Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjeet Joshi @ Chitta vs The State Of Madhya Pradesh
2021 Latest Caselaw 3665 MP

Citation : 2021 Latest Caselaw 3665 MP
Judgement Date : 28 July, 2021

Madhya Pradesh High Court
Ranjeet Joshi @ Chitta vs The State Of Madhya Pradesh on 28 July, 2021
Author: Rajendra Kumar Srivastava
                                                                      1                               CRA-7041-2018
                                           The High Court Of Madhya Pradesh
                                                      CRA-7041-2018
                                           (RANJEET JOSHI @ CHITTA AND OTHERS Vs THE STATE OF MADHYA PRADESH)

                                   28
                                   Jabalpur, Dated : 28-07-2021
                                         Heard through Video Conferencing.
                                         Shri Sourabh Bhushan Shrivastava, Advocate for appellant.
                                         Shri Nishant Yadav, learned P.L. for the respondent/State.

Heard on I.A. No.10492/2021, which is second application for suspension of sentence and grant of bail to appellant No. 1 Ranjeet Joshi

@ Chitta. First application was dismissed as withdrawn vide order dated 31.07.2019.

The appeal has been preferred under Section 374(2) of the Cr.P.C.,1973 b y the appellants/accused against judgment dated 03.07.2018 passed by learned Session Judge, Raisen, in S.T.No.-310/2017, by which the appellant No.1 has been convicted for offence under Sections 392 of IPC and has been sentenced to undergo R.I. for 7 years with fine of Rs.5,000/- Default stipulation has also been imposed by the trial Court.

The prosecution case in short is that on 12.07.2017, present appellant

and other co-accused persons stopped the complainant- Deepak Singh Thakur (PW-5) and looted Rs. 49,524/- from the complainant. Thereafter, present appellant and co-accused persons ran away from there.

Learned counsel for the appellants submits that learned trial Court committed grave error to convict and sentence the appellant No.1/accused. It is admitted fact that at the time of incident, present appellant No.1/accused has no weapon and he did not use any weapon in the offence. Complainant- Deepak Singh Thakur (PW-5) did not depose any fact against the appellant No.1/accused that appellant No.1/accused has any weapon and used any weapon in this incident. During the investigation, no looted property was seized from his possession. Except the evidence of Deepak Singh Thakur Signature Not Verified SAN (PW-5), no other evidence is available against the appellant No.1/accused.

Digitally signed by ARVIND KUMAR MISHRA Date: 2021.07.28 17:03:05 IST 2 CRA-7041-2018 There is material contradictions and omissions in the evidence of witness. Appellant /accused is in jail since 03.07.2018 till now. During trial, he remained in jail since 18.08.2017 to 03.07.2018. So, he has served almost half sentence. This appeal is of the year 2018. There are fair chances to succeed in the appeal. It is a time of COVID-19 pandemic, due to this, final hearing of this appeal will take time. Therefore, the application filed on behalf of the

appellant No.1 may be allowed and the period of his remaining jail sentence may be suspended further and he may be released on bail.

PL for the respondent/State has opposed the application. After hearing rival submissions of learned counsel for the parties, considering the fact that at the time of incident, neither appellant No.1/accused had weapon nor he used any weapon. Appellant No.1/accused is not previously convicted. Appellant No.1/accused is in jail since 03.07.2018 till now. During trial, he remained in jail since 18.08.2017 to 03.07.2018. So, he is served almost half sentence. This appeal is of the year 2018. It is a time of COVID-19 pandemic, due to this, final hearing of this appeal will take time, but without expressing any opinion on the merits of the case, I am of the considered opinion that it would be appropriate to suspend the custodial sentence awarded to the appellant No.1 and grant bail to him.

Consequently, I.A. is allowed subject to deposit of fine amount, if not already deposited. The custodial sentence awarded to the appellant No.2 shall remain suspended during the pendency of this appeal.

Appellant No.1-Ranjeet Joshi @ Chitta be released from custody subject to his furnishing a personal bond in the sum of Rs. 50,000/- (Rupees Fifty Thousand Only), with one surety in the like amount, to the satisfaction of the trial Court. The appellant No. 1 shall appear and mark his presence before the trial Court on 15.11.2021 and shall continue to do so on all such future dates, as may be given by the trial Court in this behalf, during pendency of the matter.

I n view of the outbreak of 'Corona Virus disease (COVID-19)' the Signature Not Verified SAN

Digitally signed by ARVIND KUMAR MISHRA Date: 2021.07.28 17:03:05 IST 3 CRA-7041-2018 appellant No.1 shall also comply with the rules and norms of social distancing. Further, in view of the order passed by the Hon'ble Supreme Court in suo moto W.P.No.1/2020, it would be appropriate to issue the following direction to the jail authority :-

1. The Jail Authority shall ensure the medical examination of the appellant No. 1 by the jail doctor before his release.

2 . The appellant No.1 shall not be released if he is suffering from 'Corona Virus disease'. For this purpose appropriate tests will be carried out.

3. If it is found that the appellant No.1 is suffering from 'Corona Virus disease', necessary steps will be taken by the concerned authority by placing him in appropriate quarantine facility.

List the matter along with Cr.A. No. 6353/2018 for final hearing in due course.

C.C. as per rules.

(RAJENDRA KUMAR SRIVASTAVA) JUDGE MISHRA

Signature Not Verified SAN

Digitally signed by ARVIND KUMAR MISHRA Date: 2021.07.28 17:03:05 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