-, R.I. for 1 year with fine of Rs.1000/- and R.I. for 3 years with fine of Rs.3000/- in default R.I. for 6 months, R.I. for 6 months, R.I. for 3 months and R.I. for 6 months respectively vide judgment dated 23.02.2021 passed by 18th Additional

Sessions Judge/Special Judge, POCSO Act, Bhopal in Sessions Trial No.824/2018.

Learned counsel appearing for the appellant submits that appellant is continuously in jail since 04.09.2018 till date and thus he has already undergone the sentence of more than 2 years and 6 months out of the maximum sentence of 3 years awarded to the appellant, therefore, his sentence be suspended and he be released on bail.

Considering the fact that accused/appellant has been sentenced to maximum period of 3 years and out of which he has already undergone more than 2 years and 6 months and also considering that co-accused Naved Khan who has been convicted for imprisonment for 20 years and that hearing of this appeal is likely take long time, we are persuaded to allow the application 2 CRA-1430-2021 I.A. No.3465/2021 and suspend the sentence awarded to the appellant.

It is directed that the remaining part of the jail sentence imposed upon the appellant - Rohit Khangar shall remain suspended and he shall be enlarged on bail upon his furnishing a personal bond in the sum of Rs.50,000/- (Fifty Thousand Only) with two sureties of Rs.25,000/- each to the satisfaction of the learned trial Court.

The jail authorities shall have the appellant checked by the jail doctor to ensure that he is not suffering from the coronavirus and if he is, he shall be sent to the nearest hospital designated by the state for treatment. If not, he shall be transported to his place of residence by the jail authorities.

C.C. as per rules.

                (MOHAMMAD RAFIQ)                                         (SANJAY DWIVEDI)
                 CHIEF JUSTICE                                                   JUDGE


    psm
Digitally signed by
PREM SHANKAR
MISHRA
Date: 2021.04.23
17:21:49 +05'30'
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter