Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gendraj @ Gendu Kori vs The State Of Madhya Pradesh
2021 Latest Caselaw 9043 MP

Citation : 2021 Latest Caselaw 9043 MP
Judgement Date : 21 December, 2021

Madhya Pradesh High Court
Gendraj @ Gendu Kori vs The State Of Madhya Pradesh on 21 December, 2021
Author: Arun Kumar Sharma
                                    1                               CRR-2875-2021
        The High Court Of Madhya Pradesh
                 CRR No. 2875 of 2021
                (GENDRAJ @ GENDU KORI Vs THE STATE OF MADHYA PRADESH)


Jabalpur, Dated : 21-12-2021
       Shri S.P. Gupta, counsel for petitioner.

       Shri S. Raghuwanshi, Panel Lawyer for the respondent/State.

Heard on admission.

Admit.

Record has been received.

Heard on I.A.No.19781/2021, which is an application for suspension of sentence and grant of bail to the petitioner.

The revision has been preferred under Section 379/401 of the Cr.P.C., by the petitioner against impugned judgment dated 28.10.2021 in CRA No.129/2015 passed by learned Additional Sessions Judge Rampur Baghelan, District Satna (M.P.), whereby the petitioner has been convicted for the offence punishable under Sections 354 and 324 of IPC and has been sentenced to undergo effective R.I. for 6 months with a fine of Rs.1500/- with default stipulation.

Learned counsel for the petitioner submitted that the petitioner has been jail since 28/10/21. Therefore, it has been prayed that the petitioner be released on bail and his jail sentence be suspended.

Considering the facts and circumstances of the case and also considering the facts that the appellant is in jail, this application is allowed.

I t is directed that subject to payment of fine amount, if not already deposited, execution of jail sentence of petitioner shall remain suspended till further orders and he be released on bail on his furnishing a personal bond for the sum of Rs.50,000/- (Rupees Fifty Thousand only) with one solvent surety in the like amount to the satisfaction of the trial Court for his appearance before the trial Court on 21.03.2022 and thereafter on all the subsequent dates as may be fixed by the trial Court in this regard during the pendency of this appeal.

2 CRR-2875-2021 A typed copy of this order be forwarded by the Registry to the Office of the Advocate General and to the concerned learned Panel Lawyer on their respective email address for intimation to the Police Station concerned. The office is requested to forward a copy of this order to the learned Court below also.

List this case for final hearing in due course. Certified copy/e-copy as per rules/direction.

(ARUN KUMAR SHARMA) JUDGE

sh

Signature Not Verified SAN

Digitally signed by S HUSHMAT HUSSAIN Date: 2021.12.22 14:24:16 IST

 
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