Citation : 2021 Latest Caselaw 7352 MP
Judgement Date : 12 November, 2021
HIGH COURT OF MADHYA PRADESH
1 CRA No.5500/2020
CRA No.5500/2020
Indore, Dated : 12.11.2021
Shri Avinash Sirpurkar, learned senior counsel with Shri
Yogesh Gupta, learned counsel for the appellant-Asif Khan.
Shri Sudhanshu Vyas, learned PL for the respondent/State.
Heard on IA No.26122/2021, which is an application for suspension of sentence on behalf of appellant Asif Khan. The appellant has been convicted and sentenced as under:- Conviction u/S. Sentence Fine Imprisonment in lieu of payment of fine 147 IPC 2 years' R.I. Rs.500/- 1 months' S.I.
302/149 IPC Life Imprisonment Rs.2,000/- 3 months' S.I.
As per the prosecution story, one Javed was shot dead by co- accused Imran and the appellant and other co-accused were found to be part of the unlawful assembly along with the main accused Imran.
Learned counsel for the appellant has drawn Court's attention to Para-17 of the judgment of the trial Court, as per which complainant Athar Beg (PW-1) and all other witnesses have turned hostile. Further attention was drawn to Para-44 of the judgment, in which it has been held that prosecution has not been able to prove beyond reasonable doubt that accused Babar and Asif etc. committed riot armed with dangerous weapons such as pistol etc. He further submits that evidence of riot having not been found proved, charge under any other Section with the help of Section 149 of IPC could not have been found proved. He further submits that in Para- 79 of the judgment, the trial Court has made it clear that there is no evidence that any other person apart from Imran had fired on the deceased. Attention was also drawn to the deposition of Athar Beg (PW-1), who in Para-5 names all five accused persons along with the present appellant has having attacked to complainant and the deceased, but the aforesaid statements have not been made in Ex.P/1 i.e. FIR and this fact has been confronted to him in Para-19. In para-24 he again states that he had not named all five persons in HIGH COURT OF MADHYA PRADESH
the police station and in police station people were only taking about co-accused Nasir and Gabbu. In para-28 he admits that he had been asked by the police that whoever accused is brought before him, he should identify the same. On these grounds application for suspension of sentence has been sought to be allowed.
Learned counsel for the State was heard, who has opposed the application for suspension of sentence.
Considered.
On due consideration of the aforesaid submissions, mainly those advanced by the learned counsel for the appellant, a case is made out for allowing the application for suspension of sentence.
Accordingly IA No.26122/2021 is allowed and it is directed that on deposit of fine amount, if not already deposited and on furnishing personal bond to the tune of Rs.50,000/- (fifty thousand rupees) with one local solvent surety in the like amount to the satisfaction of the Trial Court for his appearance before the Registry of this Court on 13.12.2021 and on subsequent dates as may be fixed by the Registry, the appellant-Asif Khan be released on bail and the substantive sentence under appeal shall remain suspended.
IA No.26122/2021 stands disposed off.
Matter be listed for final hearing in due course. C.C. as per rules.
(Sujoy Paul) (Shailendra Shukla)
Judge Judge
trilok/-
Digitally signed by TRILOK SINGH
SAVNER
Date: 2021.11.16 13:21:51 +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!