Citation : 2021 Latest Caselaw 2765 MP
Judgement Date : 28 June, 2021
1
The High Court Of Madhya Pradesh
CRA-2170-2021
(SAHAB SINGH Vs THE STATE OF MADHYA PRADESH)
Gwalior, Dated:-28/06/2021
Heard through Video Conferencing.
Shri S.K. Dubey, learned counsel for the appellant.
Smt. Abha Mishra, learned Public Prosecutor for the
respondent/State.
I.A.No.14818/2021, an application for urgent hearing is taken
up, considered and allowed for the reasons mentioned therein.
Heard on I.A.No.14819/2021 under Section 389(1) of Cr.P.C.
filed by appellant- Sahab Singh for suspension of sentence and grant
of bail.
Vide judgment dated 06/03/2021 passed by First Additional
Sessions Judge, District Ashoknagar (M.P.) in Session Case
No.21/2018 the appellant has been convicted and sentenced as under:
Section Sentence Fine In default
stipulation
458 of I.P.C. 5 years Rs.1000/- One month
394 of I.P.C. 10 years Rs.2000/- Two months
323 of I.P.C. 6 months - -
506 of I.P.C. One year - -
120-B of I.P.C. 10 years Rs.2000/- Two months
It is submitted by learned counsel for the appellant that the
Court below has wrongly convicted the appellant without appreciating
the evidence and materials available on record. The appellant is on
bail and he has not misused the liberty granted to him and the fine
The High Court Of Madhya Pradesh CRA-2170-2021 (SAHAB SINGH Vs THE STATE OF MADHYA PRADESH)
amount has already been deposited. Learned counsel for the appellant
further submits that hearing of this appeal shall take considerably long
time. Under these circumstances, he prayed to suspend the jail
sentence of the appellant and grant bail.
On the other hand, learned Panel Lawyer opposed the prayer
and prayed for dismissal of the application for suspension of sentence.
Heard learned counsel for the parties at length.
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.14819/2021 is hereby allowed.
If the appellant furnishes a bail bond in the sum of Rs.75,000/-
(Rupees Seventy Five thousand 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 02.08.2021
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.
Appellant would intimate his place of residence to the SHO of
concerned Police Station, where he resides. Appellant shall further
The High Court Of Madhya Pradesh CRA-2170-2021 (SAHAB SINGH Vs THE STATE OF MADHYA PRADESH)
submit an undertaking to the effect that he will abide by the terms and
conditions of different circulars, orders as well as guideline issued by
Central Government, State Government as well as Local
Administration for maintaining social distancing, hygiene etc to avoid
Novel Corona Virus (COVID -19) pandemic.
In view of COVID -19, jail Authorities are directed that before
releasing the appellant, preliminary medical examination of appellant
shall be undertaken by the jail doctor and on prima facie, if it is found
that he is having the symptoms of COVID-19, then consequential
follow up action including the isolation/quarantine or any test if
required, be ensured, otherwise appellant shall be released
immediately on bail and shall be given a pass or permit for movement
to reach his place of residence.
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.
(Rajeev Kumar Shrivastava) Judge Monika
MONIKA SHARMA 2021.06.29 15:47:06 +05'30'
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!