Citation : 2021 Latest Caselaw 9165 MP
Judgement Date : 23 December, 2021
1 CRA-7984-2021
The High Court Of Madhya Pradesh
CRA No. 7984 of 2021
(SANDEEP KUSHWAHA AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 23-12-2021 Shri Mohd. Mohsin Wali, learned counsel for the appellants.
Shri Pankaj Raj, learned Panel Lawyer for the State. I.A. No.23251/2021, application for urgent hearing during winter vacation stands allowed and disposed of.
Heard on admission.
This appeal seems to be arguable, therefore, admitted for hearing. Record of Court below be called for.
Heard on I.A.No.22925/2021, which is an application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail to the appellants-Sandeep Kushwaha @ Sonu, Mahendra Kushwaha @ Golu and Manoj Kushwaha @ Monu.
B y impugned judgment dated 08.12.2021 passed by the Sessions Judge, Sehore (M.P.) in S.T. No.87/2018 the applicants have been convicted under Sections 323 and 325 of the IPC and sentenced to
undergo R.I. for 3 months with fine of Rs.500/-, R.I. for 1 years with fine of Rs.5,000/- respectively, with default stipulations.
Learned counsel for the appellants submits that jail sentence of the appellants has been suspended by the trial Court up to 15.01.2022 and disposal of this appeal would take considerable time, hence, it is prayed that the jail sentence of the appellants be suspended and they be released on bail.
Considering the overall facts and circumstances of the case and looking to the nature of offence and sentence awarded to the appellants, without commenting upon the merits of the case, this application is allowed.
2 CRA-7984-2021 I t is directed that subject to depositing the fine amount, if not already deposited and on furnishing a personal bond in a sum of Rs.40,000/-(Rupees Forty Thousand Only) with one solvent surety each in the like amount to the satisfaction of the trial Court concerned, remaining jail sentence imposed upon appellants-Sandeep Kushwaha
@ Sonu, Mahendra Kushwaha @ Golu and Manoj Kushwaha @ Monu shall remain suspended during the pendency of this case and they shall be released on bail.
The appellants shall appear before the trial Court on 07.04.2022 and on all such subsequent dates, as may be fixed in this regard during pendency of this appeal.
List for final hearing in due course.
(SMT. ANJULI PALO) V. JUDGE
pnm
Signature Not Verified SAN
Digitally signed by POONAM MANEKAR Date: 2021.12.23 14:50:57 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!