Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kailash Rawat vs The State Of Madhya Pradesh
2021 Latest Caselaw 3383 MP

Citation : 2021 Latest Caselaw 3383 MP
Judgement Date : 16 July, 2021

Madhya Pradesh High Court
Kailash Rawat vs The State Of Madhya Pradesh on 16 July, 2021
Author: Deepak Kumar Agarwal
                                   1                       CRA-1435/2021

             HIGH COURT OF MADHYA PRADESH
                             CRA-1435/2021
                    (Kailash Rawat Vs. State of M.P.)

Gwalior, Dated:16.07.2021
      Shri O.P.Mathur, learned counsel for the appellant.

      Shri      Nitin   Goyal,     learned     Panel   Lawyer,     for     the

respondent/State.

Appeal is admitted for final hearing.

Heard through Video Conferencing on I.A.No.10258/2021 under

Section 389 of Cr.P.C. filed by appellant-Kailash Rawat for suspension

of sentence and grant of bail.

Vide judgment dated 29.01.2021 passed by learned 2nd

Additional Sessions Judge, Vidisha (M.P.) in S.T.No.113/2017, the

appellant has been convicted and sentenced as under:

      Section           Sentence        Fine           In        default
                                                       stipulation
      370(2)/34     of 10 years RI      Rs.5,000/-     5 months
      IPC


In brief, the prosecution story is that on 14.3.2017, husband of

the prosecutrix lodged report at Police station Civil Lines, Vidisha on

the ground that his wife is missing from last one and a half months.

She is missing along with her two daughters and one son. Previously

also the prosecutrix had gone to some unknown place without any

information. After efforts, he could not search the prosecutrix. On his

report Missing Person Report No. 31/2017 was registered and enquiry

was conducted. On 15.03.2017, the daughter of the prosecutrix was 2 CRA-1435/2021

traced out, on 19.03.2017 the prosecutrix along with her son was

traced out and on 20.03.2017, her another daughter was traced out and

all of them were handed over to her husband. During missing person

enquiry, it is found that co-accused Savitri Bai and Kailash Rawat had

sold her to another co-accused Jitendra for an amount of Rs.47,000/-.

The co-accused Jitendra committed rape with her for fifteen days. On

21.3.2021 a Crime bearing No. 156/2017 has been registered against

the appellant and co-accused persons. The statement of prosecutrix

and another witnesses were recorded and charge sheet has been filed.

After trial co-accused Munshi Nai was acquitted and appellant-Savitri

Bai, Kailash Rawat and Kalli @Neeraj Nai were convicted and

sentenced for ten years RI with fine of Rs.5,000/- and 3000/-

respectively. During trial Savitri Bai was in custody from 22.3.2017,

Kailash Rawat was in custody from 1.7.2017 and Kalli @ Neeraj Nai

was in custody from 17.09.2017.

Heard learned counsel for the parties at length through Video

Conferencing.

In view of the aforesaid and considering the facts and

circumstances of the present case, without commenting upon the

merits of the case, it would be appropriate to accept the application of

the appellant.

Consequently, I.A.No.0258/2021 is hereby allowed.

If the appellant furnishes a bail bond and deposits the fine

amount in the sum of Rs.25,000/- (Rupees twenty five thousand 3 CRA-1435/2021

Only) along with one surety bond of the like amount to the satisfaction

of the trial Court and undertakes that he will appear before the

Registry of this Court on 27.09.2021 and on subsequent dates given by

the office for his appearance till the disposal of the present appeal, then

the appellant shall be released on bail and execution of jail sentence is

suspended till the disposal of this appeal.

E-copy of this order be provided to the appellant's counsel and

the same be sent to the trial Court concerned for compliance.

Certified copy/ e-copy as per rules/directions.



                                          (Deepak Kumar Agarwal)
vv                                          Judge




            SMT VALSALA
            VASUDEVAN
            2021.07.19
            11:19:09
            +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